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 22] [Entire Act]

State of Bihar - Subsection

Section 22(iv) in The Bihar Contract Labour (Regulation and Abolition) Rules, 1972

(iv)has been convicted (at any time during a period of five years immediately preceeding the date of application) of an offence, involving moral turpitude;