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(4)] [Section 4] [Entire Act] State of Rajasthan - Subsection Section 4(4)(d) in The Rajasthan Legal Aid Rules, 1984 (d)is convicted by a criminal court for an offence involving moral turpitude unless such conviction has been set aside; or