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

71. Filing of the draft letter of offer and letter of offer.

(1)Prior to making a rights issue, the issuer shall, except in case of a fast track issue, file a draft letter of offer, with the concerned regional office of the Board under the jurisdiction of which the registered office of the issuer company is located, in accordance with Schedule IV, along with fees as specified in Schedule III, with the Board and with the stock exchange(s), through the lead manager(s).Provided that the issuer shall, in case of fast track issue, shall file a letter of offer and pay fees as specified in Schedule III with the Board.
(2)The lead manager(s) shall submit the following to the Board along with the draft letter of offer:
(a)a certificate, confirming that an agreement has been entered into between the issuer and the lead manager(s) and includes content specified in Schedule II;
(b)a due diligence certificate as per Form A of Schedule V;
(c)in case of an issue of convertible debt instruments, a due diligence certificate from the debenture trustee as per Form B of Schedule V;
(d)A certificate confirming compliance of the conditions specified in Part E of Schedule VI, if applicable.
(3)The issuer shall also file the draft letter of offer with the stock exchange(s) and shall submit to such stock exchange(s), the Permanent Account Number, bank account number and passport number of its promoters where they are individuals, and Permanent Account Number, bank account number, company registration number or equivalent and the address of the Registrar of Companies with which the promoter is registered, where the promoter is a body corporate.
(4)The Board may specify changes or issue observations, if any, on the draft letter of offer within thirty days from the later of the following dates:
(a)the date of receipt of the draft letter of offer, as applicable, under sub-regulation (1); 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.
(5)If the Board specifies any changes or issues observations on the draft letter of offer the issuer and lead manager(s) shall carry out such changes in the draft letter of offer and shall submit to the Board an updated draft letter of offer complying with the observations issued by the Board and highlighting all changes made in the draft letter of offer before filing the letter of offer with the stock exchanges.
(6)If there are any changes in the draft letter of offer in relation to the matters specified in Schedule XVI, an updated letter of offer or a fresh draft letter of offer, as the case may be, shall be filed with the Board along with fees specified in Schedule III.
(7)The lead manager(s) shall submit the following documents to the Board after issuance of observations by the Board or after expiry of the period stipulated in sub-regulation (4) of regulation 71 if the Board has not issued observations:
(a)a statement certifying that all changes, suggestions and observations made by the Board have been incorporated in the letter of offer;
(b)a due diligence certificate as per Form C of Schedule V, at the time of submission of the letter of offer with stock exchange(s);
(c)a due diligence certificate as per Form D of Schedule V, in the event the issuer has made a disclosure of any material development by issuing a public notice.
(8)Copy of the letter of offer shall also be filed with the Board and the stock exchanges through the lead manager simultaneously with filing of the letter of offer with the designated stock exchange.
(9)The draft letter of offer and letter of offer shall also be furnished to the Board in a soft copy.