Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 8] [Entire Act]

State of Gujarat - Subsection

Section 8(c) in The Gujarat Secondary and Higher Secondary Education Act, 1972

(c)If he-
(i)has been adjudged by a Court of law to be of unsound mind;
(ii)is an undischarged insolvent;
(iii)has been convicted by a Court of law for an offence involving moral turpitude.