Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(8A)] [Section 2] [Entire Act] Union of India - Subsection Section 2(8A)(b) in The Insurance Act, 1938 (b)having a minimum paid-up capital of rupees one hundred crore in case of life insurance business, general insurance business and health insurance business;