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 15(2)] [Section 15] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 15(2)(a) in Securities and Exchange Board of India (Debenture Trustees) Rules, 1993

(a)a requisition in writing signed by at least one-tenth of the debenture holders in value for the time being outstanding;