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 38] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 38(1) in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999

(1)For the purpose of holding an enquiry under regulation 37, the Board may appoint one or more enquiry officers.