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 32] [Entire Act]

Union of India - Subsection

Section 32(d) in Insurance Regulatory and Development Authority of India (Unit Linked Insurance Products) Regulations, 2019

(d)The group Unit Linked insurance products shall not allow any top-ups, unless required as per the actuary's certificate in accordance with the extant accounting norms, to address the underfunding of the scheme.