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 18] [Entire Act]

Union of India - Section

Section 2 in The Insurance Regulatory and Development Authority Act, 1999

2. Definitions.—

(1)In this Act, unless the context otherwise requires,—
(a)“appointed day” means the date on which the Authority is established under sub-section (1) of section 3;
(b)“Authority” means the Insurance Regulatory and Development Authority of India established under sub-section (1) of section 3;
(c)“Chairperson” means the Chairperson of the Authority;
(d)“Fund” means the Insurance Regulatory and Development Authority Fund constituted under sub-section (1) of section 16;
(e)“Interim Insurance Regulatory Authority” means the Insurance Regulatory Authority set up by the Central Government through Resolution No. 17(2)/94-Ins.-V, dated the 23rd January, 1996;
(f)“intermediary” or “insurance intermediary” includes insurance brokers, re-insurance brokers, insurance consultants, corporate agents, third party administrators, surveyors and loss assessors and such other entities, as may be notified by the Authority from time to time;
(g)“member” means a whole-time or a part-time member of the Authority and includes the Chairperson;
(h)“notification” means a notification published in the Official Gazette;
(i)“prescribed” means prescribed by rules made under this Act;
(j)“regulations” means the regulations made by the Authority.
(2)Words and expressions used and not defined in this Act but defined in the Insurance Act, 1938 (4 of 1938) or the Life Insurance Corporation Act, 1956 (31 of 1956) or the General Insurance Business (Nationalisation) Act, 1972 (57 of 1972) shall have the meanings respectively assigned to them in those Acts.