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 3(5)] [Section 3] [Entire Act] State of West Bengal - Subsection Section 3(5)(b) in West Bengal Consumer Protection Rules, 1987 (b)has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude ; or