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]

Union of India - Section

Section 4 in Securities Contracts (Regulation) Rules, 1957

4. Fees for application.

(1)There shall be paid in respect of every application under rule 3 a fee of rupees five hundred.
(2)The amount of the fee shall be deposited in the nearest Government treasury or the nearest branch of the State Bank of India:Provided that at Bombay, Calcutta, Madras, Delhi and Kanpur, the amount shall be deposited in the Reserve Bank of India.
(3)The amount of the fee so deposited shall be credited to the receipt head "XLVI-Miscellaneous-Other fees, fines and forfeitures.