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 13] [Entire Act]

Union of India - Section

Section 51 in The Actuaries Act, 2006

51. Reciprocity

.-(1) Where any country, notified by the Central Government in this behalf in the Official Gazette, prevents persons of Indian domicile from becoming Members of any institution similar to the Institute or from practicing the profession of Actuaries or subjects them to unfair discrimination in that country, no subject of any such country shall be entitled to become a Member of the Institute or practice the profession of Actuaries in India.
(2)Subject to the provisions of sub-section (1), the Council may specify the conditions, if any, subject to which foreign qualifications relating to Actuarial science shall be recognised for the purposes of entry in the register.