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] [Entire Act]

Securities And Exchange Board Of India - Section

Section 2 in Securities and Exchange Board of India (Investment Advisers) Regulations, 2013

2. Definitions.

(1)In these regulations, unless the context otherwise requires, the terms defined herein shall bear the meanings assigned to them below, and their cognate expressions shall be construed accordingly, -
(a)"Act" means the Securities and Exchange Board of India Act, 1992 (15 of 1992);
(aa)[ "accreditation agency" shall have the same meaning as assigned to it in clause (aa) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012; [Inserted by Notification No. SEBI/LAD-NRO/GN/2021/34, dated 3.8.2021 (w.e.f. 21.1.2013).]
(ab)"accredited investor" shall have the same meaning as assigned to it under clause (ab) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012;]
[[(ac)] [Inserted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).] assets under advice" shall mean the aggregate net asset value of securities and investment products for which the investment adviser has rendered investment advice irrespective of whether the implementation services are provided by investment adviser or concluded by the client directly or through other service providers;]
(b)"Board" means the Securities and Exchange Board of India established under section 3 of the Act;
(c)"body corporate" shall have the meaning assigned to it in or [under sub-section (11) of section 2 of the Companies Act, 2013 (18 of 2013)] [Substituted 'under sub-section (7) of section 2 of the Companies Act, 1956 (1 of 1956)' by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).];
(d)"certificate" means a certificate of registration granted under these regulations;
(e)"change in control" in relation to a company or a body corporate, means:
(i)if its shares are listed on any recognized stock exchange, change in control within the meaning of clause (e) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) Regulations, 2011;
(ii)in any other case, change in the controlling interest or change in legal form.
Explanation. - For the purpose of sub-clause (ii), the expression "controlling interest" means an interest, whether direct or indirect, to the extent of more than fifty percent of voting rights or interest;
(f)"company" means a company incorporated under the Companies Act, 1956 [or Companies Act, 2013] [Inserted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).];
(g)"consideration" means any form of economic benefit including non-cash benefit, received or receivable for providing investment advice;
(ga)[ "CPE" means continuing professional education in terms of clause (f) of sub regulation (1) of regulation 2 of the SEBI (Certification of Associated Persons in the Securities Markets) Regulations, 2007; [Inserted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).]
(gb)"family of client" shall include individual client, dependent spouse, dependent children and dependent parents;
(gc)"family of an individual investment adviser" shall include individual investment adviser, spouse, children and parents;]
(h)"financial planning" shall include analysis of clients' current financial situation, identification of their financial goals, and developing and recommending financial strategies to realise such goals;
(i)"firm" means a partnership firm registered under Indian Partnership Act, 1932 (9 of 1932);
(j)"form" means any of the forms set out in the First Schedule;
(k)"inspecting authority" means any one or more persons appointed by the Board to exercise powers conferred under regulation 23;
(l)"investment advice" means advice relating to investing in, purchasing, selling or otherwise dealing in securities or investment products, and advice on investment portfolio containing securities or investment products, whether written, oral or through any other means of communication for the benefit of the client and shall include financial planning:
Provided that investment advice given through newspaper, magazines, any electronic or broadcasting or telecommunications medium, which is widely available to the public shall not be considered as investment advice for the purpose of these regulations;
(m)"investment adviser" means any person, who for consideration, is engaged in the business of providing investment advice to clients or other persons or group of persons and includes any person who holds out himself as an investment adviser, by whatever name called;
(n)"limited liability partnership" means a partnership formed and registered under The Limited Liability Partnership Act, 2008(6 of 2009);
(o)"NBFC" means a Non-Banking Financial Company regulated by Reserve Bank of India;
(p)"NISM" means the National Institute of Securities Market established by the Board;
(pa)[ "non-individual" means a body corporate including a limited liability partnership and a partnership firm;] [Inserted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).]
(q)"partner" means partner of the firm or a limited liability partnership who renders investment advice on behalf of the firm or limited liability partnership;
(r)[ "persons associated with investment advice" shall mean any member, partner, officer, director or employee or any sales staff of such investment adviser including any person occupying a similar status or performing a similar function irrespective of the nature of association with the investment adviser who is engaged in providing investment advisory services to the clients of the investment adviser; [Substituted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).]
Explanation. - All client-facing persons such as sales staff, service relationship managers, client relationship managers, etc., by whatever name called shall be deemed to be persons associated with investment advice, but do not include persons who discharge clerical or office administrative functions where there is no client interface.]
(s)[ "principal officer" shall mean the managing director or designated director or managing partner or executive chairman of the board or equivalent management body who is responsible for the overall function of the business and operations of non-individual investment adviser.] [Substituted by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).]
(2)The words and expressions used and not defined in these regulations but defined in the Act, the Securities Contracts (Regulation) Act, 1956 (42 of 1956), the [Companies Act, 2013 (18 of 2013)] [Substituted 'Companies Act, 1956 (1 of 1956)' by Notification No. SEBI/LAD-NRO/GN/2020/22, dated 3.7.2020 (w.e.f. 21.1.2013).], or any rules or regulations made thereunder shall have the same meanings respectively assigned to them in those Acts, rules or regulations made thereunder or any statutory modification or re-enactment thereto, as the case may be.