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 142] [Entire Act] State of West Bengal - Subsection Section 142(A) in The West Bengal Panchayat Act, 1973 (A)of an offence involving moral turpitude punishable with imprisonment for a period of more than six months, or