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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(d) in The Minimum Wages (Madhya Pradesh) Rules, 1958

(d)"Chairman" means the Chairman of the Advisory Board or the Committee, as the case may be, appointed under Section 9;