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 3] [Entire Act]

Union of India - Subsection

Section 3(4) in The Insurance Regulatory And Development Authority (Appointed Actuary) Regulations, 2000

(4)The Authority shall, within thirty days from the date of receipt of application, either accept or reject the same:Provided that before rejecting the application, the Authority shall give an opportunity of being heard to the insurer.