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 2] [Section 19] [Entire Act]

Union of India - Subsection

Section 19(3) in The General Insurance Business (Nationalisation) Act, 1972

(3)In the discharge of any of its functions, each acquiring company shall act so far as may be on business principles and where any directions have been issued by the [Central Government or the Insurance Regulatory and Development Authority established under sub-section (1) of section 3 of the Insurance Regulatory and Development Authority Act, 1999 (41 of 1999)], shall be guided by such directions.