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 36(1)] [Section 36] [Entire Act] Securities And Exchange Board Of India - Subsection Section 36(1)(c) in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999 (c)the credit rating agency is declared insolvent or wound up;