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 17] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 17(2) in Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003

(2)Every intermediary shall exercise due diligence so satisfy itself that its clients, being specified investors, have complied with sub-regulation (1).