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]

Union of India - Section

Section 14 in The Securities And Exchange Board Of India (Amendment) Act, 2002

14. Amendment of section 15F.-

In section 15F of the principal Act,-
(i)in clause (b), for the words" a penalty not exceeding five thousand rupees for each day during which such failure continues", the words" a penalty of one lakh rupees for each day during which such failure continues or one crore rupees, whichever is l ss" shall be substituted;
(ii)in clause (c), for the words" a penalty not exceeding five thousand rupees", the words" a penalty of one lakh rupees" shall be substituted.