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 79] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 79(11) in Securities and Exchange Board of India (Depositories and Participants) Regulations, 2018

(11)The provisions of sub-regulations (1) to (9) shall mutatis mutandis apply in such cases of hypothecation:Provided that the depository before registering the hypothecatee as a beneficial owner shall obtain the prior concurrence of the hypothecator.