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 2 in Securities and Exchange Board of India (Alternative Investment Funds) Regulations, 2012

2. Definitions.

(1)In these regulations, unless the context otherwise requires, the terms defined herein shall bear the meanings assigned to them below, and their cognate expressions and variations shall be construed accordingly,-
(a)"Act" means the Securities and Exchange Board of India Act, 1992 (15 of 1992);
(b)"Alternative Investment Fund" means any fund established or incorporated in India in the form of a trust or a company or a limited liability partnership or a body corporate which,-
(i)is a privately pooled investment vehicle which collects funds from investors, whether Indian or foreign, for investing it in accordance with a defined investment policy for the benefit of its investors; and
(ii)is not covered under the Securities and Exchange Board of India (Mutual Funds) Regulations, 1996, Securities and Exchange Board of India (Collective Investment Schemes) Regulations, 1999 or any other regulations of the Board to regulate fund management activities:
Provided that the following shall not be considered as Alternative Investment Fund for the purpose of these regulations,-
(i)family trusts set up for the benefit of "relatives" as defined under [Companies Act, 2013] [Substituted 'Companies Act, 1956' by Notification No SEBI/LAD-NRO/GN/2018/19, dated 31.5.2018 (w.e.f. 21.5.2012).];
(ii)[ ESOP Trusts set up under the Securities and Exchange Board of India (Share Based Employee Benefits) Regulations, 2014 or as permited under Companies Act, 2013] [Substituted '(ii) ESOP Trusts set up under the Securities and Exchange Board of India (Employee Stock Option Scheme and Employee Stock Purchase Scheme), Guidelines, 1999 or as permitted under Companies Act, 1956;' by Notification No SEBI/LAD-NRO/GN/2018/19, dated 31.5.2018 (w.e.f. 21.5.2012).]
(iii)employee welfare trusts or gratuity trusts set up for the benefit of employees;
(iv)[ holding companies as defined under sub-section (46 of section 2 of companies Act, 2013] [Substituted '(iv) 'holding companies' within the meaning of Section 4 of the Companies Act, 1956;' by Notification No SEBI/LAD-NRO/GN/2018/19, dated 31.5.2018 (w.e.f. 21.5.2012).]
(v)other special purpose vehicles not established by fund managers, including securitization trusts, regulated under a specific regulatory framework;
(vi)funds managed by securitisation company or reconstruction company which is registered with the Reserve Bank of India under Section 3 of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act, 2002; and
(vii)any such pool of funds which is directly regulated by any other regulator in India;
(c)"associate" means a company or a limited liability partnership or a body corporate in which a director or trustee or partner or Sponsor or Manager of the Alternative Investment Fund or a director or partner of the Manager or Sponsor holds, either individually or collectively, more than fifteen percent of its paid-up equity share capital or partnership interest, as the case may be;
(d)"Board" means the Securities and Exchange Board of India established under Section 3 of the Act;
(e)"certificate" means a certificate of registration granted by the Board under regulation 6;
(f)"change in control" in relation to a company or a body corporate, means:
(i)if its shares are listed on any recognized stock exchange, change in control within the meaning of clause (e) of sub-regulation (1) of regulation 2 of the Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) Regulations, 2011;
(ii)in any other case, change in the controlling interest or change in legal form;
Explanation. - For the purpose of sub-clause (ii), the expression "controlling interest" means an interest, whether direct or indirect, to the extent of more than fifty percent of voting rights or interest;
(g)"company" means a company incorporated under the [Companies Act, 2013] [Substituted 'Companies Act, 1956' by Notification No SEBI/LAD-NRO/GN/2018/19, dated 31.5.2018 (w.e.f. 21.5.2012).];
(h)"corpus" means the total amount of funds committed by investors to the Alternative Investment Fund by way of a written contract or any such document as on a particular date;
(ha)[ "custodian" means a person who has been granted a certificate of registration to carry on the business of custodian under the Securities and Exchange Board of India (Custodian) Regulations, 1996;] [Inserted by Notification No. SEBI/LAD-NRO/GN/2019/16, dated 10.5.2019 (w.e.f. 21.5.2012).]
(i)"debt fund" means an Alternative Investment Fund which invests primarily in debt or debt securities of listed or unlisted investee companies according to the stated objectives of the Fund;
(j)"equity linked instruments" includes instruments convertible into equity shares or share warrants, preference shares, debentures compulsorily or optionally convertible into equity;
(k)"form" means any of the forms set out in the First Schedule;
(ka)[ "goods" means the goods notified by the Central Government under clause (bc) of section 2 of the Securities Contracts (Regulation) Act, 1956 and forming the underlying of any commodity derivative;] [Inserted by Notification No. SEBI/LAD-NRO/GN/2019/16, dated 10.5.2019 (w.e.f. 21.5.2012).]
(l)"hedge fund" means an Alternative Investment Fund which employs diverse or complex trading strategies and invests and trades in securities having diverse risks or complex products including listed and unlisted derivatives;
(m)"infrastructure fund" means an Alternative Investment Fund which invests primarily in unlisted securities or partnership interest or listed debt or securitized debt instruments of investee companies or special purpose vehicles engaged in or formed for the purpose of operating, developing or holding infrastructure projects;
Explanation. - "Infrastructure" shall be as defined by the government of India from time to time.
(n)"inspecting authority" means any one or more person appointed by the Board to exercise powers conferred under regulation 30;
(o)"investee company" means any company, special purpose vehicle or limited liability partnership or body corporate in which an Alternative Investment Fund makes an investment;
(p)"investible funds" means corpus of the Alternative Investment Fund net of estimated expenditure for administration and management of the fund;
(q)"manager" means any person or entity who is appointed by the Alternative Investment Fund to manage its investments by whatever name called and may also be same as the sponsor of the Fund;
(r)"private equity fund" means an Alternative Investment Fund which invests primarily in equity or equity linked instruments or partnership interests of investee companies according to the stated objective of the fund;
(s)"SME" means Small and Medium Enterprise and shall have the same meaning as assigned to it under the Micro, Small and Medium Enterprises Development Act 2006 as amended from time to time;
(t)"SME fund" means an Alternative Investment Fund which invests primarily in unlisted securities of investee companies which are SMEs or securities of those SMEs which are listed or proposed to be listed on a SME exchange or SME segment of an exchange;
(u)"social venture" means a trust, society or company or venture capital undertaking or limited liability partnership formed with the purpose of promoting social welfare or solving social problems or providing social benefits and includes,-
(i)public charitable trusts registered with Charity Commissioner;
(ii)societies registered for charitable purposes or for promotion of science, literature, or fine arts;
(iii)[ company registered under section 8 of the Companies Act, 2013] [Substituted '(iii) company registered under Section 25 of the Companies Act, 1956;' by Notification No SEBI/LAD-NRO/GN/2018/19, dated 31.5.2018 (w.e.f. 21.5.2012).]
(iv)micro finance institutions;
(v)"social venture fund" means an Alternative Investment Fund which invests primarily in securities or units of social ventures and which satisfies social performance norms laid down by the fund and whose investors may agree to receive restricted or muted returns;
(w)"sponsor" means any person or persons who set up the Alternative Investment Fund and includes promoter in case of a company and designated partner in case of a limited liability partnership;
(x)"trust" means a trust established under the Indian Trusts Act, 1882 or under an Act of Parliament or State Legislation;
(y)"unit" means beneficial interest of the investors in the Alternative Investment Fund or a scheme of the Alternative Investment Fund and shall include shares or partnership interests;
(z)"venture capital fund" means an Alternative Investment Fund which invests primarily in unlisted securities of start-ups, emerging or early-stage venture capital undertakings mainly involved in new products, new services, technology or intellectual property right based activities or a new business model;
(aa)"venture capital undertaking" means a domestic company:
(i)which is not listed on a recognised stock exchange in India at the time of making investment; and
(ii)which is engaged in the business for providing services, production or manufacture of article or things and does not include following activities or sectors:
(1)non-banking financial companies;
(2)gold financing;
(3)activities not permitted under industrial policy of Government of India;
(4)any other activity which may be specified by the Board in consultation with Government of India from time to time;
(2)All other expressions unless defined herein shall have the same meaning as have been assigned to them under the Act or the Securities Contracts (Regulation) Act, 1956, (42 of 1956) or the [Companies Act, 2013 (18 of 2013)], or any statutory modification or re-enactment thereto, as the case may be.