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 10(8)] [Section 10] [Entire Act] Union of India - Subsection Section 10(8)(iii) in Employees' State Insurance (General) Regulations, 1950 (iii)if before or after the commencement of the regulation she has been convicted of an offence involving moral turpitude.