Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 23(2)] [Section 23] [Entire Act] Securities And Exchange Board Of India - Subsection Section 23(2)(d) in Securities And Exchange Board Of India (Debenture Trustees) Regulations, 1993 (d)appointing a qualified auditor to investigate into the affairs of the debenture trustee.