Securities And Exchange Board Of India - Subsection
Section 2(1)(a) in Securities and Exchange Board of India (Underwriters) Regulations, 1993
(a)[ "Act" means the Securities and Exchange Board of India Act, 1992 (15 of 1992); [Substituted by S.O. 1449(E), dated 7.9.2006](aa)"body corporate" shall have the meaning assigned to it in or under clause (7) of section 2 of the Companies Act, 1956 (1 of 1956);(i)in case of a body corporate -(A)amalgamation, demerger, consolidation or any other kind of corporate restructuring falling within the scope of section 391 of the Companies Act, 1956 (1 of 1956) or the corresponding provision of any other law for the time being in force;(B)change in its managing director or whole-time director; and(C)any change in control over the body corporate;(ii)any change between the following legal forms - individual, partnership firm, Hindu undivided family, private company, public company, unlimited company or statutory corporation and other similar changes;(i)if its shares are listed on any recognised stock exchange, change in control within the meaning of regulation 12 of the Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) Regulations, 1997;(ii)in any Other case, change in the controlling interest in the body corporate;(iii)in case of a partnership firm any change in partners not amounting to dissolution of the firm;(ad)"change in control", in relation to an underwriter being a body corporate, means:-(ab)"certificate" means a certificate of registration issued by the Board;(ac)"change of status or constitution" in relation to an underwriter means any change in its status or constitution of whatsoever nature and includes -