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 9A(1)] [Section 9A] [Entire Act] Securities And Exchange Board Of India - Subsection Section 9A(1)(d) in Securities And Exchange Board Of India (Merchant Bankers) Regulations, 1992 (d)it shall maintain capital adequacy requirements specified in regulation 7 at all times during the period of the certificate or renewal thereof;