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 17 in Securities Contracts (Regulation) Rules, 1957

17. Submission of annual report.

(1)Every recognised stock exchange shall before the 31st day of January in each year or within such extended time as the [Securities and Exchange Board of India] [Substituted for 'Central Government' by the Securities Contracts (Regulation) (Amendment) Rules, 1996, w.e.f. 23.12.1996.] may, from time to time, allow, furnish the [Securities and Exchange Board of India] [Substituted for 'Central Government' by the Securities Contracts (Regulation) (Amendment) Rules, 1996, w.e.f. 23.12.1996.] annually with a report about its activities during the preceding calendar year, which shall inter alia contain detailed information about the following matters :
(a)changes in rules and bye-laws, if any;
(b)changes in the composition of the governing body;
(c)any new sub-committees set up and changes in the composition of existing ones;
(d)admissions, re-admissions, deaths or resignations of members;
(e)disciplinary action against members;
(f)arbitration of disputes (nature and number) between members and non-members;
(g)defaults;
(h)action taken to combat any emergency in trade;
(i)securities listed and de-listed; and
(j)securities brought on or removed from the forward list.
(2)Every recognised stock exchange shall within one month of the date of the holding of its annual general meeting, furnish the [Securities and Exchange Board of India] [Substituted for 'Central Government' by the Securities Contracts (Regulation) (Amendment) Rules, 1996, w.e.f. 23.12.1996.] with a copy of its audited balance-sheet and profit and loss account for its preceding financial year.