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]

Union of India - Section

Section 7 in The Investor Education and Protection Fund (awareness and protection of investors) Rules, 2001

7. Constitution and Functions of the Committee.

(a)The Committee shall consists often members excluding the Chairperson who is Secretary, to the Department of Company Affairs The members shall be nominated by Reserve Bank of India, the Securities and Exchange Board of India and or from any other Ministry or Department of Central Government dealing with investor protection activities and experts from the field of investors, education and protection. The non-official Members shall hold office for a period of two years. The Official members shall hold office for a period of two years or until they occupy their position which ever is earlier. The constitution of the Committee shall be notified in the Official Gazette.(b)Functions of the Committee
(1)The Committee shall recommend the following activities relating to investors education, awareness and protection:
(a)Education Programmes through Media;
(b)Organizing Seminars and Symposia;
(c)Proposals for registration of Voluntary Associations or Institution or other Organizations engaged in Investor Education and Protection activities;
(d)Proposals for projects for Investors Education and Protection including research activities and proposals for financing such projects;
(e)Coordinating with institutions engaged in Investor Education, awareness, and protection activities;
The Committee may also be entrusted with such other functions for carrying out the objects for which the Fund has been established.
(f)
(i)The Committee may appoint one or more sub-committees whenever it considers necessary to facilitate efficient and speedy discharge of its functions.
(ii)Sub-committee shall be constituted from amongst the members.
(iii)The Chairperson of the Committee may nominate anyone of the members of the sub-committee as its convenor and where no such nomination has been made, the members of the sub-committee elect a convenor amongst themselves.
(iv)The Committee may have Sub-Committee to examine the end use of grants and assistance and recommend release of funds.