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 20] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 20(6) in Securities And Exchange Board Of India (Ombudsman) Regulations, 2003

(6)The Board shall endeavour to dispose of the matter within a period of forty five days of the filing of the petition for review.