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 21] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 21(4) in Securities and Exchange Board of India (Infrastructure Investment Trusts) Regulations, 2014

(4)A full valuation shall be conducted by the valuer not less than once in every financial year:Provided that such full valuation shall be conducted at the end of the financial year ending March 31st within two months from the date of end of such year.