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 6 in Securities And Exchange Board Of India (Debenture Trustees) Regulations, 1993

6. Consideration of application.-

The Board shall take into account for considering the grant of a certificate, all matters which are relevant to a debenture trustee and in particular the following, namely, whether the applicant,-
(a)has the necessary infrastructure like adequate office space, equipments, and manpower to effectively discharge his activities;
(b)has any past experience as a debenture trustee or has in his employment minimum two persons who had the experience in matters which are relevant to a debenture trustee;
(c)or any person, directly or indirectly connected with the applicant has not been granted registration by the Board under the Act;
(d)[ has in his employment at least one person who possesses the professional qualification in law from an institution recognised by the Government;] [Substitued by S.O. 763(E), dated 4.7.2003]
(e)or any of its director or principal officer is or has at any time been convicted for any offence involving moral turpitude or has been found guilty of any economic offence;
(f)[ is a fit and proper person;] [Substitued by S.O. 16(E), dated 5.1.1998]
(g)[ fulfills the capital adequacy requirements specified in regulation 7A.] [Inserted by S.O. 763(E), dated 4.7.2003]