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 26C in Securities and Exchange Board of India (Infrastructure Investment Trusts) Regulations, 2014

26C. Disclosures.

(1)An InvIT issuing units as per the provisions of this Chapter shall ensure that the disclosures in the placement memorandum are in accordance with sub-regulation (4) of regulation 15 and any circular or guideline issued by the Board in this regard.
(2)The investment manager of the InvIT shall submit annual report, half-yearly report and valuation report to the trustee and unit holders of the InvIT, either electronically or through physical copies.
(3)The annual and half yearly reports shall contain disclosures as specified under Schedule IV, to the extent applicable.
(4)The investment manager shall disclose to the trustee and unitholders any information having bearing on the operation or performance of the InvIT which includes but is not restricted to the following -
(a)acquisition or disposal of any projects, directly or through holdco or SPV, value of which exceeds five per cent. of value of the InvIT assets;
(b)additional issue of units by the InvIT;
(c)details of any credit rating obtained by the InvIT and any change in such rating;
(d)any issue which requires approval of the unit holders;
(e)any legal proceedings which may have significant bearing on the functioning of the InvIT;
(f)notices and results of meetings of unit holders,
(g)any instance of non-compliance with these regulations including any breach of limits specified under the regulations;
(h)any material issue that in the opinion of the investment manager or trustee needs to be disclosed to the unit holders.