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 2(69)] [Section 2] [Entire Act] NCT Delhi - Subsection Section 2(69)(d) in The Delhi Excise Act, 2009 (d)by addition of substance directly or as an ingredient which is not permitted;