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 1] [Entire Act]

Union of India - Section

Section 23 in The Public Liability Insurance Act, 1991

23. Power to make rules

(1)The Central Government may, by notification, make [rules] [See the Public Liability Insurance Rules, 1991.] for carrying out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such rules may provide for all or any of the following matters, namely:
(a)[ the maximum amount for which an insurance policy may be taken out by an owner under sub-section (2-A)
of section 4; [Inserted by Act 11 of 1992, Section 7 (w.r.e.f. 31.1.1992).]
(aa)the amount required to be paid by every owner for being credited to the Relief Fund under sub-section (2-C) of section 4;
(ab)the manner in which and the period within which the amount received from the owner is required to be remitted by the insurer under sub-section (2-D) of section 4;]
(ac)[] [Clause (a) relettered as Clause (ac) and before Clause (ac) as so relettered, Cls (a) to (ab) inserted by Act 1 of 1992, Section 7 (w.r.e.f. 31.1.1992).] establishment and maintenance of fund under sub-section (3) of section 4;
(b)the form of application and the particulars to be given therein and the documents to accompany such application under sub-section (2) of section 6;
(c)the procedure for holding an inquiry under sub-section (4) of section 7;
(d)the purposes for which the Collector shall have powers of a Civil Court under sub-section (5) of section 7;
(e)the manner in which notice of the offence and of the intention to make a complaint to the Central Government shall be given under clause (b) of section 18;
(f)any other matter which is required to be, or may be prescribed.
(3)Every [rule or scheme] [Substituted by Act 11 of 1992, Section 7, for "rule" (w.r.e.f. 31.1.1992).] made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the [rule or scheme] [Substituted by Act 11 of 1992, Section 7, for "rule" (w.r.e.f. 31.1.1992).] or both Houses agree that the [rule or scheme] [Substituted by Act 11 of 1992, Section 7, for "rule" (w.r.e.f. 31.1.1992).] should not be made, the [rule or scheme] [Substituted by Act 11 of 1992, Section 7, for "rule" (w.r.e.f. 31.1.1992).] shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that [rule or scheme] [Substituted by Act 11 of 1992, Section 7, for "rule" (w.r.e.f. 31.1.1992).].The ScheduleSee section 3(1)]...
(i)Reimbursement of medical expenses incurred up to a maximum of Rs. 12,500 in each case.
(ii)For fatal accidents the relief will be Rs. 25,000 per person in addition to reimbursement of medical expenses, if any, incurred on the victim up to a maximum of Rs. 12,500.
(iii)For permanent total or permanent partial disability or other injury or sickness, the relief will be (a) reimbursement of medical expenses incurred, if any, up to a maximum of Rs. 12,500 in each case and (b) cash relief on the basis of percentage of disablement as certified by an authorised physician. The relief for total permanent disability will be Rs. 25,000.
(iv)For loss of wages due to temporary partial disability which reduces the earning capacity of the victim, there will be a fixed monthly relief not exceeding Rs. 1,000 per month upto a maximum of 3 months: provided the victim has been hospitalised for a period exceeding 3 days and is above 16 years of age.
(v)Up to Rs. 6,000, depending on the actual damage, for any damage to private property.