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 31 in Securities and Exchange Board of India (Real Estate Investment Trusts) Regulations, 2014

31. Communication of findings etc. to the REIT.

- The Board may after consideration of the inspection report and after giving reasonable opportunity of hearing to the REITs or parties to the REIT or its representatives or any such person, issue such directions as it deems fit in the interest of securities market or the investors in the nature of,-
(a)requiring the REIT to delist its units from the designated stock exchanges and surrender its certificate of registration;
(b)requiring the REIT to sell its assets;
(c)requiring the REIT or parties to the REIT to take such action as may be in the interest of the investors;
(d)prohibiting the REIT or parties to the REIT from operating in the capital market or from accessing the capital market for a specified period.