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 71 in Securities and Exchange Board of India (Employees' Service) Regulations, 2001

71. Not to misuse official position.

(1)No employee, shall ;
(a)Ever encourage outside agencies to call on him at his residence/temporary headquarters while on tour for discussion on official matters.
(b)In dealing with the market intermediaries and public for seeking any clarification on matters relating to them, resort to oral clarifications and personal discussions as far as possible and written communication shall be the normal practice.
(c)Use office facilities like letter heads for writing to the companies asking them to consider allotment of shares/securities to their family members, friends or associates on expiry of the relevant date/s or otherwise.
(d)Ever involve in any type of activities/favours and physical facilities so as to place himself in an embarrassing position in the discharge of his duties with integrity and fairness.
(2)An employee is strictly prohibited from using his official position for any personal favour for himself or his family members or his relatives or friends.