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 7] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 7(1) in Securities And Exchange Board Of India (Merchant Bankers) Regulations, 1992

(1)The capital adequacy requirement referred to in clause (d) of regulation 6 shall be a net worth of not less than five crores rupees.] [Inserted by S.O. 837(7), dated 9.12.1997]Explanation:- For the purposes of this regulation "networth" means the sum of paid up capital and free reserves of the applicant at the time of making application under sub-regulation (1) of regulation 3].