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 3] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 3(5) in Securities And Exchange Board Of India (Ombudsman) Regulations, 2003

(5)The panel under sub-regulation (4) shall remain in force for a maximum period of two years and shall be reconstituted from time to time.Provided that any person in the existing panel shall be eligible to be included in the reconstituted panel.