Section 112(5) in Delhi Motor Vehicles Rules, 1993
(5)Visibility of lamps and Registration marks. - (a) No load or other thing shall be placed on any motor vehicle, so as at any time to mask or otherwise interrupt vision of any lamp, registration mark or other mark required to be carried by or exhibited on any motor vehicle by or under the provisions of the Act, unless a duplicate of the lamp or mark so masked or otherwise obscured is exhibited in the manner require by or under the Act for the exhibition of the masked or obscured lamp or mark.(b)All registration and other marks required to be exhibited on a motor vehicle by or under the provisions of the Act shall at all times be maintained as far as may be reasonably possible in a clear and legible condition.