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] [Section 30] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 30(1) in Securities and Exchange Board of India (Foreign Portfolio Investors) Regulations, 2014

(1)Every foreign portfolio 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 designated depository participants, stock brokers and depository participants regarding investments in securities.