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] [Entire Act]

Securities And Exchange Board Of India - Section

Section 39 in Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012

39. Repeal and Saving.

(1)The Securities and Exchange Board of India (Venture Capital Funds) Regulations, 1996 hereby shall stand repealed.
(2)Notwithstanding such repeal:
(a)Anything done or any action taken or purported to have been done or taken, including suspension or cancellation of certificate of registration, any inquiry or investigation commenced or show cause notice issued under the repealed regulations, shall be deemed to have been done or taken under the corresponding provisions of these regulations;
(b)All venture capital funds or schemes launched by such venture capital funds prior to date of notification of these regulations shall continue to be governed by provisions of Securities and Exchange Board of India (Venture Capital Funds) Regulations, 1996 till the fund or Scheme is wound up:
Provided that such funds shall not launch any new Scheme after notification of these regulations;
(c)Any application made to the Board under the Securities and Exchange Board of India (Venture Capital Funds) Regulations, 1996 and pending before it shall be deemed to have been made under the corresponding provisions of Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012.
(3)After the repeal of Securities and Exchange Board of India (Venture Capital Funds) Regulations, 1996, any reference thereto in any other regulations made, guidelines or circulars issued thereunder by the Board shall be deemed to be a reference to the corresponding provisions of these regulations.First Schedule-FormForm ASecurities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012See regulation 3Application for Grant of Certificate of Registration as Alternative Investment FundSecurities and Exchange Board of IndiaSEBI Bhavan, C4-A, G Block, Bandra Kurla Complex, Mumbai 400051 - IndiaInstructions