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 608] [Entire Act] State of Uttar Pradesh - Subsection Section 608(a) in The General Rules (Civil), 1957 (a)if he has been convicted of any criminal offence involving moral turpitude or implying a defect of character; or