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] [Section 28] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 28(12) in Securities And Exchange Board Of India (Substantial Acquisition Of Shares And Takeovers)Regulations, 1997

(12)The escrow account deposited with the bank in cash shall be released only in the following manner,-
(a)the entire amount to the acquirer upon withdrawal of offer in terms of regulation 27 upon certification by the merchant banker;
(b)for transfer to the special account opened in terms of sub-regulation (1) of regulation 29 :
Provided the amount so transferred shall not exceed 90 per cent of the cash deposit made under clause (a) of sub-regulation (2) of this regulation;
(c)to the acquirer, the balance of 10 per cent of the cash deposit made under clause (a) of sub-regulation (2) of this regulation or the cash deposit made under sub-regulation [(10)] of this regulation, on completion of all obligations under the regulations, and upon certification by the merchant banker;
(d)the entire amount to the acquirer upon completion of all obligations under the regulations, upon certification by the merchant banker, where the offer is for exchange of shares or other secured instruments;
(e)[ the entire amount to the merchant banker, in the event of forfeiture for non fulfillment of any of the obligations under the Regulations, for distribution in the following manner, after deduction of expenses, if any, of the merchant banker and the registrars to the offer, - [Substituted by the SEBI (Investor Protection Investment Fund) Regulations, 2009, w.e.f. 19-5-2009. ]
(i)one third of the amount to the target company;
(ii)one third of the amount to the Investor Protection and Education Fund established by the Board;
(iii)one third of the amount to be distributed pro-rata among the shareholders who have accepted the offer.]