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 9] [Entire Act]

State of Haryana - Subsection

Section 9(d) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(d)who has been sentenced by a Criminal Court to imprisonment for such offence involving moral turpitude as may be declared by the State Government.