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 39] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 39(2) in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999

(2)The credit rating agency shall, within fourteen days of the date of receipt of the show-cause notice, send a reply to the Board.