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 115TC] [Entire Act]

Union of India - Subsection

Section 115TC(c) in Finance Act, 2013

(c)"securitised debt instrument" shall have the same meaning as assigned to it in clause (s) of sub-regulation (7) of regulation 2 of the Securities and Exchange Board of India (Public Offer and Listing of Securitised Debt Instruments) Regulations, 2008 made under the Securities and Exchange Board of India Act, 1992 (15 of 1992) and the Securities Contracts (Regulation) Act, 1956; (42 of 1956)