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 38 in The Securities And Exchange Board Of India (Depositories And Participants) Regulations, 1996

38. Records to be maintained.-

(1)Every depository shall maintain the following records and documents, namely:-
(a)records of securities dematerialised and rematerialised;
(b)the names of the transferor, transferee, and the dates of transfer of securities;
(c)a register and an index of beneficial owners;
(d)records of instructions received from and sent to participants, issuers, issuers' agents and beneficial owners;
(e)records of approval, notice, entry and cancellation of pledge or hypothecation, as the case may be;
(f)details of participants;
(g)details of securities declared to be eligible for dematerialisation in the depository; and
(h)such other records as may be specified by the Board for carrying on the activities as a depository.
(2)Every depository shall intimate the Board the place where the records and documents are maintained.
(3)Subject to the provisions of any other law, the depository shall preserve records and documents for a minimum period of five years.