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

293. Conditions for a bonus issue.

- Subject to the provisions of the Companies Act, 2013 or any other applicable law, a listed issuer shall be eligible to issue bonus shares to its members if:
(a)it is authorised by its articles of association for issue of bonus shares, capitalisation of reserves, etc.:
Provided that if there is no such provision in the articles of association, the issuer shall pass a resolution at its general body meeting making provisions in the articles of associations for capitalisation of reserve;
(b)it has not defaulted in payment of interest or principal in respect of fixed deposits or debt securities issued by it;
(c)it has not defaulted in respect of the payment of statutory dues of the employees such as contribution to provident fund, gratuity and bonus;
(d)any outstanding partly paid shares on the date of the allotment of the bonus shares, are made fully paid-up;
(e)any of its promoters or directors is not a fugitive economic offender.