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 11(5)] [Section 11] [Entire Act] State of Madhya Pradesh - Subsection Section 11(5)(b) in The M.P. General Provident Fund Rules, 1955 (b)If a subscriber dies during the course of a month, no subscription should be recovered for that month from subscriber's emoluments.