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] [Section 15(1)] [Section 15] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 15(1)(c) in Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012

(c)Category I and II Alternative Investment Funds shall invest not more than twenty five percent of the corpus in one Investee Company;