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 6] [Entire Act]

Union of India - Subsection

Section 6(1) in Motor Vehicles Third Party Insurance Rules, 1946

(1)Every certificate of insurance or cover-note issued by an insurer in compliance with these rules shall be duly authenticated by or on behalf of the insurer by whom it is issued.