(a)if the venture capital fund or the venture capital company-(i)fails to make investments in the manner specified in sub-rule (5);(ii)invests more than twenty per cent of the monies raised by a venture capital fund or twenty per cent of paid-up share capital of the venture capital company, as the case may be, in one venture capital undertaking;(iii)makes an investment of more than forty per cent in the equity capital in one venture capital undertaking;(iv)fails to maintain books of account and get such accounts audited by an accountant or fails to file the audit report required in clause (f) of sub-rule (5);(v)violates the provisions of the Act or rules made thereunder;