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 11C] [Entire Act]

Union of India - Subsection

Section 11C(1) in The Securities And Exchange Board Of India (Amendment) Act, 2002

(1)Where the Board has reasonable ground to believe that-
(a)the transactions in securities are being dealt with in a manner detrimental to the investors or the securities market; or
(b)any intermediary or any person associated with the securities market has violated any of the provisions of this Act or the rules or the regulations made or directions issued by the Board thereunder, it may, at any time by order in writing, direct any person (hereafter in this section referred to as the Investigating Authority) specified in the order to investigate the affairs of such intermediary or persons associated with the securities market and o report thereon to the Board.(2) Without prejudice to the provisions of sections 235 to 241 of the Companies Act, 1956 (1 of 1956 ), it shall be the duty of every manager, managing director, officer and other employee of the company and every intermediary referred to in section 12 or every person associated with the securities market to preserve and to produce to the Investigating Authority or any person authorised by it in this behalf, all the books, registers, other documents and record of, or relating to, the company or, as the ca e may be, of or relating to, the intermediary or such person, which are in their custody or power.