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 11] [Entire Act]

State of Uttar Pradesh - Subsection

Section 11(v) in The U.P. Civil Procedure Mediation Rules, 2009

(v)He is a person against whom disciplinary' proceedings on charges relating to moral turpitude have been initiated by appropriate Disciplinary' Authority which are pending or have resulted in a punishment.