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 4(5)] [Section 4] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 4(5)(a) in The Securities and Exchange Board Of India (Delisting of Equity Shares) Regulations, 2009

(a)employ any device, scheme or artifice to defraud any share-holder or other person; or