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(4)] [Section 21] [Entire Act] State of Punjab - Subsection Section 21(4)(g) in The Punjab Minimum Wages Rules, 1950 (g)No fine may be imposed by any person other than employer, as defined in clause (e) of section 2 of the Act.