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 1] [Section 3A] [Entire Act]

Union of India - Subsection

Section 3A(2) in The Insurance Act, 1938

(2)Any failure to deposit the annual fee shall render the certificate of registration liable to be cancelled.".