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 26(2)] [Section 26] [Entire Act] Securities And Exchange Board Of India - Subsection Section 26(2)(i) in Securities and Exchange Board of India (Issue of Capital and Disclosure Requirements) Regulations, 2009 (i)the minimum post-issue face value capital of the issuer is ten crore rupees;