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

85. Information to Investors.

(1)The listed entity shall provide either by itself or through the servicer, loan level information without disclosing particulars of individual borrower to its investors.
(2)The listed entity shall provide information regarding revision in rating as a result of credit rating done periodically in terms of regulation 84 above to its investors.
(3)The information at sub-regulation (1) and (2) may be sent to investors in electronic form/fax if so consented by the investors.
(4)The listed entity shall display the email address of the grievance redressal division and other relevant details prominently on its website and in the various materials / pamphlets/ advertisement campaigns initiated by it for creating investor awareness.