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 20 in Securities and Exchange Board of India (Foreign Portfolio Investors) Regulations, 2019

20. Investment restrictions.

(1)A foreign portfolio investor shall invest only in the following securities, namely-
(a)shares, debentures and warrants issued by a body corporate; listed or to be listed on a recognized stock exchange in India;
(b)units of schemes launched by mutual funds under Chapter V, VI-A and VI-B of the Securities and Exchange Board of India (Mutual Fund) Regulations, 1996;
(c)units of schemes floated by a Collective Investment Scheme in accordance with the Securities and Exchange Board of India (Collective Investment Schemes) Regulations, 1999;
(d)derivatives traded on a recognized stock exchange;
(e)units of real estate investment trusts, infrastructure investment trusts and units of Category III Alternative Investment Funds registered with the Board;
(f)Indian Depository Receipts;
(g)any debt securities or other instruments as permitted by the Reserve Bank of India for foreign portfolio investors to invest in from time to time; and
(h)such other instruments as specified by the Board from time to time.
(2)Where a foreign portfolio investor, prior to commencement of these regulations, holds equity shares in a company whose shares are not listed on any recognised stock exchange, and continues to hold such shares after the initial public offering and listing thereof, such shares shall be subject to lock-in for the same period, if any, as is applicable to shares held by a foreign direct investor placed in similar position, under the policy of the Government of India relating to foreign direct investment for the time being in force.
(3)Nothing contained in sub-regulation (2) shall be deemed to prejudice the applicability of any other law, regulation or guideline.
(4)In respect of investments in the secondary market, the following additional conditions shall apply -
(a)A foreign portfolio investor shall transact in the securities in India only on the basis of taking and giving delivery of securities purchased or sold;
(b)Nothing contained in clause (a) shall apply to -
(i)any transactions in derivatives on a recognized stock exchange;
(ii)short selling transactions in accordance with the framework specified by the Board;
(iii)any transaction in securities pursuant to an agreement entered into with the merchant banker in the process of market making or subscribing to unsubscribed portion of the issue in accordance with Chapter IX of the Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018;
(iv)any other transaction specified by the Board;
(c)The transaction involving dealing in securities by a foreign portfolio investor shall be only through stock brokers registered with the Board;
(d)Nothing contained in clause (c) of this sub-regulation shall apply to -
(i)transactions in Government securities and such other securities falling under the purview of the Reserve Bank of India carried out in the manner as specified by the Reserve Bank of India;
(ii)sale of securities in response to a letter of offer sent by an acquirer in accordance with the Securities and Exchange Board of India (Substantial Acquisition of Shares and Takeovers) Regulations, 2011;
(iii)sale of securities in response to an offer made by any promoter or acquirer in accordance with the Securities and Exchange Board of India (Delisting of Equity shares) Regulations, 2009;
(iv)sale of securities in accordance with the Securities and Exchange Board of India (Buy-back of Securities) Regulations, 2018;
(v)divestment of securities in response to an offer by Indian companies in accordance with Operative Guidelines for Disinvestment of Shares by Indian Companies in the overseas market through issue of American Depository Receipts or Global Depository Receipts as notified by the Government of India from time to time;
(vi)any bid for, or acquisition of, securities in response to an offer for disinvestment of shares made by the Central Government or any State Government;
(vii)any transaction in securities pursuant to an agreement entered into with merchant banker in the process of market making or subscribing to unsubscribed portion of the issue in accordance with Chapter IX of the Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018;
(viii)transactions in corporate bonds by foreign portfolio investors;
(ix)transactions on the electronic book provider platform of recognised stock exchanges;
(x)transactions to receive, hold and sell unlisted securities as referred at regulation 20(2) and transactions in unlisted securities received through involuntary corporate actions including a scheme of a merger or demerger approved in accordance with the provisions of the Companies Act, 2013 as well as the applicable guidelines issued by the Board or pursuant to implementation of any resolution plan approved under the Insolvency and Bankruptcy Code, 2016 or in accordance with the guidelines issued by the Government of India or the Reserve Bank of India or any other regulator for a scheme of debt resolution:
Provided that such unlisted holdings of the foreign portfolio investor shall be treated as Foreign Direct Investment;
(xi)transactions for transfer of right entitlements;
(xii)purchase or sale transactions of illiquid or suspended or delisted securities by a foreign portfolio investor;
Explanation. - Illiquid securities shall mean those securities that are not frequently traded in terms of Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2018;
(xiii)transactions between registered foreign portfolio investors, who are multi investment manager structure of the same beneficial owner and have common Permanent Account Number; and
(xiv)any other transaction as may be specified by the Board;
(e)A foreign portfolio investor shall hold, deliver or cause to be delivered securities only in the dematerialized form:
Provided that any shares held in the physical form, before the commencement of these regulations, may continue to be held in the physical form, if such shares cannot be dematerialised:Provided further that all the Rights Entitlements may be held or transferred in non-dematerialized form.
(5)In respect of investments in the debt securities, the foreign portfolio investors shall also comply with terms, conditions or directions, specified or issued by the Board or Reserve Bank of India, from time to time, in addition to other conditions specified in these regulations.
(6)Unless otherwise approved by the Board, securities shall be registered in the name of the foreign portfolio investor as a beneficial owner as defined in clause (a) of sub-section (1) of section 2 of the Depositories Act, 1996.
(7)The purchase of equity shares of each company by a single foreign portfolio investor including its investor group shall be below ten per cent of the total paid-up equity capital on a fully diluted basis of the company:Provided that where the total investment under these regulations by a foreign portfolio investor including its investor group exceeds the threshold of below ten per cent of the total paid up equity capital in a listed or to be listed company on a fully diluted basis, the foreign portfolio investor shall divest the excess holding within five trading days from the date of settlement of the trades resulting in the breach:Provided further that in case the foreign portfolio investor fails to divest the excess holding, the entire investment in the company by such foreign portfolio investor including its investor group shall be considered as investment under the Foreign Direct Investment, as per the procedure specified by the Board and the foreign portfolio investor and its investor group shall not make further portfolio investment in that company under these regulations,Explanation I. - 'investor group' shall have the meaning as provided under regulation 22(3) of these regulations.Explanation II. - 'fully diluted basis' means the total number of shares that would be outstanding if all possible sources of conversion are exercised.
(8)An entity, registered as a foreign portfolio investor shall be permitted to invest in Indian securities as a person resident outside India in accordance with provisions of [the Foreign Exchange Management Act, 1999, rules and regulations made thereunder] [Substituted 'Foreign Exchange Management (Transfer or Issue of Security by a Person Resident Outside India) Regulations, 2017 made under the Foreign Exchange Management Act, 1999' by Notification No. SEBI/LAD-NRO/GN/2019/44, dated 19.12.2019 (w.e.f. 23.9.2019).].[***] [Omitted '(9)' by Notification No. SEBI/LAD-NRO/GN/2019/44, dated 19.12.2019 (w.e.f. 23.9.2019).].
(10)A foreign portfolio investor may lend or borrow securities in accordance with the framework specified by the Board in this regard.
(11)The investment by the foreign portfolio investor shall also be subject to such other conditions and restrictions as may be specified by the Government of India from time to time.