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 5(2)] [Section 5] [Entire Act] State of Jharkhand - Subsection Section 5(2)(a) in The Bihar Evacuee Property (Management) Act 1953 (a)that he has been convicted of an offence which, in the opinion of the State Government, involves moral turpitude;