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 29] [Entire Act]

State of Madhya Pradesh - Subsection

Section 29(3) in The Minimum Wages (Madhya Pradesh) Rules, 1958

(3)Every employer shall get the signature or the thumb impression of every person employed on the wage-book and wage slip. The authentication shall be duly signed by the employer.