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 581Q(1)] [Section 581Q] [Entire Act] Union of India - Subsection Section 581Q(1)(a) in The Companies (Amendment) Act, 2002 (a)he is convicted by a court of any offence involving moral turpitude and sentenced in respect thereof to imprisonment for not less than six months;