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 18 in Securities And Exchange Board Of India (Foreign Institutional Investors) Regulations, 1995

18. Maintenance of proper books of accounts, records, etc.-

(1)Every Foreign Institutional Investor shall keep or maintain, as the case may be, the following books of accounts, records and documents, namely:-
(a)true and fair accounts relating to remittance of initial corpus for buying, selling and realising capital gains of investment made from the corpus;
(b)accounts of remittances to India for investments in India and realising capital gains on investments made from such remittances;
(c)bank statement of accounts;
(d)contract notes relating to purchase and sale of securities; and
(e)communication from and to the domestic custodian regarding investments in securities.
(2)The Foreign Institutional Investor shall intimate to the Board in writing the place where such books, records and documents will be kept or maintained.