JUDGMENT
N.K. Sodhi, J. (Presiding Officer)
1. The short question involved in this appeal is whether the appellant is entitled to the fee continuity benefit in terms of Securities and Exchange Board of India (Stock Brokers and Sub Brokers) Regulations, 1992 (for short the Regulations).
2. VSE Securities Ltd., was incorporated in the year 2000 as a company limited by guarantee under the provisions of the Companies Act, 1956. It was a wholly owned subsidiary of Vadodara Stock Exchange Ltd. It applied for membership of the Bombay Stock Exchange (BSE) and the same was granted to it in February, 2000. While working as a broker on the BSE it wanted to carry on business in the cash and derivatives segment of the National Stock Exchange as well. It, therefore, applied to the said exchange for approval. This approval was declined on the ground that the bye-laws of NSE did not recognize companies limited by guarantee and that it grants approval only to such companies which are limited by shares. On this refusal the Vadodara Stock Exchange floated another subsidiary company under the name and style of VSE Stock Services Ltd. which is the appellant before us. This company was incorporated in the year 2001 under the provisions of the Companies Act, 1956 and is limited by shares. The appellant then applied to the NSE for approval to carry on business in the cash and derivatives segment on that exchange. The approval was granted and thereafter the appellant approached the Securities and Exchange Board of India (for short the Board) for registration as a broker on the NSE. The Board by its order dated December 31, 2002 declined registration to the appellant on the ground that it was the second subsidiary company of the Vadodara Stock Exchange Ltd., and that the said exchange had already floated a subsidiary company viz. VSE Securities Ltd. which had been granted membership of BSE and had been registered as a broker. The Board observed that as per its circular dated November 26, 1999 only one subsidiary of Vadodara Stock Exchange Ltd. could be granted registration as a broker and that if VSE Securities Ltd., was wound up or otherwise ceased to exist, then the appellant herein would be at liberty to file a fresh application for registration as a broker. It is common ground between the parties that the order of the Board dated December 31, 2002 was not challenged by the appellant.
3. After the appellant had been denied registration as a stock broker VSE Securities Ltd., decided to merge in the appellant and accordingly approached the High Court of Gujarat to seek its approval for the merger in accordance with the provisions of Sections 391 to 394 of the Companies Act. The merger of VSE Securities Ltd. in the appellant was sanctioned by the High Court on 17/3/2003 and a copy of the order is on the record. VSE Securities Ltd. thereafter ceased to exist. After the merger the appellant applied to the Board for registration as a stock broker and the same was granted on 31/10/2003. Having been registered as a broker, the appellant claimed that it should be given the benefit of fee continuity in terms of Schedule III to the Regulations. This claim has not been accepted by the Board and the fee liability statement issued to the appellant requires it to deposit registration fee in terms of paragraph 1 (b) of Schedule III to the Regulations. The appellant claims that it is entitled to the benefit of initial registration granted to VSE Securities Ltd. which merged in the appellant and, therefore in terms of clause ( c) to paragraph 1 of the IIIrd Schedule, it is liable to pay a sum of Rs.5,000/- for every block of 5 financial years commencing from the sixth financial year after the date of grant of initial registration to VSE Securities Ltd. Reliance has also been placed on paragraph 7 of the circular dated September 30, 2002 issued by the Board providing for the benefit of fee continuity to companies in case of mergers/amalgamations.
4. We have heard the learned Counsel for the parties and are of the view that the appellant is not entitled to the benefit of fee continuity as claimed by it. The relevant part of paragraph 1 of Schedule III to the Regulations on which reliance has been placed reads as under:
I. Fees to be paid by the Stock Broker.
1. Every stock broker shall subject to paragraph 2 and 3 of this Schedule pay registration fees in the manner set out below:
(a) where the annual turnover does not exceed rupees one crore during any financial year, a sum of rupees five thousand for each financial year;
(b) where the annual turnover of the stock-broker exceeds rupees one crore during any financial year, a sum of rupees five thousand plus one hundredth of one per cent of the turnover in excess of rupees one crore for each financial year;
[(bb)…
(c) after the expiry of five financial years from the date of initial registration as a stock-broker, he shall pay a sum of rupees five thousand for [every] block of five financial years commencing from the sixth financial year after the date of grant of initial registration to keep his registration in force.
5. A reading of the aforesaid paragraph leaves no room for doubt that a stock broker on being registered has to pay a sum of Rs.5,000/- for each financial year if his annual turn over does not exceed Rs.1 crore during any financial year. If the turn over exceeds Rs.1 crore then he has to pay a sum of Rs.5,000/- plus one hundredth of 1% of the turn over in excess of Rs.1 crore for each financial year. Having paid this amount the broker has to pay, after expiry of five financial years from the date of initial registration, a sum of Rs.5,000/- for every block of five financial years commencing from the sixth financial year after the date of grant of initial registration to keep his registration in force. The appellant was registered as a broker only on 31/10/2003 but wants the benefit of the initial registration of VSE Securities Ltd. which was granted to it in February, 2000 on the ground that the said company got merged in the appellant. We do not think that the appellant is entitled to the said benefit. The words “initial registration” in clause ( c) of paragraph 1 of the IIIrd Schedule refers to the registration of VSE Securities Ltd., which benefit the appellant can not claim as it was registered only in October, 2003. The learned Counsel for the appellant then placed reliance on the circular dated September 30, 2002, the relevant paragraph of which reads as under:
Mergers/amalgamations
7. Where mergers/amalgamations are carried out as a result of compulsion of law, fees would not have to be paid afresh by the resultant transferee entity provided that majority shareholders of such transferor entity continue to hold majority shareholding in transferee entity. The Exchange would have to enumerate what constitute “compulsion of law” resulting in such merger/ amalgamations, for consideration of SEBI.
6. A reading of the aforesaid paragraph of the circular makes it abundantly clear that where mergers/amalgamations are carried out as a result of compulsion of law, registration fee would not be charged from the transferee entity, provided the majority shareholders of the transferor entity continue to hold majority shares of the transferee entity. Before the benefit of exemption can be claimed in terms of this paragraph it is incumbent upon the appellant to show which law compelled VSE Securities Ltd. to merge with it. There is no provision of law which compelled VSE Securities Ltd. to merge and, therefore, we are of the view that the benefit of paragraph 7 cannot be claimed by the appellant. The reason why VSE Securities Ltd. had merged in the appellant is that the Board had refused registration to the appellant on the ground that Vadodara Stock Exchange Ltd. had floated two subsidiary companies and the benefit could be given to only one company. In the light of the observations made by the Board in its order dated December 31, 2002 VSE Securities Ltd. decided to merge in the appellant so that the latter could get registration as a broker with NSE. It is thus clear that there was no legal compulsion for VSE Securities Ltd., to merge with the appellant. In this view of the matter the appellant cannot claim benefit of paragraph 7 of the circular dated 30th September, 2002.
7. No other point has been raised.
8. In the result, the appeal fails and the same stands dismissed with no order as to costs.