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 31A] [Entire Act] State of Madhya Pradesh - Subsection Section 31A(4) in The Minimum Wages (Madhya Pradesh) Rules, 1958 (4)If the employee loses his card, the employer shall on payment of ten paise, provide him, within a week, with another card duly completed from his records.