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 3] [Entire Act]

Union of India - Subsection

Section 3(3) in The Insurance Regulatory And Development Authority (Appointed Actuary) Regulations, 2000

(3)An insurer shall seek the approval of the Authority for the appointment of appointed actuary, submitting the applications in Form IRDA-AA-1.