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 158(6)] [Section 158] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 158(6)(c) in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

(c)specified securities so allotted shall be locked-in for a period of one year from the date of their allotment