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 7(1)] [Section 7] [Entire Act] State of Andhra Pradesh - Subsection Section 7(1)(iii) in The Andhra Pradesh Contract Labour (Regulation and Abolition) Rules, 1971 (iii)if he has been or is convicted of an offence which, in the opinion of the Government involves moral turpitude.