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 2(1)] [Section 2] [Entire Act] Securities And Exchange Board Of India - Subsection Section 2(1)(h) in Securities and Exchange Board of India (Portfolio Managers) Regulations, 2020 (h)"eligible fund manager" shall have the same meaning as assigned to it in sub-section (4) of Section 9A of the Income-tax Act, 1961;