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 14] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(2) in The Securities and Exchange Board of India Act, 1992

(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely :—
(a)the times and places of meetings of the Board and the procedure to be followed at such meetings under sub-section (1) of section 7 including quorum necessary for the transaction of business;
(b)the terms and other conditions of service of officers and employees of the Board under sub-section (2) of section 9;
(c)the matters relating to issue of capital, transfer of securities and other matters incidental thereto and the manner in which such matters shall be disclosed by the companies under section 11A;
(ca)the utilisation of the amount credited under sub-section (5) of section 11;
(cb)the fulfilment of other conditions relating to collective investment scheme under sub¬section (2A) of section 11AA;
(d)the conditions subject to which certificate of registration is to be issued, the amount of fee to be paid for certificate of registration and the manner of suspension or cancellation of certificate of registration under section 12.
(da)the terms determined by the Board for settlement of proceedings under sub-section (2) and the procedure for conducting of settlement proceedings under sub-section (3) of section 15JB;
(db)any other matter which is required to be, or may be, specified by regulations or in respect of which provision is to be made by regulations.