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 160(2)] [Section 160] [Entire Act] State of Haryana - Subsection Section 160(2)(e) in Haryana Panchayati Raj Act, 1994 (e)who has been guilty of misconduct in the discharge of his duties and his continuance in the office is undesirable in the public interest.