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 29] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 29(2) in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999

(2)The purposes referred to in sub-regulation (1) shall be the following, namely:
(a)to ascertain whether the books of account, records and documents are being maintained properly;
(b)to ascertain whether the provisions of the Act and these regulations are being complied with;
(c)to investigate into complaints received from investors, clients or any other person on any matter having a bearing on activities of the credit rating agency;
(d)in the interest of the securities market or in the interest of investors.