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 175(1)] [Section 175] [Entire Act] State of Haryana - Subsection Section 175(1)(b) in Haryana Panchayati Raj Act, 1994 (b)has been adjudged by a competent court to be of unsound mind; or