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(1)] [Section 21] [Entire Act] State of Kerala - Subsection Section 21(1)(i) in The Kerala Minimum Wages Rules, 1958 (i)The wages of a worker in any scheduled employment] [Substituted by Notification dated 14-8-1959.] shall be paid on a working day.