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 19] [Entire Act]

Union of India - Subsection

Section 19(3) in Motor Vehicles Third Party Insurance Rules, 1946

(3)The holding authority shall remit interest or dividend son securities without delay to the society by a Government or bank draft after deduction of a commission of annas four on every sum of Rs . 100 or part thereof.