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 28] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 28(4) in Securities And Exchange Board Of India (Debenture Trustees) Regulations, 1993

(4)The enquiry officer shall, give a reasonable opportunity of hearing to the debenture trustee to enable him to take submissions in support of his reply made under sub-regulation (3).