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] [Entire Act]

Union of India - Section

Section 26 in The Marine Insurance Act, 1963

26. Signature of insurer .-(1) A marine policy must be signed by or on behalf of the insurer.

(2)Where a policy is subscribed by or on behalf of two or more insurers, each subscription, unless the contrary be expressed, constitute a distinct contract with the assured.