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 53K(1)] [Section 53K] [Entire Act] Union of India - Subsection Section 53K(1)(f) in The Competition Act, 2002 (f)has so abused his position as to render his continuance in office prejudicial to the public interest.