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 23(2)] [Section 23] [Entire Act] State of Tripura - Subsection Section 23(2)(e) in Protection of Human Rights Act, 1993 (e)is convicted and sentenced to imprisonment for an offence which in the opinion of the President involves moral turpitude.