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 27 in Securities and Exchange Board of India (Issue and Listing of Debt Securities) Regulations, 2008

27. Inspection by the Board.

(1)Without prejudice to the provisions of sections 11 and 11C of the Act and section 209A of the Companies Act, the Board may suo-motu or upon information received by it, appoint one or more persons to undertake the inspection of the books of account, records and documents of the issuer or merchant banker or any other intermediary associated with the public issue, disclosure or listing of debt securities, as governed under these regulations, for any of the purposes specified in sub-regulation (2).
(2)The purposes referred to in sub-regulation (1) may be as follows, namely:-
(a)to verify whether the provisions of the Act, Securities Contracts (Regulation) Act,1956, Depositories Act,1996, the rules and regulations made thereunder in respect of issue of securities have been complied with;
(b)to verify whether the requirement in respect of issue of securities as specified in these regulations has been complied with;
(c)to verify whether the requirements of listing conditions and continuous disclosure requirement have been complied with;
(d)to inquire into the complaints received from investors, other market participants or any other persons on any matter of issue and transfer of securities governed under these regulations;
(e)to inquire into affairs of the issuer in the interest of investor protection or the integrity of the market governed under these regulations;
(f)to inquire whether any direction issued by the Board has been complied with.
(3)While undertaking an inspection under these regulations, the inspecting authority or the Board, as the case may be, shall follow the procedure specified by the Board for inspection of the intermediaries.