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 2] [Section 9] [Entire Act]

Union of India - Subsection

Section 9(3) in The Securities Contracts (Regulation) Act, 1956

(3)The bye-laws made under this section may—
(a)specify the bye-laws the contravention of which shall make a contract entered into otherwise than in accordance with the bye-laws void under sub-section (1) of section 14;
(b)provide that the contravention of any of the bye-laws shall render the member concerned liable to one or more of the following punishments, namely:—
(i)fine,
(ii)expulsion from membership,
(iii)suspension from membership for a specified period,
(iv)any other penalty of a like nature not involving the payment of money.