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 23] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 23(2) in Securities and Exchange Board of India (Research Analysts) Regulations, 2014

(2)The proxy adviser shall additionally disclose the following:
(i)the extent of research involved in a particular recommendation and the extent and/or effectiveness of its controls and procedures in ensuring the accuracy of issuer data;
(ii)policies and procedures for interacting with issuers, informing issuers about the recommendation and review of recommendations;