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 7] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 7(1) in Securities and Exchange Board of India (Underwriters) Regulations, 1993

(1)The capital adequacy requirement referred to in sub-regulation (d) of regulation 6 shall not be less than the networth of rupees twenty lakhs;