Securities And Exchange Board Of India - Subsection
Section 107(1) in The Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018
(1)In addition to other requirements laid down in these regulations, an issuer making a public issue of convertible debt instruments shall also comply with the following conditions:(a)it has obtained credit rating for such convertible debt instrument from one or more credit rating agencies;(b)it has appointed at least one debenture trustee in accordance with the provisions of the Companies Act, 2013 and the Securities and Exchange Board of India (Debenture Trustees) Regulations, 1993;(c)it shall create a debenture redemption reserve in accordance with the provisions of the Companies Act, 2013 and rules made thereunder;(d)if the issuer proposes to create a charge or security on its assets in respect of secured convertible debt instruments, it shall ensure that:i) such assets are sufficient to discharge the principal amount at all times;ii) such assets are free from any encumbrance;iii) where security is already created on such assets in favour of public financial institutions or scheduled commercial banks or the issue of convertible debt instruments is proposed to be secured by creation of security on a leasehold land, the consent of such public financial institution, scheduled commercial bank or lessor for a second or pari passu charge has been obtained and submitted to the debenture trustee before the opening of the issue;iv) the security or asset cover shall be arrived at after reduction of the liabilities having a first or prior charge, in case the convertible debt instruments are secured by a second or subsequent charge.