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 5 in Securities and Exchange Board of India (Central Database of Market Participants) Regulations, 2003

5. Specified listed company to obtain unique identification number.

- On and from such date as may be notified by the Board in the official gazette, no specified listed company or a company which intends to get its securities listed shall issue any securities which are proposed to be listed on a recognized stock exchange, unless -
(a)it has obtained a unique identification number from the Designated Service Provider; and
(b)the following related persons have been allotted unique identification numbers by the Designated Service Provider:
(i)its promoters, other than the Central or State Government or any statutory authority;
(ii)its directors and officers;
(iii)its designated employees;
(iv)its subsidiaries, its holding company and the holding company's subsidiaries, if any;
(v)its associates and their directors; and
(vi)relatives of the natural persons mentioned in sub-clauses (i) to (iii) and (v) above :
Provided that a specified listed company may, make an issue of securities which are proposed to be listed in any recognized stock exchange if it has made an application for allotment of unique identification number before the notified date, till the disposal of the application and where an appeal has been filed, till such appeal is disposed of.