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 23] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 23(2) in Securities and Exchange Board of India (Issue and Listing of Municipal Debt Securities) Regulations, 2015

(2)Where the issuer is a body corporate to whom the Companies Act, 2013 applies, onethird of its Board shall comprise of independent directors, as defined in section 149 of the Companies Act, 2013.