Judgements

Sebi vs B.K. Khullar And Co. on 29 December, 2005

Securities Appellate Tribunal
Sebi vs B.K. Khullar And Co. on 29 December, 2005
Bench: Madhukar

ORDER

Madhukar, Member

1. Whereas, Securities and Exchange Board of India (hereinafter referred to as SEBI), pursuant to an investor complaint received in 1998, conducted an investigation into the alleged price manipulation in the scrip of Mefcom Capital Markets Limited (hereinafter referred to as MCML) during the period from January 1994 to February 1995 and the investigation revealed that during the period covered under investigation the price of the scrip moved from Rs. 12/- in January 1994 to about Rs. 155/- in January 1995, immediately prior to the public-cum- rights issue which opened on February 01,1995 without there being any significant change in economic fundamentals of MCML; and

2. Whereas, the investigation further revealed that M/s B K Khullar & Co (hereinafter referred to as Khullar) had aided the promoters of the company MCML in price manipulation in the scrip immediately prior to the opening of the public-cum-rights issue, through Mefcom Securities and Stock Brokers Limited (hereinafter referred to as MSSB) which is an associate entity of MCML; and

3. Whereas, an Enquiry Officer was thus appointed by SEBI vide order dated May 13, 2003 under Regulation 5 of SEBI (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) Regulations, 2002 (hereinafter referred to as ‘Enquiry Regulations’) to enquire into the alleged violations of SEBI (Stock Brokers & Sub-Brokers) Regulations, 1992 (hereinafter referred to as Broker Regulations); and

4. Whereas, the Enquiry Officer after conducting the Enquiry in terms of the Enquiry Regulations found that Khullar had traded in the illiquid scrip of MCML prior to its Public-cum- Rights issue and majority of the trades, i.e, 72% of buy and 82.5% of sell of Khullar were with the counter party broker MSSB, an associate entity of MCML; and

5. Whereas, the Enquiry Officer also found that Khullar had traded between 18.01.94 and 28.02.95 when the price of the scrip shot up from Rs. 12.25 to Rs 180/- i.e. just around the opening of the public-cum-rights issue of MCML which eventually opened with a premium of Rs. 60/- per share; and

6. Whereas, the Enquiry Officer further observed that this sudden trading activity with no change in the economic fundamentals of MCML immediately prior to the public issue and the attendant circumstances should have aroused the suspicion of Khullar as to the motive of the clients particularly when the counter party was MSSB, the broker related to the issuer company ; and

7. Whereas, the Enquiry Officer also found that in the circumstances, it cannot be said that the broker has exercised due skill and diligence for transactions in the scrip of MCML with a counter party broker MSSB, who is an associate of the issuer company, in an open outcry system against the background of the unusual movements in the volumes traded and the prices of the scrip just prior to the public issue of the company; and

8. Whereas, the Enquiry Officer also found and concluded that in the transactions in question conducted by Khullar resulted in price manipulation and thus Khullar failed to comply with Clause A (1), (3), (4) of Code of Conduct as specified in Schedule II read with regulation 7 of Broker Regulations, and therefore recommended minor penalty of suspension of the Certificate of registration of Khullar for a period of 30 days; and

9. Whereas, a copy of the said Enquiry Report was forwarded to Khullar along with a show cause notice dated September 21, 2004 advising it to show cause as to why action as may be considered appropriate should not be taken against it, and

10. Whereas, Khullar replied to the said Show Cause Notice vide letter dated October 08, 2004 and while reiterating the submissions already made during investigation and also before the Enquiry Officer, requested that the proposed action should not be taken against it; and

11. Whereas, it is observed that the Enquiry Officer having considered these submissions made before him also, recommended the minor penalty of suspension of certificate of registration for a period of 30 days.

12. Now therefore, I, having considered the nature and gravity of the charges established, the facts and circumstances of the case, the recommendation of the Enquiry Officer, the submissions made by Khullar thereto and the mitigating factors of the case, while agreeing with the findings of the Enquiry Officer, in exercise of powers conferred under Section 19 of the SEBI Act, read with Regulation 13(4) of SEBI (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) Regulation 2002, hereby suspend the Certificate of registration of M/s BK Khullar &Co (Reg. No. INB050454827) member, DSE, for a period of 30 days.

13. This order shall come into force after three weeks from the date of the order.