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 24] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 24(8) in Securities and Exchange Board of India (Depositories and Participants) Regulations, 2018

(8)Any employee of a depository may be appointed on the governing board in addition to the managing director, and such director shall be deemed to be a shareholder director: