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] [Section 32] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 32(2) in Securities and Exchange Board of India (Issue and Listing of Debt Securities) Regulations, 2008

(2)The Board may, on an application made by any issuer, relax any of the procedural requirements or conditions or strict enforcement of these regulations, if the Board is satisfied that:
(a)requirement is procedural or technical in nature; or
(b)requirement causes undue hardship to a particular class of industry or issuers from accessing the securities market; or
(c)relaxation is in the interest of substantial number of investors; or
(d)such relaxation will be in the interest of securities market.