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 36 in Securities and Exchange Board of India (Listing Obligations and Disclosure Requirements) Regulations, 2015

36. Documents &Information to shareholders.

(1)The listed entity shall send the annual report in the following manner to the shareholders:
(a)Soft copies of full annual report to all those shareholder(s) who have registered their email address(es) [***] [Omitted 'for the purpose' by Notification No. SEBI/LAD-NRO/GN/2018/10, dated 9.5.2018 (w.e.f. 2.9.2015).] [either with the listed entity or with any depository] [Inserted by Notification No. SEBI/LAD-NRO/GN/2018/10, dated 9.5.2018 (w.e.f. 2.9.2015).];
(b)Hard copy of statement containing the salient features of all the documents, as prescribed in Section 136 of Companies Act, 2013 or rules made thereunder to those shareholder(s) who have not so registered;
(c)Hard copies of full annual reports to those shareholders, who request for the same.
(2)The listed entity shall send annual report referred to in sub-regulation (1), to the holders of securities, not less than twenty-one days before the annual general meeting.
(3)In case of the appointment of a new director or re-appointment of a director the shareholders must be provided with the following information:
(a)a brief resume of the director;
(b)nature of his expertise in specific functional areas;
(c)disclosure of relationships between directors inter-se;
(d)names of listed entities in which the person also holds the directorship and the membership of Committees of the board; and
(e)shareholding of non-executive directors.
(4)[ The disclosures made by the listed entity with immediate effect from date of notification of these amendments-
(a)to the stock exchanges shall be in XBRL format in accordance with the guidelines specified by the stock exchanges from time to time; and
(b)to the stock exchanges and on its website, shall be in a format that allows users to find relevant information easily through a searching tool:
Provided that the requirement to make disclosures in search able formats shall not apply in case there is a statutory requirement to make such disclosures in formats which may not be search able, such as copies of scanned documents.
(5)The notice being sent to shareholders for an annual general meeting, where the statutory auditor(s) is/are proposed to be appointed/re-appointed shall include the following disclosures as a part of the explanatory statement to the notice:
(a)Proposed fees payable to the statutory auditor(s) along with terms of appointment and in case of a new auditor, any material change in the fee payable to such auditor from that paid to the outgoing auditor along with the rationale for such change;
(b)Basis of recommendation for appointment including the details in relation to and credentials of the statutory auditor(s) proposed to be appointed.]