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 36 in Securities and Exchange Board of India (Foreign Portfolio Investors) Regulations, 2019

36. Board's right to inspect.

- The Board may suo moto or upon receipt of any information or complaint, appoint one or more persons as inspecting authority to undertake inspection of the books of account, records and documents relating to a designated depository participant for any of the following purposes, namely, -
(a)to ensure that the books of account, records including telephone records and electronic records and documents are being maintained by the designated depository participants;
(b)to ascertain whether any circumstances exist that would render the designated depository participants unfit or ineligible;
(c)to inquire into the complaints received from investors, clients, other market participants or any other person on any matter having a bearing on the activities of the designated depository participants;
(d)to ascertain whether the provisions of the securities laws and the directions or circulars issued thereunder are being complied with by the designated depository participants;
(e)to ascertain whether the systems, procedures and safeguards which have been established and are being followed by the designated depository participants are adequate; and
(f)to investigate suo moto into the affairs of the designated depository participants in the interest of the securities market or in the interest of investors.