Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [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) Regulations, 1993 (a)a requisition in writing signed by at least one-tenth of the debenture holders in value for the time being outstanding; or