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 37A(2)] [Section 37A] [Entire Act]

Union of India - Subsection

Section 37A(2)(l) in The Insurance Act, 1938

(l)such incidental, consequential and supplemental matters as are necessary to secure that the amalgamation shall be fully and effectively carried out.