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

61. Terms of non convertible debt securities and non convertible redeemable preference shares.

(1)The listed entity shall ensure timely payment of interest or dividend of non-convertible redeemable preference shares or redemption payment:Provided that the listed entity shall not declare or distribute any dividend wherein it has defaulted in payment of interest on debt securities or redemption thereof or in creation of security as per the terms of the issue of debt securities:Provided further that this requirement shall not be applicable in case of unsecured debt securities issued by regulated financial sector entities eligible for meeting capital requirements as specified by respective regulators.
(2)The listed entity shall not forfeit unclaimed interest/dividend and such unclaimed interest/dividend shall be transferred to the `Investor Education and Protection Fund' set up as per Section 125 of the Companies Act, 2013.
(3)Unless the terms of issue provide otherwise, the listed entity shall not select any of its listed securities for redemption otherwise than pro rata basis or by lot.
(4)The listed entity shall comply with requirements as specified in regulation 40 for transfer of securities including procedural requirements specified in Schedule VII.