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] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 15(2) in Securities And Exchange Board Of India (Debenture Trustees) Regulations, 1993

(2)A debenture trustee shall call or cause to be called by the body corporate a meeting of all the debenture holders on-
(a)a requisition in writing signed by at least one-tenth of the debenture holders in value for the time being outstanding; or
(b)the happening of any event, which constitutes a default or which in the opinion of the debenture trustees affects the interest of the debenture holders.