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 119] [Entire Act]

Union of India - Section

Section 15H in The Securities and Exchange Board of India Act, 1992

15H. Penalty for non-disclosure of acquisition of shares and takeovers.

If any person, who is required under this Act or any rules or regulations made thereunder, fails to,—
(i)disclose the aggregate of his shareholding in the body corporate before he acquires any shares of that body corporate; or
(ii)make a public announcement to acquire shares at a minimum price; or
(iii)make a public offer by sending letter of offer to the shareholders of the concerned company; or(iv) make payment of consideration to the shareholders who sold their shares pursuant to letter of offer,
he shall be liable to a penalty which shall not be less than ten lakh rupees but which may extend to twenty-five crore rupees or three times the amount of profits made out of such failure, whichever is higher.