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 48(3)] [Section 48] [Entire Act] State of Gujarat - Subsection Section 48(3)(a) in The Gujarat Municipalities Act, 1963 (a)where a person is reduced, removed or dismissed or punished on the ground of conduct which has led to his conviction or a criminal charge, or