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 14 in Securities and Exchange Board of India (Registrars to an issue and Share Transfer Agents) Regulations, 1993

14. To maintain proper books of accounts and records, etc..

(1)Every registrar to an issue and share transfer agent being a body corporate shall keep and maintain the following books of accounts and documents in respect of [eight] [Substituted 'three' by Notification No. SEBI/LAD-NRO/GN/2018/17. dated 30.5.2018 (w.e.f. 31.5.1993).] preceding financial years, namely:-
(a)in relation to registrar to an issue and share transfer agent being a body corporate
(i)a copy of balance sheet and profit and loss account as specified in sections 211 and 212 of the Companies Act, 1956 (1 of 1956);
(ii)a copy of the auditor's report referred to in section 227 of the Companies Act, 1956 (1 of 1956);
(iii)a statement of capital adequacy requirements for each quarter.
(b)in relation to registrar to an issue and share transfer agent not being a body corporate -
(i)all sums of money received and expended by them and the matters in respect of which the receipt and expenditure take place;
(ii)their assets and liabilities; and
(iii)a statement of capital adequacy requirements for each quarter.
(2)Every registrar to an issue shall also maintain the following records with respect to:-
(a)all the applications received from investors in respect of an issue;
(b)all applications of investors rejected and reasons therefor;
(c)basis of allotment of securities to the investors as finalised in consultation with the stock exchange;
(d)terms and conditions of purchase of securities;
(e)allotment of securities;
(f)list of names of allottees and non-allottees of the securities;
(g)refund orders despatched to investors in respect of application monies received from them in response to an issue;
(h)such other records as may be specified by the Board for carrying on the activities as registrars to an issue.
(3)Every share transfer agent shall maintain the following records in respect of a body corporate on whose behalf he is carrying on the activities as share transfer agent namely:-
(a)list of holders of securities of such body corporate;
(b)the names of transferor and transferee and the dates of transfer of securities;
(c)such other records as may be specified by the Board for carrying out the activities as share transfer agents.
(4)Every registrar to an issue or share transfer agent shall intimate the Board the place where the books of accounts, records and documents are maintained.
(5)Without prejudice to sub-regulation (1), every registrar to an issue and share transfer agent shall, after the close of each financial year as soon as possible but not later than six months from the close of the said period furnish to the Board if so required copies of the balance sheet, profit and loss account, statement of capital adequacy requirement and such other documents as may be required by the Board under regulation 14.