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 45(44a)] [Section 45] [Entire Act] NCT Delhi - Subsection Section 45(44a)(r) in Delhi Entertainments and Betting Tax Act, 1996 (r)any other matter which is required to be, or may be, prescribed.