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 304] [Entire Act]

Union of India - Section

Section 2 in The Securities and Exchange Board of India Act, 1992

2. Definitions.

(1)In this Act, unless the context otherwise requires,—
(a)"Board" means the Securities and Exchange Board of India established under section 3;
(b)"Chairman" means the Chairman of the Board;
( ba) "collective investment scheme" means any scheme or arrangement which satisfies the conditions specified in section 11AA;
(c)"existing Securities and Exchange Board" means the Securities and Exchange Board of India constituted under the Resolution of the Government of India in the Department of Economic Affairs No. 1(44) SE/86, dated the 12th day of April, 1988;
(d)"Fund" means the Fund constituted under section 14;
(e)"member" means a member of the Board and includes the Chairman;
(f)"notification" means a notification published in the Official Gazette;
(g)"prescribed" means prescribed by rules made under this Act;
(h)"regulations" means the regulations made by the Board under this Act;
( ha) "Reserve Bank" means the Reserve Bank of India constituted under section 3 of theReserve Bank of India Act, 1934 (2 of 1934);
(i)"securities" has the meaning assigned to it in section 2 of the Securities Contracts (Regulation) Act, 1956 (42 of 1956).
(2)Words and expressions used and not defined in this Act but defined in the Securities Contracts (Regulation) Act, 1956 (42 of 1956) or the Depositories Act, 1996, shall have the meanings respectively assigned to them in that Act