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

42. Record Date or Date of closure of transfer books.

(1)The listed entity shall intimate the record date to all the stock exchange(s) where it is listed for the following purposes:
(a)declaration of dividend;
(b)issue of right or bonus shares;
(c)issue of shares for conversion of debentures or any other convertible security;
(d)shares arising out of rights attached to debentures or any other convertible security
(e)corporate actions like mergers, de-mergers, splits and bonus shares, where stock derivatives are available on the stock of listed entity or where listed entity's stocks form part of an index on which derivatives are available;
(f)such other purposes as may be specified by the stock exchange(s).
(2)The listed entity shall give notice in advance of at least seven working days (excluding the date of intimation and the record date) to stock exchange(s) of record date specifying the purpose of the record date.[Provided that in the case of rights issues, the listed entity shall give notice in advance of atleast three working days (excluding the date of intimation and the record date).] [Inserted by Notification No. SEBI/LAD-NRO/GN/2019/45, dated 26.12.2019 (w.e.f. 2.9.2015).]
(3)The listed entity shall recommend or declare all dividend and/or cash bonuses at least five working days (excluding the date of intimation and the record date) before the record date fixed for the purpose.
(4)The listed entity shall ensure the time gap of at least thirty days between two record dates.
(5)For securities held in physical form, the listed entity may, announce dates of closure of its transfer books in place of record date for complying with requirements as specified in sub-regulations (1) to (4):Provided that the listed entity shall ensure that there is a time gap of at least thirty days between two dates of closure of its transfer books.