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] [Section 8] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 8(2) in Securities And Exchange Board Of India (Buy Back Of Securities) Regulations, 1998

(2)The public announcement shall specify a date, which shall be the `specified date' for the purpose of determining the names of the [security holders] to whom the letter of offer shall be sent.