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] [Entire Act]

Securities And Exchange Board Of India - Section

Section 12 in Securities and Exchange Board of India (Research Analysts) Regulations, 2014

12. Procedure where registration is refused.

(1)After considering an application made under regulation 3, if the Board is of the opinion that a certificate should not be granted to the applicant, it may reject the application after giving the applicant a reasonable opportunity of being heard.
(2)The decision of the Board to reject the application shall be communicated to the applicant within thirty days of such decision.
(3)Where an application for a certificate is rejected by the Board, the applicant shall forthwith cease to act as a research analyst:Provided that nothing contained in this regulation shall affect the liability of the applicant under the law.