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 5 in Securities and Exchange Board of India (Buy-Back of Securities) Regulations, 2018

5. General compliance and filing requirements for buy-back.

- (i) The company shall not authorise any buy-back (whether by way of tender offer or from open market or odd lot) unless:
(a)The buy-back is authorised by the company's articles;
(b)A special resolution has been passed at a general meeting of the company authorising the buyback:
Provided that nothing contained in this clause shall apply to a case where the buyback is, ten per cent or less of the total paid-up equity capital and free reserves of the company [based on both standalone and consolidated financial statements of the company] [Inserted by Notification No. SEBI/LAD-NRD/GN/2019/33, dated 19.9.2019 (w.e.f. 11.9.2018).]; and such buy-back has been authorised by the board of directors by means of a resolution passed at its meeting.
(ii)Every buy-back shall be completed within a period of one year from the date of passing of the special resolution at general meeting, or the resolution passed by the board of directors of the company, as the case may be.
(iii)The company shall, after expiry of the buy-back period, file with the Registrar of Companies and the Board, a return containing such particulars relating to the buy-back within thirty days of such expiry, in the format as specified in the Companies (Share Capital and Debentures) Rules, 2014.
(iv)Where a special resolution is required for authorizing a buy-back, the explanatory statement to be annexed with the notice for the general meeting pursuant to section 102 of the Companies Act shall contain mandatory disclosures mentioned therein and the following disclosures:
(a)Disclosures under sub-section 3 of section 68 of the Companies Act-
(i)a full and complete disclosure of all material facts;
(ii)the necessity for the buy-back;
(iii)the class of shares or securities intended to be purchased under the buy-back;
(iv)the amount to be invested under the buy-back; and
(v)the time-limit for completion of buy-back.
(b)Additional disclosures under these regulations as provided in Schedule I,
(c)Provided that where the buy-back is through tender offer from existing securities holders , the explanatory statement shall contain the following additional disclosures:
(i)the maximum price at which the buy-back of shares or other specified securities shall be made and whether the board of directors of the company is being authorised at the general meeting to determine subsequently the specific price at which the buy-back may be made at the appropriate time;
(ii)if the promoter intends to offer his shares or other specified securities, the quantum of shares or other specified securities proposed to be tendered and the details of their transactions and their holdings for the last six months prior to the passing of the special resolution for buy-back including information of number of shares or other specified securities acquired, the price and the date of acquisition.
(v)A copy of the resolution passed at the general meeting under sub-section (2) of section 68 of the Companies Act shall be filed with the Board and the stock exchanges where the shares or other specified securities of the company are listed, within seven days from the date of passing of the resolution.
(vi)Where the buy-back is from open market either through the stock exchange or through book building, the resolution of board of directors shall specify the maximum price at which the buyback shall be made:
Provided that where there is a requirement for the Special Resolution as specified in clause (b) of sub-regulation 1 of regulation 5 of these Regulations, the special resolution shall also specify the maximum price at which the buy-back shall be made.
(vii)A company, authorized by a resolution passed by the board of directors at its meeting to buyback its shares or other specified securities under the proviso to clause (b) of sub-section (2) of section 68 of the Companies Act, shall file a copy of the resolution, with the Board and the stock exchanges, where the shares or other specified securities of the company are listed, within two working days of the date of the passing of the resolution.
(viii)No insider shall deal in shares or other specified securities of the company on the basis of unpublished price sensitive information relating to buy-back of shares or other specified securities of the company