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 25] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 25(2) in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

(2)The lead manager(s) shall submit the following to the Board along with the draft offer document:
(a)a certificate, confirming that an agreement has been entered into between the issuer and the lead manager(s);
(b)a due diligence certificate as per Form A of Schedule V;
(c)in case of an issue of convertible debt instruments, a due diligence certificate from the debenture trustee as per Form B of Schedule V;