Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Section 4(5)] [Section 4] [Complete Act]
Central Government Act
Section 4(5)(ii) in The Juvenile Justice (Care And Protection Of Children) Act, 2000
(ii) he has been convicted of an offence involving moral turpitude, and such conviction has not been reversed or he has not been granted full pardon in respect of such offence,