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 48(4)] [Section 48] [Entire Act] NCT Delhi - Subsection Section 48(4)(a) in The Delhi Rent Act, 1995 (a)Chief Justice of the High Court of Delhi or his nominee who shall be a sitting Judge of the High Court;