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 31(1)] [Section 31] [Entire Act] State of Gujarat - Subsection Section 31(1)(b) in High Court of Gujarat (Conduct, Discipline and Appeal) Rules, 2011 (b)where a case against him/her in respect of any criminal charge is under investigation or trial;