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] [Section 14(2)] [Section 14] [Entire Act]

Union of India - Subsection

Section 14(2)(a) in Insurance Regulatory and Development Authority of India (Health Insurance) Regulations, 2016

(a)A refund of the premium paid less any expenses incurred by the insurer on medical examination of the insured persons and the stamp duty charges or;