Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(1)] [Section 3] [Entire Act] Securities And Exchange Board Of India - Subsection Section 3(1)(o) in Securities and Exchange Board of India (Employees' Service) Regulations, 2001 (o)"year" means a continuous period of twelve months commencing from 1st day of April of a year and ending with 31st day of March of the next year.