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 25] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 25(7) in Securities and Exchange Board of India (Depositories and Participants) Regulations, 2018

(7)No public interest director shall become a shareholder director unless there is a cooling-off period of three years after ceasing to be a public interest director