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 8A] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 8A(6) in Securities and Exchange Board of India (Credit Rating Agencies) Regulations, 1999

(6)The Board, on being satisfied that the applicant is eligible, shall grant a certificate of permanent registration is Form B and shall send and intimation to the applicant.