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 12] [Entire Act]

Union of India - Section

Section 13 in The Life Insurance Corporation Act, 1956

13. Duty to deliver possession of property and documents relating thereto. -

(1)Where any property appertaining to the controlled business of an insurer has been transferred to and vested in the Corporation under this Act, then,-
(a)every person, in whose possession, custody or control any such property may be, shall deliver the property to the Corporation forthwith;
(b)any person who, on the appointed day, has in his possession, custody or control any books, documents or other papers relating to such controlled business, shall be liable to account for the said books, documents and papers to the Corporation, and shall deliver them to the Corporation, or to such person as the Corporation may direct.
(2)In particular, all the assets of an insurer appertaining to life insurance business held in deposit by the Reserve Bank of India under the Insurance Act or by trustees in trust shall be delivered to the Corporation.
(3)Without prejudice to the other provisions contained in this section, it shall be lawful for the Corporation to take all necessary steps for securing possession of all properties which have been transferred to and vested in it under this Act.