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

28. In-principle approval of recognized stock exchange(s).

(1)The listed entity, before issuing securities, shall obtain an `in-principle' approval from recognised stock exchange(s) in the following manner:
(a)where the securities are listed only on recognised stock exchange(s) having nationwide trading terminals, from all such stock exchange(s);
(b)where the securities are not listed on any recognised stock exchange having nationwide trading terminals, from all the stock exchange(s) in which the securities of the issuer are proposed to be listed;
(c)where the securities are listed on recognised stock exchange(s) having nationwide trading terminals as well as on the recognised stock exchange(s) not having nationwide trading terminals, from all recognised stock exchange(s) having nationwide trading terminals:
(2)The requirement of obtaining in-principle approval from recognised stock exchange(s),shall not be applicable for securities issued pursuant to the scheme of arrangement for which the listed entity has already obtained No- Objection Letter from recognised stock exchange(s) in accordance with regulation 37.