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 4(5)] [Section 4] [Entire Act] NCT Delhi - Subsection Section 4(5)(a) in Delhi Private Security Agencies (Regulation) Rules, 2009 (a)whether the applicant is/was indulging in activities which are prejudicial to national security or public order and if so, details thereof,