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 Haryana - Subsection Section 5(2)(c) in The Pepsu Court of Wards Act, 2008 (c)owing to his having been convicted of a non-bailable offence and to his vicious habits or bad character, or