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

21. Valuation of assets.

(1)The valuer shall not be an associate of the sponsor(s) or investment manager or trustee and shall have not less than five years of experience in valuation of infrastructure assets.
(2)Full valuation includes a detailed valuation of all assets of the InvIT by the valuer including physical inspection of every infrastructure project by the valuer.
(3)Full valuation report shall include the mandatory minimum disclosures as specified in Schedule V.
(4)A full valuation shall be conducted by the valuer not less than once in every financial year:Provided that such full valuation shall be conducted at the end of the financial year ending March 31st within two months from the date of end of such year.
(5)A half yearly valuation of the assets of the InvIT shall be conducted by the valuer for the half-year ending September 30th for a publicly offered InvIT for incorporating any key changes in the previous six months and such half yearly valuation report shall be prepared within one month from the date of end of such half year.[Provided that in case the consolidated borrowings and deferred payments of an InvIT, in terms of Regulation 20, is above forty nine per cent, the valuation of the assets of such InvIT shall be conducted by the valuer for quarter ending June, September and December, for incorporating any key changes in the previous quarter and such quarterly report shall be prepared within one month from the date of the end of such quarter.] [Inserted by Notification No. SEBI/LAD-NRO/GN/2019/10, dated 22.4.2019.]
(6)Valuation reports received by the investment manager shall be submitted by the investment manager to the designated stock exchanges within fifteen days from the receipt of such valuation reports.
(7)Prior to any issue of units by publicly offered InvIT other than bonus issue, the valuer shall undertake full valuation of all the InvIT assets and include the same in the Offer Document:Provided that such valuation report shall not be more than six months old at the time of such offer:Provided further that this shall not apply in cases where full valuation has been undertaken not more than six months prior to such issue and no material changes have occurred thereafter.
(8)For any transaction of purchase or sale of infrastructure projects, whether directly or through [holdco and/or] [Inserted by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).] SPVs, for publicly offered InvITs,-
(a)a full valuation of the specific project shall be undertaken by the valuer;
(b)if,-
(1)in case of a purchase transaction, the asset is proposed to be purchased at a value greater than hundred ten per cent of the value of the asset as assessed by the valuer;
(2)in case of a sale transaction, the asset is proposed to be sold at a value less than ninety per cent. of the value of the asset as assessed by the valuer, approval of the unit holders shall be obtained in accordance with regulation 22.
(9)No valuer shall undertake valuation of the same project for more than four years consecutively:Provided that the valuer may be reappointed after a period of not less than two years from the date it ceases to be the valuer of the InvIT.
(10)[ ***] [Omitted by Notification No. SEBI/LAD-NRO/G.N./2017-18/024, dated 15.12.2017 (w.e.f. 26.9.2014).]
(11)In case of any material development that may have an impact on the valuation of the assets of the InvIT, then investment manager of a publicly offered InvIT shall require the valuer to undertake full valuation of the infrastructure project under consideration within not more than two months from the date of such event and disclose the same to the trustee and the designated stock exchanges within fifteen days of such valuation.
(12)The valuer shall not undertake valuation of any assets in which it has either been involved with the acquisition or disposal within the last twelve months other than such cases where the valuer was engaged by the InvIT for such acquisition or disposal.