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] [Entire Act]

Union of India - Section

Section 53 in The Arms Rules, 2016

53. Applications for a license in Form VII.

(1)Every manufacturer applying for a fresh license under these rules shall be an Indian company incorporated under the Companies Act, 2013 (18 of 2013): Provided that the applicant company is owned and controlled by resident Indian citizens or by Indian companies, owned and controlled by resident Indian citizens except in respect of a company having Foreign Direct Investment (FDI) beyond forty-nine percent:Provided further that the Chief Executive of the company is a resident Indian and the management of the applicant company is in Indian hands with majority representation on the Board excluding nominee or independent directors except in respect of a company having Foreign Direct Investment (FDI) beyond forty-nine percent.
(2)The company applying for a license in Form VII under these rules shall provide -
(a)original or certified copies of the company's founding documents including Memorandum and Articles of Association, Certificate of Registration of the company under the Companies Act, 2013 (18 of 2013), CIN (Corporate Identification Number), proof of address of its registered office, Permanent Account Number (PAN) card and certified lists of directors and shareholders as on the date of application;
(b)copy of Director Identification Number (DIN) of all the directors;
(c)identification proof along with two recent photographs of all the directors and the responsible person as under:-
(i)Aadhar Card; or
(ii)in case the director or the responsible person does not have Aadhar Card, a written declaration in the form of an Affidavit to be submitted in this regard along with an alternative identification proof which may include Passport or Voter's Identification Card or Permanent Account Number (PAN) card or official Identity Card;
(d)residence proof - in case the director or responsible person does not have Aadhar Card or Passport, alternative residence proof to be submitted which may include Voter's Identification Card or Electricity Bill or Landline Telephone Bill or Rent Deed or Lease Deed or Property documents or any other document to the satisfaction of the licensing authority;
(e)copy of the latest balance sheet of the company and audited copy of the Net-worth certificate duly certified by a Chartered Accountant;
(f)estimated project outlay and means of finance for funding the project duly certified by a Chartered Accountant;
(g)certified copy of the board resolution for making an application under these rules along with full particulars of the responsible person authorized to sign the same;
(h)details of foreign control and/or ownership in the applicant company, as applicable, duly certified by a Chartered Accountant;
(i)complete details of the arms and/or ammunition intended to be manufactured or proof-tested or both, including their types and quantities;
(j)a declaration with proof thereof to the effect that it has acquired the land for setting up the manufacturing plant or for setting up proof-test facility along with details of an access road to the proposed site, installation of electricity and water connection, particulars of land development carried out and any other information deemed necessary by the licensing authority.