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 12C in Securities and Exchange Board of India (Portfolio Managers) Rules, 1993

12C. Procedure to be followed by an existing Portfolio Manager.

- An existing portfolio manager may act as a portfolio manager to an eligible fund manager if:
(a)it fulfills all the conditions specified in sub section (4) of Section 9A of the Income-tax Act, 1961; and
(b)it intimates the Board prior to undertaking such activity and submit declarations as specified in clause (1) of Schedule VI.