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 15] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 15(10) in Securities and Exchange Board of India (Investment Advisers) Regulations, 2013

(10)An investment adviser shall not act on its own account, knowingly to sell securities or investment products to or purchase securities or investment product from a client.