Securities And Exchange Board Of India - Subsection
Section 14(4)(i) in Securities and Exchange Board of India (Infrastructure Investment Trusts) Regulations, 2014
(i)in case no [observations] [Substituted 'modifications' by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).] are [issued] [Substituted 'suggested' by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).] by the Board in the draft offer document within twenty one working days from the date of receipt of satisfactory reply from the lead merchant bankers or manager, the InvIT may [file] [Substituted 'issue' by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).] the [***] [Omitted 'final' by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).] offer document or follow-on offer document [with the Board and the exchange(s)] [Substituted 'to the public' by Notification No. SEBI/LAD-NRO/G.N./2016-17/021, dated 29.11.2016 (w.e.f. 26.9.2014).];