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 10 in Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2009

10. Fast Track Issue.

(1)Nothing contained in sub-regulations (1), (2) and (3) of regulation 6 and regulations 7 and 8 shall apply to a public issue or rights issue if the issuer satisfies the following conditions:
(a)the equity shares of the issuer have been listed on any recognised stock exchange having nationwide trading terminals for a period of at least three years immediately preceding the reference date;
(b)the average market capitalisation of public shareholding of the issuer is at least ten thousand crore rupees;
(c)the annualised trading turnover of the equity shares of the issuer during six calendar months immediately preceding the month of the reference date has been at least two per cent. of the weighted average number of equity shares listed during such six months' period;
(d)the issuer has redressed at least ninety five per cent. of the complaints received from the investors till the end of the quarter immediately preceding the month of the reference date;
(e)the issuer has been in compliance with the equity listing agreement for a period of at least three years immediately preceding the reference date;
(f)the impact of auditors' qualifications, if any, on the audited accounts of the issuer in respect of those financial years for which such accounts are disclosed in the offer document does not exceed five per cent. of the net profit or loss after tax of the issuer for the respective years;
(g)no show-cause notices have been issued or prosecution proceedings initiated or pending against the issuer or its promoters or whole time directors as on the reference date;
(h)the entire shareholding of the promoter group of the issuer is held in dematerialised form on the reference date.
(2)The issuer shall file the offer document with the Board and the recognised stock exchanges in accordance with sub-regulations (4), (5) and (6) of regulation 6 and shall pay fees to the Board as specified in Schedule IV.
(3)The lead merchant bankers shall submit to the Board, the following documents along with the offer document:
(a)a due diligence certificate as per Form A of Schedule VI including additional confirmations as specified in Form F of Schedule VI;
(b)in case of a fast track issue of convertible debt instruments, a due diligence certificate from the debenture trustee as per Form B of Schedule VI.
Explanation. - For the purposes of this regulation:
(I)"reference date" means:
(a)in case of a public issue by a listed issuer, the date of registering the red herring prospectus (in case of a book built issue) or prospectus (in case of a fixed price issue) with the Registrar of Companies; And
(b)in case of a rights issue by a listed issuer, the date of filing the letter of offer with the designated stock exchange.
(II)"average market capitalisation of public shareholding" means the sum of daily market capitalisation of public shareholding for a period of one year up to the end of the quarter preceding the month in which the proposed issue was approved by the shareholders or the board of the issuer, as the case may be, divided by the number of trading days.
(III)"public shareholding" shall have the same meaning as assigned to it in the equity listing agreement.