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 28 in Securities and Exchange Board of India (Underwriters) Regulations, 1993

28. Manner of holding enquiry before suspension or cancellation.-

(1)For the purpose of holding an enquiry under regulation 27, the Board may appoint an enquiry officer.
(2)The enquiry officer shall issue to the underwriter a notice at the registered office or the principal place of business of the underwriter.
(3)The underwriter may, within thirty days from the date of receipt of such notice, furnish to the enquiry officer a reply together with copies of documentary or other evidence relied on by him or sought by the Board from the underwriter.
(4)The enquiry officer shall, give a reasonable opportunity of hearing to the underwriter to enable him to make submissions in support of his reply made under sub-regulation (3).
(5)Before the enquiry officer, the underwriter may either appear in person or through any person duly authorised by the underwriter:Provided that no lawyer or advocate shall be permitted to represent the underwriter at the enquiry:Provided further that where a lawyer or an advocate has been appointed by the Board as a presenting officer under sub-regulation (6), it shall be lawful for the underwriter to present its case through a lawyer or advocate.
(6)If it is considered necessary, the enquiry officer may ask the Board to appoint a presenting officer to present its case.
(7)The enquiry officer shall, after taking into account all relevant facts and submissions made by the underwriter, submit a report to the Board and recommend the penalty to be awarded as also the justification of the penalty proposed.