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 65] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 65(3) in Securities and Exchange Board of India (Employees' Service) Regulations, 2001

(3)Each employee is deemed to be an "insider" within the meaning of [clause (g) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Prohibition of Insider Trading) Regulations, 2015 and the provisions of the Securities and Exchange Board of India (Prohibition of Insider Trading) Regulation, 2015] [Substituted by Notification No. SEBI/LAD-NRO/GN/2018/18, dated 31.5.2018.] are applicable to each employee of the Board. In case of allegations of insider trading, the onus would be on the employee to prove that he is not guilty of insider trading.