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 22(1)] [Section 22] [Entire Act] State of Gujarat - Subsection Section 22(1)(a) in The Gujarat Medical Council Act, 1967 (a)he is convicted by a criminal court for an offence which involves moral turpitude and which is cognisable within the meaning of the Code of Criminal Procedure, 1898, or