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 21] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 21(8) in Securities and Exchange Board of India (Infrastructure Investment Trusts) Regulations, 2014

(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,-