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 24 in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999

24. Rating process.

(1)Every credit rating agency shall-
(a)specify the rating process;
(b)file a copy of the same with the Board for record; and file with the Board any modifications or additions made therein from time to time.
(2)Every credit rating agency shall, in all cases, follow a proper rating process.
(3)Every credit rating agency shall have professional rating committees, comprising members who are adequately qualified and knowledgeable to assign a rating.
(4)All rating decisions, including the decisions regarding changes in rating, shall be taken by the rating committee.
(5)Every credit rating agency shall be staffed by analysts qualified to carry out a rating assignment.
(6)Every credit rating agency shall inform the Board about new rating instruments or symbols introduced by it.
(7)Every credit rating agency, shall, while rating a security, exercise due diligence in order to ensure that the rating given by the credit rating agency is fair and appropriate.
(8)A credit rating agency shall not rate securities issued by it.
(9)Rating definition, as well as the structure for a particular rating product, shall not be changed by a credit rating agency, without prior information to the Board.
(10)A credit rating agency shall disclose to the concerned stock exchange through press release and websites for general investors, the rating assigned to the securities of a client, after periodic review, including changes in rating, if any.