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 16B] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 16B(2) in Securities and Exchange Board of India (Portfolio Managers) Rules, 1993

(2)Nothing contained in this regulation shall apply to a portfolio manager-
(a)who has total assets under management of value less than five hundred crore rupees; or
(b)who performs purely advisory functions.]