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 12D in Securities and Exchange Board of India (Portfolio Managers) Rules, 1993

12D. Procedure to be followed by an applicant for fresh registration.

- An applicant who is a company or a limited liability partnership or a body corporate who intends to act as an eligible fund manager may be granted registration under regulation 8 if:
(a)it fulfills all the conditions specified in sub section (4) of Section 9A of the Income-tax Act, 1961;
(b)it complies with the requirements specified under Chapter II of these regulations, unless specified otherwise in this Chapter;
(c)it pays the fees as specified in Schedule II; and
(d)it provides a declaration to the Board as specified in clause (2) of Schedule VI.