Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 84] [Entire Act]

Union of India - Subsection

Section 84(2) in The Arms Rules, 2016

(2)Sale, transfer and keeping for sale or transfer of all types of air weapons including air rifles, air guns and paintball markers or guns irrespective of the muzzle energy or caliber or bore shall be only through the authorized arms and ammunition dealers or the air weapon dealers licensed under these rules:Provided that any existing air weapon dealer shall, within a period of one year from the date of notification of these rules in the Official Gazette, apply to the licensing authority for grant of a license for sale, transfer and keeping for sale or transfer of such weapons and the licensing authority may grant a license in Form VIII-A to such dealer:Provided further that the sale or transfer of air weapons including air rifles and air guns having muzzle energy more than 20 joules or 15 ft. lbs. and/or bore more than 0.177"or 4.5 mm and paintball markers or guns having muzzle energy not exceeding 90 m/s or 300 ft/s (300 fsp), shall be made only through an authorized arms and ammunition dealer to a valid arms license holder.