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]

Securities And Exchange Board Of India - Section

Section 31 in Securities and Exchange Board of India (Infrastructure Investment Trusts) Regulations, 2014

31. Communication of findings etc. to the InvIT.

- The Board may after consideration of the inspection report and after giving reasonable opportunity of hearing to the InvITs or parties to the InvIT or its representatives or any such person, issue such directions as it deems fit in the interest of securities market or the investors in the nature of,-
(a)requiring the InvIT to delist its units from the stock exchanges and surrender its certificate of registration;
(b)requiring the InvIT to wind up;
(c)requiring the InvIT to sell its assets;
(d)requiring the InvIT or parties to the InvIT to take such action as may be in the interest of the investors;
(e)prohibiting the InvIT or parties to the InvIT from operating in the capital market or from accessing the capital market for a specified period.