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 57] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 57(2) in Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2009

(2)Without prejudice to the generality of sub-regulation (1):
(a)the red-herring prospectus, shelf prospectus and prospectus shall contain:
(i)the disclosures specified in Schedule II of the Companies Act, 1956; and
(ii)the disclosures specified in Part A of Schedule VIII, subject to the provisions of Parts B and C thereof.
(b)the letter of offer shall contain disclosures as specified in Part E of Schedule VIII.