Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 10] [Entire Act]

State of Odisha - Subsection

Section 10(iv) in High Court Civil Procedure Mediation Rules, 2007

(iv)he is a person who has been convicted by a criminal Court for any offence involving moral turpitude;