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 38] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 38(1) in The Securities And Exchange Board Of India (Depositories And Participants) Regulations, 1996

(1)Every depository shall maintain the following records and documents, namely:-
(a)records of securities dematerialised and rematerialised;
(b)the names of the transferor, transferee, and the dates of transfer of securities;
(c)a register and an index of beneficial owners;
(d)records of instructions received from and sent to participants, issuers, issuers' agents and beneficial owners;
(e)records of approval, notice, entry and cancellation of pledge or hypothecation, as the case may be;
(f)details of participants;
(g)details of securities declared to be eligible for dematerialisation in the depository; and
(h)such other records as may be specified by the Board for carrying on the activities as a depository.