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 4(3)] [Section 4] [Entire Act] State of Madhya Pradesh - Subsection Section 4(3)(b) in The M.P. (Rajya) Anusuchit Jati Ayog Adhiniyam, 1995 (b)is convicted and sentenced to imprisonment for an offence which, in the opinion of the State Government, involves moral turpitude;