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

117. Lock-in of party-paid securities.

- Where the specified securities which are subject to lock-in are partly paid-up and the amount calledup on such specified securities is less than the amount called-up on the specified securities issued to the public, the lock-in shall end only on the expiry of three years after such specified securities have become pari passu with the specified securities issued to the public.