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(7)] [Section 23] [Entire Act] Union of India - Subsection Section 23(7)(e) in The Indian Institutes of Information Technology (Public-Private Partnership) Act, 2017 (e)has so abused the position or so conducted as to render the continuance in office prejudicial to the public interest: