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

65. Post-issue reports.

(1)The lead merchant banker shall submit post-issue reports to the Board in accordance with sub-regulation (2).
(2)The post-issue reports shall be submitted as follows:
(a)initial post issue report as specified in Parts A and B of Schedule XVI, within three days of closure of the issue
(b)final post issue report as specified in Parts C and D of Schedule XVI, within fifteen days of the date of finalisation of basis of allotment or within fifteen days of refund of money in case of failure of issue.
(3)The lead merchant banker shall submit a due diligence certificate as per the format specified in Form G of Schedule VI, along with the final post issue report.