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 11 in Securities And Exchange Board Of India (Ombudsman) Regulations, 2003

11. General.-

The Ombudsman shall have the following powers and functions :-
(a)to receive complaints specified in regulation 13 against any intermediary or a listed company or both;
(b)to consider such complaints and facilitate resolution thereof by amicable settlement;
(c)to approve a friendly or amicable settlement of the dispute between the parties;
(d)to adjudicate such complaints in the event of failure of settlement thereof by friendly or amicable settlement.