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]

Union of India - Section

Section 12 in SECURITIES AND EXCHANGE BOARD OF INDIA (CHANGE IN CONTROL IN INTERMEDIARIES) (AMENDMENT) REGULATIONS, 2023

12. In the Securities and Exchange Board of India (Alternative Investment Funds ) Regulations ,2012 ,the clause

(f)in sub -regulation (1) of regulation 2,shall be substituted as under ,namely ,-
" Change in control " -
(i)in case of a body corporate -
(A)if its shares are listed on any recognised stock exchange , shall be construed with reference to the definition of control in terms of regulations framed under clause (h) of sub -section (2) of section 11 of the Act ;
(B)if its shares are not listed on any recognised stock exchange ,shall be construed with reference to the definition of control as provided in sub -section (27) of Section 2 of the Companies Act ,2013 (18 of 2013 );
(ii)in a case other than that of a body corporate ,shall be construed as any change in its legal formation or ownership or change in controlling interest .
Explanation - For the purpose of sub -clause (ii),the expression “controlling interest " means an interest , direct or indirect ,to the extent of not less than fifty percent of voting rights or interest ;Amendment to the Securities and Exchange Board of India (Investment Advisers )Regulations ,2013 .