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 10] [Entire Act]

Union of India - Section

Section 44 in The Life Insurance Corporation Act, 1956

44. Act not to apply in certain cases. -

Nothing contained in this Act shall apply in relation to-
(a)any insurer whose business is being voluntarily wound up or is being wound up under the orders of the Court;
(b)any insurer to whom the Insurance Act does not apply by reason of the provisions contained in section 2-E thereof;
[Provided that nothing contained in this clause shall apply on and from the date on which the provisions contained in section 2E of the Insurance Act,1938 shall cease to operate.]
(c)any composite insurer in respect of the management of whose affairs an Administrator has been appointed under section 52-A of the Insurance Act;
(d)the scheme run by the Central Government known as the Post Office Life Insurance Fund;
(e)any approved superannuation fund as defined in clause (a) of section 58-N of the Indian [Income-tax Act, 1922 (11 of 1922)] [ Now see the Income-tax Act, 1961 (43 of 1961).], which is in existence on the appointed day;
(f)any scheme in existence on the appointed day or any scheme framed after the appointed day with the approval of the Central Government whereby, in consideration of certain compulsory deductions made by Government from the salaries of its employees as part of the conditions of service, the payment of money is assured by Government on the death of the employee concerned or on the happening of any contingency dependent on his life;
(g)[ any Family Pension Scheme framed under the Coal Mines Provident Fund, Family Pension and Bonus Schemes Act, 1948 (4 of 1948), or the Employees' Provident Funds and Family Pension Fund Act, 1952 (19 of 1952), for the purpose of providing family pension and life assurance benefits to the employees covered by the said Scheme.] [ Inserted by Act 16 of 1971, Section 31 (w.e.f. 23.4.1971).]