Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 24(4)] [Section 24] [Entire Act] Union of India - Subsection Section 24(4)(a) in The Insurance Regulatory And Development Authority (Insurance Brokers) Regulations, 2002 (a)Direct broker three times remuneration received at the end of every financial year subject to a minimum limit of rupees fifty lakhs