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 10 in The Securities and Exchange Board of India (Intermediate) Regulations, 2008

10. Effect of refusal to grant certificate or expiry or certificate.

(1)Where an intermediary has failed to make an application under sub-regulation (4) of Regulation 3 or where an existing intermediary has been refused grant of certificate under these regulations, the intermediary shall :
(a)forthwith cease to act a such intermediary;
(b)transfer its activities to another intermediary which has been granted a certificate for carrying on such activity and allow its clients or investors to withdraw or transfer their securities or funds held in its custody without any additional cost to such client or investor;
(c)make provisions as regards liability incurred or assumed by the intermediary;
(d)take such other action, within the time period and in the matter, as may be required under the relevant regulations or as may be directed by the Board.
(2)While refusing grant of certificate under these regulations to an intermediary the Board may impose such conditions upon the intermediary as it deems fit for protection of investors or clients of the intermediary or the securities market and such conditions shall be complied with.