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 110(13)] [Section 110] [Entire Act] Union of India - Subsection Section 110(13)(b) in The Central Goods and Services Tax Act, 2017 (b)has been convicted of an offence which, in the opinion of such Government involves moral turpitude; or