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 17(2)] [Section 17] [Entire Act] Securities And Exchange Board Of India - Subsection Section 17(2)(c) in The Securities and Exchange Board of India (Intermediate) Regulations, 2008 (c)to ascertain whether any circumstances exist which would render the intermediary unfit or ineligible;