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 296 in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

296. Directions by the Board.

- Without prejudice to the power under sections 11, 11A, 11B, 11D, sub-section (3) of section 12, Chapter VIA and section 24 of the Act, the Board may either suo motu or on receipt of information or on completion or pendency of any inspection, inquiry or investigation, in the interests of investors or the securities market, issue such directions or orders as it deems fit including any or all of the following:
(a)directing the persons concerned not to access the securities market for a specified period;
(b)directing the person concerned to sell or divest the securities;
(c)any other direction which Board may deem fit and proper in the circumstances of the case:
Provided that the Board shall, either before or after issuing such direction or order, give a reasonable opportunity of being heard to the person concerned:Provided further that if any interim direction or order is required to be issued, the Board may give postdecisional hearing to the person concerned.