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 65] [Entire Act]

Union of India - Section

Section 114A in The Insurance Act, 1938

114A. Power of Authority to make regulations

(1)The Authority may, by notification in the Official Gazette, make regulations consistent with this Act and the rules made thereunder, to carry out the purposes of this Act.
(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:--
(a)manner of making application for registration and documents to be accompanied under sub-section (2) of section 3;
(b)the manner of suspension or cancellation of registration under sub-section (5E) of section 3;
(c)such fee, not exceeding five thousand rupees, as may be determined by the regulations for issue of a duplicate certificate of registration under sub-section (7) of section 3;
(d)such annual fee to the Authority and manner of payment under sub-section (1) of section 3A;
(da)such minimum annuity and other benefits to be secured by the insurer under section 4;
(daa)determination of preliminary expenses that may be excluded for calculation of the stipulated paid-up equity capital for the insurers under sub-section (1) of section 6;
(db)such equity capital and such forms of capital including hybrid capital required under sub-section (I) of section 6A;
(ea)separation of account of all receipts and payments in respect of each classes and sub-classes of insurance business as required under sub-section (1) and sub-section (2AA) of section 10; and its waiver under the said section;
(f)the preparation of balance-sheet, profit and loss account and a separate account of receipts and payments and revenue account under sub-section (1) of section 11;
(g)the manner in which an abstract of the report of the actuary to be specified and the form and manner in which the statement referred to in section 13 shall be appended;
(ga)maintenance of records of policies and claims under clause (c) of sub-section (1) of section 14;
(gb)manner and form of issuance of policies in electronic form under sub-section (2) of section 14;
(h)the fee for procuring a copy of return or any part thereof under sub-section (I) of section 20;
(i)investment of assets and further provisions regarding investments by an insurer and investment by insurers in certain cases under sections 27, 27A, 27B, 27C and time, manner and other conditions of investment of assets under section 27D;
(ia)the form in which a return giving details of investments made, time and manner including its authentication under section 28;
(ib)the loans including the loans sanctioned to the full-time employees of the insurer under clause (a) of sub-section (3) of section 29;
(ic)the sum to be paid by the insurer to any person under section 31B;
(id)the obligation of insurer in respect of rural or social or unorganised sector and backward classes under sections 32B and 32C;
(ie)the minimum percentage of insurance business in third party risks of motor vehicles under section 32D;
(j)the minimum information to be maintained by insurers or intermediary or insurance intermediary, as the case may be, in their books, the manner in which such information shall be maintained, the checks and other verifications in that connection and all other matters incidental thereto under sub-section (7) of section 33;
(ja)the form in which balance-sheets in respect of the insurance business of each of the insurers concerned and the manner in which actuarial reports and abstracts in respect of the life insurance business are to be prepared under clauses (b) and (c) of sub-section (3) of section 35;
(jb)the manner of assessment of compensation under the proviso to sub-section (4A) of section 37A;
(jc)the fee to be charged by the insurer under sub-section (3) of section 39;
(jd)the manner and amount of remuneration or reward to be paid or received by way of commission or otherwise to an insurance agent or an intermediary or insurance intermediary under section 40;
(je)the manner and form of expenses of management under sections 40B and 40C;
***
(m)the requisite qualifications or practical training or examination to be passed for appointment as an insurance agent under clause (e) of sub-section (3) of section 42;
***
(o)the code of conduct under clause (h) of sub-section (3) of section 42;
***
(q)the manner and the fees for issue of a licence to an intermediary or an insurance intermediary under sub-section (1) of section 42D;
(r)the fee and the additional fee to be determined for renewal of licence of intermediaries or insurance intermediaries under sub-section (3) of section 42D;
(s)the requisite qualifications and practical training of intermediaries or insurance intermediaries under clause (e) of sub-section (5) of section 42D;
(t)the examination to be passed to act as an intermediary or insurance intermediary under clause (f) of sub-section (5) of section 42D;
(u)the code of conduct under clause (g) of sub-section (5) of section 42D;
(v)the fee for issue of duplicate licence under sub-section (7) of section 42D;
***
(vb)the requirements of capital, form of business and other conditions to act as an intermediary or insurance intermediary under section 42E;
(vc)the form of balance-sheet, as may be specified by the Authority under sub-section (1) of section 49;
***
(x)academic qualifications and code of conduct for surveyors and loss assessors under sub-sections (1) and (2) of section 64UM;
(xa)the period for which a person may act as a surveyor or loss assessor under sub-section (3) of section 64UM;
(y)the manner of exclusion of certain assets under sub-section (1), the manner of valuation of liabilities under sub-section (2) and time for furnishing statement under sub-section (3) of section 64V;
(z)the valuation of assets and liabilities under sub-section (3) of section 64V;
(za)the matters specified under sub-section (1) of section 64VA relating to sufficiency of assets;
(zaa)the manner of receipt of premium to be specified under sub-section (6) of section 64VB;
(zab)the form, time, manner including authentication of the return giving details of solvency margin under sub-section (9) of section 64VA;
(zac)the manner of opening and closing places of business under section 64VC;
(zb)the matters relating to re-insurance under sections 101A and 101B;
(zba)the norms for surrender value of life insurance policy under sub-section (1) of section 113;
(zc)the matters relating to redressal of grievances of policy-holders to protect their interest and to regulate, promote and ensure orderly growth of insurance industry; and
(zd)any other matter which is to be, or may be, specified by the regulations made by the Authority or in respect of which provision is to be made or may be made by the regulations.
(3)Every regulation 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 regulation or both Houses agree that the regulation should not be made, the regulation 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 regulation.