Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 12 docs - [View All]
Neptune Assurance Co. Ltd. & Ors vs Union Of India & Anr on 10 November, 1972
Life Insurance Corporation Of ... vs Executive Officer, Nagar Palika ... on 19 January, 2005
Hitech (India) Pvt. Ltd. vs Union Of India And Ors. on 27 December, 1996
E.I.D. Parry (India) Ltd. vs Employees' State Insurance ... on 1 October, 2001

User Queries
[Complete Act]
Central Government Act
Section 29 in The Insurance Act, 1938
29. Prohibition of loans. 1[
(1) ] No insurer shall grant loans or temporary advances either on hypothecation of property or on personal security or otherwise, except loans on life policies issued by him within their surrender value, to any director, manager, managing agent, actuary, auditor or officer of the insurer if a company, or where the insurer is a firm, to any partner therein, or to any other company or firm in which any such director, manager, managing agent, actuary, officer or partner holds the position of a director, manager, managing agent, actuary, officer or partner: Provided that 2[ nothing contained in this sub- section] shall apply to loans made by an insurer to a banking company. 3[ Provided further that nothing in this section shall prohibit a company from granting such loans or advances to a subsidiary company or to any other company of which the company granting the loan or advance is a subsidiary company 4[ and where any such loan or advance is made out of any life insurance fund the matter shall be reported within thirty days of the making of such loan or advance to the Controller].
(2) 5[ The provisions of section 86D of the Indian Companies Act, 1913 (7 of 1913 ), shall not apply to a loan granted to a director of an insurer being a
1. S. 29 re- numbered as sub- section (1) of that section by Act 13 of 1941, s. 19. 2. Subs. by Act 47 of 1950, s. 20, for" nothing herein contained" (w. e. f. 1- 6- 1950 ). 3. Provisos rep. by s. 20, ibid. (w. e. f. 1- 6- 1950 ). 4. Ins. by s. 20, ibid. (w. e. f. 1- 6- 1950 ). 5. Ins. by Act 13 of 1941, s. 19.
company, if the loan is one granted on the security of a policy on which the insurer bears the risk and the policy was issued to the director on his own life, and the loan is within the surrender value of the policy.]
(3) 1[ Subject to the provisions of sub- section (1), no insurer carrying on life insurance business shall grant--
(a) any loans or temporary advances either on hypothecation of property or on personal security or otherwise, except such loan, as are specified in sub- section (1) of section 27A;
(b) temporary advances to any chief, special or insurance agent to facilitate the carrying out of his functions as such except in cases where such advances do not exceed in the aggregate--
(i) in the case of a chief agent, the over- riding renewal commission earned by him during the year immediately preceding,
(ii) in the case of a special agent, the renewal commission earned by him during the year immediately preceding,
(iii) in the case of an insurance agent, the renewal commission earned by him during the year immediately preceding. Explanation.-- The temporary advance referred to in clause (b) of this sub- section shall also be admissible in the case of any special agent or insurance agent newly appointed, but such advance--
(a) shall be repayable within two years from the date on which such special agent or insurance agent was first appointed, and
(b) shall not exceed, in the case of the special agent, five hundred rupees, and in the case of the insurance agent, one hundred rupees, and the total amount of all advances so made shall not exceed ten thousand rupees in the case of any insurer whose business in force is one crore of rupees or more and five thousand rupees in any other case.
(4) Every loan or advance existing at the commencement of the Insurance (Amendment) Act, 1950 (47 of 1950 ), which contravenes the provisions of sub- section (3) shall be notified by the insurer to the Controller within thirty days of such commencement and shall notwithstanding any contract to the contrary be repaid within one year from such commencement.
1. Ins. by Act 47 of 1950, s. 20 (w. e. f. 1- 6- 1950 ).
(5) Where any event occurs giving rise to circumstances, the existence of which at the time of the grant of any subsisting loan or advance would have made such grant a contravention of this section, such loan or advance shall, notwithstanding anything in any contract to the contrary, be repaid within three months from the occurrence of such event.
(6) In case of default in complying with the provisions of sub- section (4) or sub- section (5), the director, manager, auditor, actuary, officer or partner, or the chief, special or insurance agent concerned shall, without prejudice to any other penalty which he may incur, cease to hold office under, or to act for, the insurer granting the loan on the expiry of the said period of one year or three months, as the case may be.]