Judgements

Shri Rajesh Kasat vs Securities And Exchange Board Of … on 1 May, 2006

Securities Appellate Tribunal
Shri Rajesh Kasat vs Securities And Exchange Board Of … on 1 May, 2006
Bench: N Sodhi, C Bhattacharya, R Bhardwaj


JUDGMENT

N.K. Sodhi, J. (Presiding Officer)

1. Challenge in this appeal is to the order dated December 4, 2003 passed by the Securities and Exchange Board of India (for short the Board) holding the appellant guilty of violating the Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 (for short the Regulations) and restraining him from buying, selling or dealing in securities in any manner directly or indirectly for a period of one year.

2. Substantial spurt in the volumes and price of the shares of Snowcem India Limited (hereinafter called the Company) was noticed by the Board at the Bombay Stock Exchange and also at the National Stock Exchange during the period from June, 1999 to August, 1999. The price of the share of the Company had risen from Rs. 50/- in the first week of June to Rs. 160/- by the last week of August, 1999. During this period the trading volumes had also increased. The Board ordered investigations into the alleged price manipulation in the scrip of the Company and they revealed that the appellant was one of the top clients who had traded in the scrip of the company with an intention to artificially raise the price of the scrip in collusion with some other entities. The investigations further revealed that the appellant had acted in concert with a selected cartel of brokers on both the exchanges and was involved in “circular trading”. Notice was issued to the appellant on 31/7/2002 alleging therein that he had traded in the scrip of the company because he was aware that Kosha Investments Ltd. (KIL) and one Shri Saurabh Bora (for short Bora) who were the clients of M/s. Kasat Securities Ltd. were trading heavily in the scrip. It was further alleged that business outfits of the appellant viz. Kaynet Finance Ltd. and Kasat Securities Ltd. had also traded substantially in the scrip and, therefore, the appellant had knowledge that the scrip was likely to be manipulated. The gist of the allegations made against the appellant was that he aided and abetted KIL and Bora in creating false/artificial market in the scrip of the Company and was, therefore, guilty of violating Regulation 4(a),(b) and (d) of the Regulations. The appellant was called upon to file his reply which he did on 21/8/2002. He denied all the allegations and stated that his total trading during June 1999 to August, 1999 was Rs. 177 crores in 20 scrips including the scrip of the company and that his transactions pertaining to the scrip of the company were only 2.5% of the total transactions conducted by him and, therefore, it could not be said that he indulged in any manipulative trading. He also submitted that the index of the stock exchange during the aforesaid period had risen from 3954 to 4898 and in a market which was moving upwards, it was logical that the scrips of the companies in general would go up. Therefore, if the scrip of the company had risen, it should not have alarmed the Board. He mentioned the details of his transactions pertaining to the scrip of the company and urged that he had not violated the Regulations. On a request made by the appellant he was afforded a personal hearing on 2/9/2003.

3. On a consideration of the entire material that was available with the Board it came to the conclusion that the appellant had violated Regulation 4(a), (b) and (d) of the Regulations and an order restraining him from dealing in the securities was passed. Hence this appeal.

4. We have heard the learned Counsel for the parties and are of the view that the impugned order cannot be sustained. The Board has found in the impugned order that the trading in the scrip of the company was very infrequent during the period prior to June, 1999 and it has referred to the average trades in the scrip of the company per day which had risen from 3 to 173 during the relevant period. At the outset we may mention that the yardstick adopted by the Board in this regard is not the correct method of ascertaining the actual spurt in the scrips of the company. It is possible that the number of shares traded may be very few but the number of trades may be very large. The proper yardstick could be on the basis of the average quantity of shares traded per day. This figure has also been mentioned by the Board in the impugned order and we find that during the period from March to May 1999 the average quantity of shares traded per day was 12,521 and this had risen to 68,370 during the relevant period. This increase can, by no standards be said to be alarming keeping in view the fact that the sensex during the relevant period had risen by almost 1000 points. Be that as it may, the Board found that the appellant had traded in the scrip of the company as a client with Kaynet Finance Ltd. and Kasat Securities Pvt. Ltd. as his brokers. It is not in dispute that the appellant is the Managing Director of one of these companies and is a director in the other. Having found this fact, the Board recorded the following finding in the impugned order:

Due to these circumstances, RK could not have been unaware that KIL and Bora, clients of M/s. Kasat Securities Pvt.Ltd., member NSE, were also trading heavily in the scrip of the company along with the group of closely related entities. Since RK was trading heavily in the scrip of the company, he would have been aware of the shareholding pattern of the company and that KIL is one is one of the Indian Promoters of the Company. Being a regular investor in the market, RK could also not have been unaware that Bora was known to provide finance of the company on regular basis. Based on these facts, it can be inferred that RK acting in concert with these entities had traded in the scrip, and indulged in artificially raising the price of the scrip. These transactions of RK, especially during the period of investigation only in a particular scrip and the fact of RK trading with the specific entities, with whom he and the company were closely associated, clearly leads to the nexus existing between the said entities.

This finding in our view is based on surmises and no material could be shown to substantiate the same. It is true that the appellant is closely associated with the two companies which acted as his brokers when he traded in the scrip of the Company. One can also agree with the Board that the appellant may have known that KIL and Bora were the clients of the companies of which he was the Director and Managing Director and that they had traded through those companies as well. But that does not lead to the inference that the appellant would have been aware of the shareholding pattern of the company. The finding that being a regular investor in the market, RK could also not have been unaware that Bora was known to provide finance to the company is without any basis and no such allegation was levelled in the show cause notice. The finding recorded is not only without any material on the record but is also beyond the show cause notice. We fail to understand how the Board could draw any inference to the nexus between the appellant, KIL and Bora and that too for manipulating the price of the scrip. Not only this, in paragraph 16 of the impugned order the Board records a finding regarding the matched trades allegedly entered into by the appellant. It has found that the sale orders placed by the appellant as a client “were getting ostensibly matched with the buy orders of KIL on NSE on several occasions. I believe that it has to be sheer coincidence wherein such a big quantity of shares got absorbed through some other entity almost immediately. These transactions were nothing but structured transactions.” This finding again is without any basis and no material could be produced before us in support thereof nor has the Board referred to the same in the impugned order. If the appellant and KIL were executing matched trades on a large scale as has been observed in the impugned order, surely some instances could have been referred to in the impugned order or placed before us during the course of the hearing of the appeal. If such were the case, the Board would be having some material with it on the record. Similar allegations were made against the intermediaries of the market in some other cases and the allegations therein had been substantiated by the record obtained from the terminals of the concerned exchanges where the transactions get recorded along with the time and date at which they are traded. In the instant case no such transaction has been referred to in the order. We have, therefore, no hesitation in setting aside the finding recorded by the Board which is speculative in nature and based more on surmises than on any substantial material.

5. In view of what we have stated above, the findings recorded by the Board cannot be upheld. Resultantly, the appeal stands allowed and the impugned order set aside leaving the parties to bear their own costs.