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] [Entire Act]

Securities And Exchange Board Of India - Section

Section 28 in Securities and Exchange Board of India (Investment Advisers) Regulations, 2013

28. Liability for action in case of default.

- An investment adviser who -
(a)contravenes any of the provisions of the Act or any regulations or circulars issued thereunder;
(b)fails to furnish any information relating to its activity as an investment adviser as required by the Board;
(c)furnishes to the Board information which is false or misleading in any material particular;
(d)does not submit periodic returns or reports as required by the Board;
(e)does not co-operate in any enquiry, inspection or investigation conducted by the Board;
(f)fails to resolve the complaints of investors or fails to give a satisfactory reply to the Board in this behalf,
shall be dealt with in the manner provided under the Securities and Exchange Board of India (Intermediaries) Regulations, 2008.[Chapter V-A] [Inserted by Notification No. SEBI/LAD-NRO/GN/2020/10, dated 17.4.2020.] Power to Relax Strict Enforcement of the Regulations