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 6(1)] [Section 6] [Entire Act] Securities And Exchange Board Of India - Subsection Section 6(1)(v) in Securities And Exchange Board Of India (Ombudsman) Regulations, 2003 (v)has been a whole-time director in the office of an intermediary or a listed company and a period of at least 3 years has not elapsed.