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 10 in The Securities Contracts (Regulation) (Stock Exchanges and Clearing Corporations) Regulations, 2012

10. Period of recognition.

(1)The period of recognition granted to a stock exchange shall be as per rule 6 of the rules.
(2)The recognition granted to a clearing corporation, unless granted on a permanent basis, shall be for such period not less than one year as may be specified in the recognition.