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 100 in Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2009

100. Fungibility.

- The Indian depository Receipts shall not be automatically fungible into-underlying equity shares of issuing company.