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 4] [Entire Act]

Union of India - Subsection

Section 4(1) in Insurance Regulatory and Development Authority of India (Third Party Administrators - Health Services) Regulations, 2016

(1)These regulations shall be applicable to TPAs offering health services as mentioned in Regulation 3 of these regulations.Provided that where the TPA offers health services as indicated in Regulation 3 (1) (e) and 3 (1) (f) of these regulations, the terms agreed between the entity engaging the TPA and the TPA would apply;Provided further that the entities engaging the TPA for rendering health services as in Regulation 3 (1) (e) and 3 (1) (f) of these regulations shall do so at their own risk.