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 709] [Entire Act]

Union of India - Section

Section 14 in The Arms Act, 1959

14. Refusal of licences.

(1)Notwithstanding anything in section 13, the licensing authority shall refuse to grant
(a)a licence under section 3, section 4 or section 5 where such licence is required in respect of any prohibited arms or prohibited ammunition;
(b)a licence in any other case under Chapter II,
(i)where such licence is required by a person whom the licensing authority has reason to believe
(1)to be prohibited by this Act or by any other law for the time being in force from acquiring, having in his possession or carrying any arms or ammunition, or
(2)to be of unsound mind, or
(3)to be for any reason unfit for a licence under this Act; or
(ii)where the licensing authority deems it necessary for the security of the public peace or for public safety to refuse to grant such licence.
(2)The licensing authority shall not refuse to grant any licence to any person merely on the ground that such person does not own or possess sufficient property.
(3)Where the licensing authority refuses to grant a licence to any person it shall record in writing the reasons for such refusal and furnish to that person on demand a brief statement of the same unless in any case the licensing authority is of the opinion that it will not be in the public interest to furnish such statement.