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

6. Filing of offer document.

(1)No issuer shall make,
(a)a public issue; or
(b)a rights issue, where the aggregate value of the specified securities offered is fifty lakh rupees or more,
unless a draft offer document, along with fees as specified in Schedule IV, has been filed with the Board through the lead merchant banker, at least thirty days prior to registering the prospectus, red herring prospectus or shelf prospectus with the Registrar of Companies or filing the letter of offer with the designated stock exchange, as the case may be.
(2)The Board may specify changes or issue observations, if any, on the draft offer document within thirty days from the later of the following dates:
(a)the date of receipt of the draft offer document under sub-regulation (1); or
(b)the date of receipt of satisfactory reply from the lead merchant bankers, where the Board has sought any clarification or additional information from them; or
(c)the date of receipt of clarification or information from any regulator or agency, where the Board has sought any clarification or information from such regulator or agency; or
(d)the date of receipt of a copy of in-principle approval letter issued by the recognised stock exchanges.
(3)if the Board specifies changes or issues observations on the draft offer document, the issuer and lead merchant banker shall carry out such changes in the draft offer document and comply with the observations issued by the Board before registering the prospectus, red-herring prospectus or shelf prospectus, as the case may be, with the Registrar of Companies or filing the letter of offer with the designated stock exchange.
(4)The issuer shall, simultaneously while registering the prospectus, red herring prospectus Or shelf prospectus with the RegiStrar of Companies or filing the letter of offer with the designated stock exchange or before the opening of the issue, file a copy thereof with the Board through the lead merchant banker.
(5)The lead merchant banker shall, while filing the offer document with the Board in terms of sub-regulation (I) and sub-regulation (4), file a copy of such document with the recognised stock exchanges where the specified securities are proposed to be listed.
(6)The offer document filed with the Board under this regulation shall also be furnished to the Board in a soft copy in the manner specified in Schedule V.