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 7A] [Entire Act]

Union of India - Subsection

Section 7A(1) in The Securities Contracts (Regulation) Act, 1956

(1)A recognised stock exchange may make rules or amend any rules made by it to provide for all or any of the following matters, namely :—
(a)the restriction of voting rights to members only in respect of any matter placed before the stock exchange at any meeting;
(b)the regulation of voting rights in respect of any matter placed before the stock exchange at any meeting so that each member may be entitled to have one vote only, irrespective of his share of the paid-up equity capital of the stock exchange;
(c)the restriction on the right of a member to appoint another person as his proxy to attend and vote at a meeting of the stock exchange;
(d)such incidental, consequential and supplementary matters as may be necessary to give effect to any of the matters specified in clauses (a), (b) and (c).