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 417(1)] [Section 417] [Entire Act] Union of India - Subsection Section 417(1)(b) in The Companies Act, 2013 (b)has been convicted of an offence which, in the opinion of the Central Government, involves moral turpitude; or