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 21] [Section 49] [Entire Act]

Union of India - Subsection

Section 49(2) in The Life Insurance Corporation Act, 1956

(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for-
(a)the powers and functions of the Corporation which may be delegated to the Zonal Managers;
(b)[ the method of recruitment of employees and agents of the Corporation and the terms and conditions of the agents;]
[* * *] [ Clause (bb) omitted by Act 1 of 1981, Section 3 (w.e.f. 31.1.1981).]
(c)the number, term of office and conditions of service of members of Boards constituted under section 22;
(d)the territorial limits of each zone established under this Act and the business to be transacted in each zone;
(e)the manner in which the Fund of the Corporation shall be maintained;
(f)the maintenance of separate funds and accounts at each of the zonal offices;
(g)the jurisdiction of each divisional office and the establishment of Councils representative of policy-holders in each area served by a divisional office for the purpose of advising the divisional office in respect of any matter which may be referred to it;
(h)the conduct of business at meetings of the Corporation;
(i)the formation of Committees of the Corporation and the delegation of powers and functions of the Corporation to such Committees, and the conduct of business at meetings of such Committees;
(j)[* * *] [Clause;-(j) the form and manner in which policies may be issued and contracts binding on the Corporation may be executed; Omitted by Act 8 of 2012, Section 8.]
(k)the classification of policies, whether issued by the Corporation or by any insurer whose controlled business has been transferred to and vested in the Corporation, for the purpose of declaring differential bonuses, wherever necessary;
(l)the manner in which and the intervals within which the accounts of the various zonal offices, divisional offices and branch offices may be inspected and their accounts audited;
(m)the conditions subject to which any payment may be made by the Corporation.