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] [Section 8] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 8(2) in Securities and Exchange Board of India (Research Analysts) Regulations, 2014

(2)A research analyst who is body corporate or limited liability partnership firm shall have a networth of not less than twenty five lakh rupees.