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 13A(8)] [Section 13A] [Entire Act] State of Kerala - Subsection Section 13A(8)(d) in Kerala Marine Fishing Regulation Act, 1980 (d)has been convicted for an offence, which in the opinion of the Government involves moral turpitude or financial irregularities.