Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 104] [Entire Act] Union of India - Subsection Section 104(4) in The Arms Rules, 2016 (4)A list of firearms or ammunition destroyed under sub-rule (3) with the particulars of such firearms referred to in sub-rule (2) shall be submitted to the licensing authority within fourteen days of such destruction.