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 18(1)] [Section 18] [Entire Act] Securities And Exchange Board Of India - Subsection Section 18(1)(c) in Securities and Exchange Board of India (Debenture Trustees) Rules, 1993 (c)non-payment or delayed payment of interest to debenture holders, if any, in respect of each issue of debentures of a body corporate;