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 4(2)] [Section 4] [Entire Act] State of Tamilnadu - Subsection Section 4(2)(a) in Tamil Nadu Khadi and Village Industries Board Rules, 1960 (a)is sentenced by a Criminal Court for an offence involving moral deli-quency, such sentence not having been reversed; or