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(46)] [Section 2] [Entire Act] Union of India - Subsection Section 2(46)(i) in Consumer Protection Act, 2019 (i)requiring manifestly excessive security deposits to be given by a consumer for the performance of contractual obligations; or