Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 21(2)] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(2)(xi) in Minimum Wages (Central) Rules, 1950

(xi)[ deductions for recovery or adjustment of amounts, other than wages, paid to the employed person in error in excess of what is due to him;] [ Inserted by S.R.O. 298, dated 23.1.1957.]