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 13] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 13(4) in Securities and Exchange Board of India {KYC (Know Your Client) Registration Agency} Regulations, 2011

(4)On and from the date of the surrender or cancellation of the certificate, the KRA shall-
(a)return the certificate of registration so cancelled to the Board and shall not represent itself to be a holder of the certificate for carrying out the activity for which such certificate had been granted;
(b)cease to carry on any activity in respect of which the certificate had been granted;
(c)transfer its activities to another entity holding a valid certificate of registration to carry on such activity and allow its clients to withdraw any assignment given to it, without any additional cost to such client;
(d)make provisions as regards liability incurred or assumed by it;
(e)take such other action including the action relating to any records or documents that may be in custody or control of such person, within the time period and in the manner, as may be required under the these regulations, or as may be directed by the Board.