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] [Entire Act]

Union of India - Section

Section 5 in Emergency Risks (Goods) Insurance Act, 1971

5. Emergency Risks Goods Insurance Scheme.

(1)The Central Government may, by notification in the Official Gazette, put into operation a scheme to be called the Emergency Risks (Goods) Insurance Scheme, whereby the Central Government undertakes in relation to persons carrying on business in India as sellers or suppliers of goods, the liability of insurance of such persons against emergency risks, to the extent provided by or under this Act, in respect of goods insurable under this Act which are from time to time owned by such persons in the course of such business.
(2)The Scheme may also extend------
(a)to the undertaking by the Central Government, in relation to any person carrying on business in India as seller or supplier of goods, of the liability of insuring such a person against emergency risks in respect of goods insurable under this Act which are not owned by him but in which he has an interest arising in the course of that business;
(b)without prejudice to the provisions of clause (a) of this sub-section, to the undertaking by the Central Government, in relation to a person carrying on any business in India, of the liability of insuring such a person against emergency risks in respect of------
(i)any goods situated in India which are in his possession, otherwise than under a hire purchase agreement, for the purposes of that business,
(ii)any goods situated in India which are subject to a mortgage, pledge or charge in his favour held by him in the course of that business,
being in either case goods which are not owned by him but which are insurable under this Act in relation to the person by whom they are owned;
(c)to the undertaking by the Central Government, in relation to a person carrying on any business in India, of the liability of insuring such person against emergency risks in respect of any goods situated in India, which having been sold in India, for export from India, are in his possession for the purpose of such export and are goods which were prior to such sale insurable under this Act in relation to the person by whom they were then owned;
(d)to the undertaking by the Central Government, in relation to any person carrying on any business in India as a seller or supplier of goods, of the liability of insuring such a person against emergency risks in respect of goods imported into India through any port of India, while such goods are situated at such port or are in transit to a place in India.
(3)The Scheme shall be such as to secure------
(a)that the liability of the Central Government as insurer shall not extend to more than eighty per cent.of the insurable value of the property insurable;
(b)that any liability of the Central Government as insurer under the Scheme is determined by a policy of insurance issued, in the form and in respect of a period not exceeding the period specified in the Scheme, by a person acting on behalf of the Central Government:
Provided that the form of policy may be such as to limit the extent and nature of the indemnity provided by the Central Government and to impose conditions subject to which the indemnity is provided:Provided further that the form of policy shall be such as to provide that no liability shall arise thereunder unless the premium in relation to the period in which any loss or damage occurs has been paid before the occurrence of such loss or damage;
(c)that any premium under a policy so issued is payable at a rate not exceeding three per cent.per annum of the sum insured as may be specified in the Scheme; and
(d)that the amount of any one premium payable under a policy so issued is not less than such sum as may be specified in the Scheme.
(4)Different forms of policies may be specified under sub-section (3) in relation to different descriptions of goods.
(5)The Central Government may, by notification in the Official Gazette, add to, amend or vary any Scheme made under this Act.
(6)Every Scheme 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 successive sessions, and if before the expiry of the session in which it is so laid or the session immediately following, both Houses agree in making any modification in the Scheme or both Houses agree that the Scheme should not be made, the Scheme 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 the Scheme.