Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 9 docs - [View All]
Commissioner Of Income Tax vs Neha Proteins Ltd. on 29 April, 2008
B.K. Holdings (P.) Ltd. vs Prem Chand Jute Mills And Ors. on 16 July, 1980
Jagdishchandra Champaklal ... vs Deccan Paper Mills Co. Ltd. And ... on 31 January, 1991
C.P. Radhakrishnan vs Cochin Stock Exchange Ltd. And ... on 31 May, 1993
D.L. Walton vs Cochin Stock Exchange Ltd. And ... on 31 May, 1994

User Queries
[Complete Act]
Central Government Act
Section 14 in The Securities Contracts (Regulation) Act, 1956
14. Contracts in notified areas to be void in certain circumstances.
(1) Any contract entered into in any State or area specified in the notification under section 13 which is in contravention of any of the
1. Subs. by Act 56 of 1974, s. 3 and Sch. II.
bye- laws specified in that behalf under clause (a) of sub- section (3) of section 9 shall be void-
(i) as respects the rights of any member of the recognised stock exchange who has entered into such contract' in contravention of any such bye- law, and also
(ii) as respects the right of any other person who has knowingly participated in the transaction entailing such contravention.
(2) Nothing in sub- section (1) shall be construed to affect the right of any person other than a member of the recognised stock exchange to enforce any such contract or to recover any sum under or in respect of such contract if such person had no knowledge that the transaction was in contravention of any of the bye- laws specified in clause (a) of sub- section (3) of section 9.