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 20A] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 20A(d) in Securities and Exchange Board of India (Issue and Listing of Debt Securities) Regulations, 2008

(d)such ratings shall be revalidated on a periodic basis and the change, if any, shall be disclosed;