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 87B in Securities and Exchange Board of India (Listing Obligations and Disclosure Requirements) Regulations, 2015

87B. Intimations and Disclosure of events or information to Stock Exchanges.

(1)The listed entity shall first disclose to stock exchange(s) of all events or information, as specified in Part E of Schedule III, as soon as reasonably possible but not later than twenty four hours from occurrence of the event or information:Provided that in case the disclosure is made after twenty four hours of occurrence of the event or information, the listed entity shall, along with such disclosures provide explanation for the delay.
(2)The listed entity with respect to disclosures referred to in this regulation, shall provide updates related to such disclosures on a regular basis, till such time the event is resolved/closed, with relevant explanations.
(3)The listed entity shall provide specific and adequate reply to all queries raised by stock exchange(s) with respect to any events or information.Provided that the stock exchange(s) shall disseminate information and clarification as soon as reasonably practicable.
(4)The listed entity, suo moto, may confirm or deny any reported event or information to stock exchange(s).
(5)The listed entity shall disclose on its website or on the website of the sponsor all such events or information which has been disclosed to stock exchange(s) under this regulation, and such disclosures shall be hosted on the website of the listed entity for a minimum period of five years and thereafter as per the archival policy of the listed entity, as disclosed on its website.