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 10(2)] [Section 10] [Entire Act] Securities And Exchange Board Of India - Subsection Section 10(2)(ii) in Securities And Exchange Board Of India (Buy Back Of Securities) Regulations, 1998 (ii)if the consideration payable exceeds Rs. 100 crores - 25% upto Rs. 100 crores and 10% thereafter.