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 5(3)] [Section 5] [Entire Act] State of Uttar Pradesh - Subsection Section 5(3)(c) in The U.P. Entertainments and Betting Tax Act, 1979 (c)the holding of the entertainment is prejudicial to public safety, decency or morality :