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 27] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 27(2) in Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012

(2)The records under sub-regulation (1) shall be maintained for a period of five years after the winding up of the fund.