Securities And Exchange Board Of India - Subsection
Section 2(1)(f) in Securities And Exchange Board Of India (Stock Brokers And Sub-Brokers) Regulations, 1992
(f)"Securities Contracts (Regulation) Act" means the Securities Contracts (Regulation) Act, 1956 (42 of 1956);(fa)[ "self-clearing member" means a member of a clearing corporation who is also a stock broker and clears and settles trades on its own account or on account of its clients only and includes any person having clearing and settlement rights on a commodity derivatives exchange: [Substituted by Notification No. No. SEBI/AD-NRO/GN-2015-16/017, dated 8.9.2015 (w.e.f. 23.10.1992).]