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 2CB] [Entire Act] Union of India - Subsection Section 2CB(2) in The Insurance Act, 1938 (2)If any person contravenes the provision of sub-section (1), he shall be liable to a penalty which may extend to five crore rupees.".