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 2] [Entire Act]

Union of India - Section

Section 22 in The Marine Insurance Act, 1963

22. Representations pending negotiation of contract .-(1) Every material representation made by the assured or his agent to the insurer during the negotiations for the contract, and before the contract is concluded, must be true. If it be untrue the insurer may avoid the contract.

(2)A representation is material which would influence the judgment of a prudent insurer in fixing the premium, or determining whether he will take the risk.
(3)A representation may be either as to a matter of fact, or as to a matter of expectation or belief.
(4)A representation as to a matter of fact is true, if it be substantially correct, that is to say, if the difference between what is represented and what is actually correct would not be considered material by a prudent insurer.
(5)A representation as to a matter of expectation or belief is true if it be made in good faith.
(6)A representation may be withdrawn or corrected before the contract is concluded.
(7)Whether a particular representation be material or not, is, in each case, a question of fact.