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 49G in Securities and Exchange Board of India (Mutual Funds) Regulations, 1996

49G. Duties of asset management company.

(1)Without prejudice to the provisions of regulation 21, the asset management company of a mutual fund having real estate mutual fund schemes shall appoint suitable number of qualified key personnel with relevant experience, before undertaking investment management of real estate assets of a real estate mutual fund scheme.
(2)The asset management company may appoint advisors to advise it on acquisitions or proposed acquisitions of real estate assets.
(3)The asset management company shall exercise due care while appointing real estate valuers for valuing the real estate assets held by the real estate mutual fund scheme and shall ensure that there is no conflict of interest.
(4)The asset management company shall lay down an adequate system of internal controls and risk management.
(5)The asset management company shall put in place systems to ensure that all financial transactions are done through banking channels and exclude transactions in cash or unaccounted transactions.
(6)The asset management company shall exercise due diligence in maintenance of the assets of a real estate mutual fund scheme and shall ensure that there is no avoidable deterioration in their value.
(7)The asset management company shall ensure that the real estate assets held by a real estate mutual fund scheme are adequately insured against impair, damage or destruction.
(8)The asset management company shall ensure that the cost of maintenance and insurance of real estate assets is within reasonable limits and that no funds of the scheme are utilized towards development of such assets.
(9)The asset management company shall ensure that a real estate valuer certifies compliance with sub-regulation (8) on an annual basis.
(10)The asset management company shall ensure that no real estate valuer continues with valuation of particular real estate asset for more than two years and that no such valuer values the same asset for a period of at least three years thereafter.
(11)The asset management company shall record in writing, the details of its decision making process in buying or selling real estate assets together with the justifications for such decisions and forward the same periodically to trustees.
(12)The asset management company shall ensure that investment of funds of the real estate mutual fund scheme is not made contrary to provisions of this chapter and the trust deed.
(13)[ The asset management company shall obtain, wherever required under these regulations, prior in-principal approval from the recognised stock exchanges where units are proposed to be listed.] [Inserted Notification No. LAD-NRO/GN/2009-10/01/159601, dated 8.4.2009.]