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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(e) in M.P. Adhivakta Kalyan Nidhi Adhiniyam, 1982

(e)is convicted by a criminal Court for an offence involving moral turpitude or an economic offence unless such conviction has been set aside.