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 156 in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

156. Submission of offer document and due diligence certificate.

(1)The issuer shall file the offer document with the Board and the stock exchanges in accordance with sub-regulations (7) and (8) of regulation 123 and shall pay fees to the Board as specified in Schedule III.
(2)The lead manager(s) shall submit to the Board, the following documents along with the offer document:
(a)a due diligence certificate as per Form A of Schedule V including additional confirmations as specified in Form E of Schedule V;
(b)in case of a fast track issue of convertible debt instruments, a due diligence certificate from the debenture trustee as per Form B of Schedule V.
Explanation: For the purposes of this regulation: "reference date" means the date of [filing] [Substituted 'registering' by Notification No. SEBI/LAD-NRO/GN/2020/1, dated 1.1.2020 (w.e.f. 11.9.2018).] the red herring prospectus (in case of a book built issue) or prospectus (in case of a fixed price issue) with the Registrar of Companies.