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 43G(1)] [Section 43G] [Entire Act] Union of India - Subsection Section 43G(1)(e) in The Arbitration And Conciliation Act, 1996 (e)has so abused his position as to render his continuance in office prejudicial to the public interest; or