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 16] [Entire Act]

Securities And Exchange Board Of India - Subsection

Section 16(3) in The Securities and Exchange Board Of India (Delisting of Equity Shares) Regulations, 2009

(3)For the purposes of clause (d) of sub-regulation (2), the public shareholding may be increased by any of the following ways :
(a)by issue of new shares by the company in compliance with the provisions of the Companies Act, 1956 and the Guidelines or Regulations of the Board relating to issue of securities and disclosures;
(b)by the promoter making an offer for sale of his holdings in compliance with the provisions of the Companies Act, 1956 and the Guidelines or Regulations of the Board relating to issue of securities and disclosures; or,
(c)by the promoter making sale of his holdings through the secondary market in a transparent manner.