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 15] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 15(k) in Securities and Exchange Board of India {KYC (Know Your Client) Registration Agency} Regulations, 2011

(k)KRA shall take all reasonable measures to prevent unauthorized access to its database and have audit of its systems and procedures at regular intervals [as specified by the Board from time to time] [Replaced for 'as prescribed by the Board' by Notification No. SEBI/LAD-NRO/GN/2022/72, dated 28.01.2022 (w.e.f. 02.12.2011).].