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 10 in Securities and Exchange Board of India (Registrars to an issue and Share Transfer Agents) Regulations, 1993

10. Procedure where registration is not granted.

(1)Where an application for grant of a certificate under regulation 3 or of renewal under regulation 9 , does not fulfil the requirements mentioned in regulation 6 , the Board may reject the application after giving a reasonable opportunity of being heard.
(2)The refusal to grant or renew the certificate shall be communicated by the Board within thirty days of such refusal to the applicant stating therein the grounds on which the application has been rejected.
(3)Any applicant may, being aggrieved by the decision of the Board under sub-regulation (2) apply within a period of thirty days from the date of receipt of such intimation, to the Board for reconsideration of its decision.
(4)On receipt of the application made under sub-regulation (3), the Board shall reconsider its decision and communicate its findings thereon as soon as possible in writing to the applicant.