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 220 in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018

220. Filing of draft offer document and the addendum for rights offering.

(1)The issuer shall, through the lead manager(s), file the draft offer document prepared in accordance with the home country requirements along with an addendum containing disclosures as specified in Part C of Schedule VIII with the Board, as a confidential filing accompanied with fees as specified in Schedule III.
(2)The Board may specify changes or issue observations on the draft offer document and the addendum within thirty days from the later of the following dates :
(a)the date of receipt of the draft offer document prepared in accordance with the home country requirements along with an addendum under sub-regulation (2); or
(b)the date of receipt of satisfactory reply from the lead manager(s), 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 stock exchanges.
(3)If the Board specifies any changes or issues observations on the draft offer document and the addendum under sub-regulation (3), the issuer and the lead manager(s) shall file the revised draft offer document and the updated addendum after incorporating the changes specified by the Board.
(4)The issuer shall also submit an undertaking from the overseas custodian and domestic depository addressed to the issuer, to comply with their obligations with respect to the said rights issue under their respective agreements entered into between them, along with the offer document.