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 34] [Entire Act]

Union of India - Subsection

Section 34(1) in The Pension Fund Regulatory and Development Authority (Central Recordkeeping Agency) Regulations, 2015

(1)On and from the date of suspension or cancellation of the certificate, the concerned central recordkeeping agency shall -
(a)not undertake any additional assignment or collect any new information from the subscriber. During the period of suspension of the certificate, it shall cease to carry on any activity in respect of which the certificate of registration had been granted;
(b)allow its subscribers to transfer, as the case may be, their records, money or assignments or allow the National Pension System Trust to withdraw any assignment given to it, without any additional cost;
(c)make provisions as regards liabilities incurred or assumed by it;
(d)take such other action including the action relating to any records or documents and information of the subscribers that may be in the custody or control of such central recordkeeping agency, within the time limit and in the manner, as may be required under the relevant regulations or as may be directed by the Authority, while passing the order under these guidelines or otherwise;
(e)transfer or dispose of the regulated assets in the manner as may be directed by the Authority at its own cost.