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 1] [Entire Act]

Union of India - Section

Section 15S in The Securities and Exchange Board of India Act, 1992

15S. Staff of the Securities Appellate Tribunal.

(1)The Central Government shall provide the Securities Appellate Tribunal with such officers and employees as that Government may think fit.
(2)The officers and employees of the Securities Appellate Tribunal shall discharge their functions under general superintendence of the Presiding Officer.
(3)The salaries and allowances and other conditions of service of the officers and employees of the Securities Appellate Tribunal shall be such as may be prescribed.