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 5(2)] [Section 5] [Entire Act] State of Himachal Pradesh - Subsection Section 5(2)(e) in Himachal Pradesh Private Educational Institutions (Regulatory Commission) Act, 2010 (e)has so abused his position as to render his continuance in office prejudicial to the public interest; or