Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(2)] [Section 15] [Entire Act] Securities And Exchange Board Of India - Subsection Section 15(2)(b) in Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003 (b)in case of a listed company, by its whole time director and its company secretary or auditor, and