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

267. Application and minimum application value.

(1)A person shall not make an application in the net offer category for a number of specified securities that exceeds the total number of specified securities offered to the public.Provided that the maximum application by non-institutional investors shall not exceed total number of specified securities offered in the issue less total number of specified securities offered in the issue to qualified institutional buyers.
(2)The minimum application size shall be one lakh rupees per application.
(3)The issuer shall invite applications in multiples of the minimum application amount, an illustration whereof is given in Part B of Schedule XIV.
(4)The minimum sum payable on application per specified security shall at least be twenty five per cent. of the issue price:Provided that in case of an offer for sale, the full issue price for each specified security shall be payable on application.Explanation: For the purpose of this regulation, "minimum application value" shall be with reference to the issue price of the specified securities and not with reference to the amount payable on application.