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 12(3)] [Section 12] [Entire Act] State of Madhya Pradesh - Subsection Section 12(3)(a) in The M.P. Industrial Employment (Standing Orders) Rules, 1963 (a)The punishment for a minor misconduct may be-(i)censure; or(ii)fine.