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(4)] [Section 6] [Entire Act] State of Andhra Pradesh - Subsection Section 6(4)(b) in Andhra Pradesh State Commission for Scheduled Castes and Scheduled Tribes Act, 2003 (b)is convicted and sentenced to imprisonment for an offence which in the opinion of the Government involves moral turpitude;