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 199 in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

199. Public communications, publicity materials, advertisements and research reports.

- All public communication, publicity materials, advertisements and research reports shall comply with the provisions of Schedule IX, subject to the following:
(a)the applicability of clauses (1) and (7) and Explanation II shall be restricted to any issue advertisements made in India or any research report circulated in India, pertaining to the IDR issue of the issuing company;
(b)the applicability of clauses (2) and (3) shall be restricted to any public communications and publicity material issued or published in any media in India;
(c)the applicability of clauses (4) and (5) shall be restricted to any material or information released in India and any issue advertisements and publicity materials issued or published in any media in India;
(d)the applicability of clause (10) shall be restricted to any product advertisement of the issuer issued or published in any media in India;
(e)all other provisions of Schedule IX shall be applicable.