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 6(2)] [Section 6] [Entire Act] State of Kerala - Subsection Section 6(2)(c) in Kerala Medical Education (Regulation and Control of Admission to Private Medical Educational Institutions) Act, 2017 (c)becomes unsound mind and stands so declared by a court of competent jurisdiction;