Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19(2)] [Section 19] [Entire Act] Securities And Exchange Board Of India - Subsection Section 19(2)(b) in The Securities and Exchange Board Of India (Delisting of Equity Shares) Regulations, 2009 (b)no final application shall be made to the exchange for delisting of the equity shares; and