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 21(1)] [Section 21] [Entire Act] State of Kerala - Subsection Section 21(1)(iii) in The Kerala Minimum Wages Rules, 1958 (iii)The wages of an employed person shall be paid to him without deduction of any kind except those authorised by or under these rules.