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 5(1)] [Section 5] [Entire Act] Securities And Exchange Board Of India - Subsection Section 5(1)(c) in Securities and Exchange Board of India (Settlement Proceedings) Regulations, 2018 (c)monies due under an order issued under securities laws are liable for recovery under securities laws.