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 36A(5)] [Section 36A] [Entire Act] Securities And Exchange Board Of India - Subsection Section 36A(5)(o) in Securities and Exchange Board of India (Employees' Service) Regulations, 2001 (o)Board shall not approve, during the special hardship leave period, any fresh loan or advance of whatever nature;