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] [Entire Act]

Securities And Exchange Board Of India - Section

Section 35 in The Securities and Exchange Board of India (Intermediate) Regulations, 2008

35. Directions.

- Without prejudice to any other under the securities laws and the directions, guidelines and circulars as may be issued thereunder including an order under Chapter V of these regulations the Board may in the interest of the securities market, in the interest of the investors or for the purpose of securing the proper management of any intermediary, issue, necessary direction including but not limited to any or all of the following :
(a)directing the intermediary or other persons associated with securities market to refund any money or securities collected from the investors under any scheme or otherwise, with or without interest;
(b)directing the intermediary or other persons associated with securities market not to access the capital market or not to deal in securities for a particular period or not to associate with any intermediary or with any capital market related activity;
(c)directing the recognized stock exchange concerned not to permit trading in the securities or units issued by a mutual fund or collective investment scheme;
(d)directing the recognized stock exchange concerned to suspend trading in the securities or units issued by a mutual fund or collective investment scheme;
(e)any other direction which the Board may deem fit and proper in the circumstances of the case :
Provided that before issuing any directions the Board shall give a reasonable opportunity of being heard to the persons concerned :Provided further that if the circumstances warrant any interim direction is required to be passed immediately, the Board shall give a reasonable opportunity of hearing to the persons concerned after passing the direction, without any undue delay.