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 2(11)] [Section 2] [Entire Act] State of Gujarat - Subsection Section 2(11)(c) in Saurashtra Land Reforms Act, 1951 (c)by servants on wages payable in cash or in kind but not in a share of the crops or by hired labour, under ones personal supervision or the personal supervision of any member of ones family.