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 16] [Entire Act]

Union of India - Section

Section 15M in The Securities and Exchange Board of India Act, 1992

15M. Qualification for appointment as Presiding Officer or Member of Securities Appellate Tribunal.

(1)A person shall not be qualified for appointment as the Presiding Officer of the Securities Appellate Tribunal unless he-
(a)is a sitting or retired Judge of the Supreme Court or a sitting or retired Chief Justice of a High Court; or
(b)is a sitting or retired Judge of a High Court who has completed not less than seven years of service as a Judge in a High Court.
(1A)The Presiding Officer of the Securities Appellate Tribunal shall be appointed by the Central Government in consultation with the Chief Justice of India or his nominee.
(2)A person shall not be qualified for appointment as member of a Securities Appellate Tribunal unless he is a person of ability, integrity and standing who has shown capacity in dealing with problems relating to securities market and has qualification and experience of corporate law, securities laws, finance, economics or accountancy:Provided that a member of the Board or any person holding a post at senior management level equivalent to Executive Director in the Board shall not be appointed as Presiding Officer or Member of a Securities Appellate Tribunal during his service or tenure as such with the Board or within two years from the date on which he ceases to hold office as such in the Board.