Securities And Exchange Board Of India - Subsection
Section 4(2)(a) in Securities and Exchange Board of India (Real Estate Investment Trusts) Regulations, 2014
(a)the applicant is [the sponsor on behalf of] [Substituted 'a' by Notification No. SEBI/L.A.D.-NRO/GN/2016-17/022, dated 29.11.2016 (w.e.f. 26.9.2014).] trust and the instrument of trust is in the form of a deed duly registered in India under the provisions of the Registration Act, 1908;