Judgements

Sebi vs Hotline Securities Pvt. Ltd. on 2 February, 2006

Securities Appellate Tribunal
Sebi vs Hotline Securities Pvt. Ltd. on 2 February, 2006
Bench: Madhukar


ORDER

Madhukar, Member

1. Background

Securities and Exchange Board of India (hereinafter referred to as “SEBI”) conducted an investigation into the trading of Tactful Investments Limited (hereinafter referred to as “TIL”) in view of the alleged manipulation in the trading of the scrip of TIL. Hotline Securities Private Limited (hereinafter referred to as HSL) was one of the promoters of TIL.

1.1 Investigations revealed that the company had changed its registered office seven times in the past five years and that TIL had not complied with the various clauses of the listing agreement and the trading of the scrip of TIL was suspended by DSE with effect from 19th November 2001.

Further the public holding in TIL was only 11.28% and there was little retail shareholding of the scrip. Shareholding pattern of TIL also revealed that the promoter’s holding was only 2.81% which held through private companies details of which are given as under:

Sr. No.

Name of the entity

Names of directors

No. of shares held

1.

Hotline Securities Pvt. Ltd.

Vinod Kumar Dinesh Kumar Gupta

60,000

2.

Whiteline Portfolio Pvt. Ltd.

Promod Sharma Sandeep Relan

90,000

3.

Sangam Portfolio Pvt. Ltd.

Sunil Kumar Ketan Worah

1,40,000

 

 

TOTAL

2,90,000

1.2 The price volume data of the scrip of TIL on Delhi Stock Exchange (DSE) for the period from February 1, 2001 to June 30, 2001 was as under:

Date

Opening Price

Closing Price

High Price

Low Price

Traded Quantity

02-02-01

16.00

16.00

16.00

16.00

500

09-02-01

16.50

16.50

16.50

16.50

500

23-02-01

18.00

18.00

18.00

18.00

500

26-02-01

20.20

20.20

20.20

20.20

200

27-02-01

21.80

21.80

21.80

21.80

200

16-03-01

23.50

23.50

23.50

23.50

500

19-03-01

25.25

25.25

25.25

25.25

500

22-03-01

27.25

27.25

27.25

27.25

100

23-03-01

29.40

29.40

29.40

29.40

100

20-04-01

29.40

29.40

29.40

29.40

500

23-04-01

31.70

31.70

31.70

31.70

200

24-04-01

29.20

29.20

29.20

29.20

200

25-04-01

26.90

26.90

26.90

26.90

200

27-04-01

24.75

24.75

24.75

24.75

200

30-04-01

23.00

23.00

23.00

23.00

200

03-05-01

21.30

21.30

21.30

21.30

200

23-05-01

23.00

23.00

23.00

23.00

1000

24-05-01

24.80

24.80

24.80

24.80

1000

25-05-01

26.00

26.00

26.00

26.00

1000

28-05-01

26.10

27.90

27.90

26.10

2200

31-05-01

27.90

27.00

27.90

27.00

700

01-06-01

27.25

29.00

29.00

27.25

1000

05-06-01

27.00

26.35

27.00

26.35

1000

06-06-01

25.00

26.00

26.00

25.00

2000

07-06-01

25.50

26.00

26.50

25.50

1000

20-06-01

28.00

28.00

28.00

28.00

1100

21-06-01

30.00

30.00

30.00

30.00

100

22-06-01

31.00

31.00

31.00

31.00

1100

25-06-01

32.00

32.00

32.00

31.00

1500

27-06-01

32.50

32.50

32.50

32.50

500

28-06-01

34.00

34.00

34.00

34.00

500

During the above period the scrip was traded only for 31 days and the total number of shares traded was only 20, 500. The average traded volume per day works out to about 660 shares. The maximum number of shares traded on any particular day during the above period was only 2200 shares. The price of the scrip had increased from Rs.16/- on February 2, 2001 to Rs.34/-on June 28, 2001 signifying a price increase of 113%. However, there were no volumes to justify the price rise. None of the above transactions resulted in any net delivery and no off-the-floor trades reported to the DSE.

1.3 The investigation further revealed that the trade log of TIL at DSE showed Prabhat Investments Ltd (hereinafter referred to as “PIL”) as top broker who purchased 9, 700 shares, sold 9, 200 shares totaling to 18, 900 shares with a net of 500 shares. Thus PIL had dealt in the shares of TIL for 18,900 shares on gross basis and 500 shares on net basis. From the trade details provided by PIL, during the relevant period, HSL was the only client on whose behalf PIL had dealt. It was observed that HSL, a promoter entity of TIL had traded in the scrip of TIL in large quantities, the details of which are as under :

Sr. No.

Settlement Date

Client Name

Buy Quantity

Price

Sell Quantity

Price

1.

02-02-01

Hotline Securities Pvt. Ltd.

Nil

Nil

500

16.00

2.

09-02-01

Hotline Securities Pvt. Ltd.

500

16.05

Nil

Nil

3.

23-02-01

Hotline Securities Pvt. Ltd.

500

13.10

Nil

Nil

4.

26-02-01

Hotline Securities Pvt. Ltd.

Nil

Nil

200

20.05

5.

27-02-01

Hotline Securities Pvt. Ltd.

200

21.95

Nil

Nil

6.

16-03-01

Hotline Securities Pvt. Ltd.

500

23.65

Nil

Nil

7.

19-03-01

Hotline Securities Pvt. Ltd.

Nil

Nil

500

25.10

8.

22-03-01

Hotline Securities Pvt. Ltd.

Nil

Nil

100

27.10

9.

23-03-01

Hotline Securities Pvt. Ltd.

100

29.55

Nil

Nil

10.

20-04-01

Hotline Securities Pvt. Ltd.

500

29.40

Nil

Nil

11.

23-04-01

Hotline Securities Pvt. Ltd.

Nil

Nil

200

31.70

12.

24-04-01

Hotline Securities Pvt. Ltd.

200

29.20

Nil

Nil

13.

25-04-01

Hotline Securities Pvt. Ltd.

200

26.90

Nil

Nil

14.

27-04-01

Hotline Securities Pvt. Ltd.

Nil

Nil

200

24.75

15.

30-04-01

Hotline Securities Pvt. Ltd.

Nil

Nil

200

23.00

16.

03-05-01

Hotline Securities Pvt. Ltd.

200

21.45

Nil

Nil

17.

23-05-01

Hotline Securities Pvt. Ltd.

Nil

Nil

1000

23.00

18.

24-05-01

Hotline Securities Pvt. Ltd.

1000

24.80

Nil

Nil

19.

25-05-01

Hotline Securities Pvt. Ltd.

Nil

Nil

1000

26.00

20.

28-05-01

Hotline Securities Pvt. Ltd.

1200

27.00

Nil

Nil

21.

31-05-01

Hotline Securities Pvt. Ltd.

300

27.45

Nil

Nil

22.

01-06-01

Hotline Securities Pvt. Ltd.

Nil

Nil

1000

28.00

23.

05-06-01

Hotline Securities Pvt. Ltd.

1000

26.80

Nil

Nil

24.

06-06-01

Hotline Securities Pvt. Ltd.

2000

25.50

Nil

Nil

25.

07-06-01

Hotline Securities Pvt. Ltd.

1000

26.00

Nil

Nil

26.

20-06-01

Hotline Securities Pvt. Ltd.

Nil

Nil

1000

28.00

27.

21-06-01

Hotline Securities Pvt. Ltd.

Nil

Nil

100

30.00

28.

22-06-01

Hotline Securities Pvt. Ltd.

1100

31.00

Nil

Nil

29.

25-06-01

Hotline Securities Pvt. Ltd.

1000

32.00

Nil

Nil

30.

27-06-01

Hotline Securities Pvt. Ltd.

Nil

Nil

500

32.50

31.

28-06-01

Hotline Securities Pvt. Ltd.

Nil

Nil

500

34.00

 

TOTAL

 

7500

 

8000

 

1.4 On the basis of the above, Investigations concluded HSL indulged in irregular market practices and created artificial trading in the scrip of TIL which is a violation of Regulations 3, 4 (a), (b), (c) and (d) of Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 (hereinafter referred to as FUTP Regulations).

2. SHOW CAUSE NOTICE AND REPLY AND HEARING

2.1 Accordingly show cause notices dated 20th January, 2003 and 22nd May, 2003 were issued to HSL but both returned undelivered and thereafter Delhi Stock Exchange was advised to obtain the address of the registered office of HSL from ROC Delhi and DSE informed that the registered office of HSL was situated at D-9, Jangpura Extn., New Delhi. Then a show cause notice dated January 12, 2004 was issued to HSL at the new address which was also returned undelivered. Thereafter, a show cause notice dated June 16, 2004 was issued to HSL which was also returned undelivered. Vide the above mentioned show cause notices HSL was advised to show cause as to why suitable direction under Section 11 and 11B of SEBI Act, 1992 read with Regulation 11 of Securities Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices relating to Securities Market) Regulations.

3. CONSIDERATION OF ISSUES AND FINDINGS

3.1 I have carefully considered the facts of the case, investigation report, show cause notice and noted that HSL did not co-operate with SEBI during investigation nor was there any reply filed on its behalf with SEBI.

3.2 I find that HSL is a promoter of TIL hence was vitally interested in getting its shares traded and which was facilitated through PIL. TIL was declared a vanishing company by SEBI. I also find that HSL dealt at prices ranging from Rs. 16/- to Rs. 34/- and also has indulged in price manipulation and creation of artificial volume.

3.3 I observe that the price of shares of TIL shot up against low trading volumes, without any change fundamentals of the company. Hence the price rise was not justified and the same was intended to defraud the unsuspecting investors. I hold HSL guilty for the same.

3.4 The trading done by HSL was with a view to set the prices or benchmark the prices at a desired level and lure the common investor to trade. HSL was able to manipulate the price of the scrip of TIL with very low trading volume due to lack of liquidity in the scrip. Such transactions are highly irregular and defeat the purpose of normal order matching system in the price discovery process in the exchanges. HSL had entered transactions without any genuine interest in trading. This has resulted in creation of artificial volumes and price rise in the scrip which otherwise had no interest from the general in vestors. Unsuspected innocent investors would be trapped by such false appearance of trading. I find this detrimental to the interest of investors and the orderly development of the securities market.

3.5 I note that the various Show Cause Notices issued on various dates to HSL were returned undelivered. I find that this kind of non-co-operative attitude on the part of HSL should be viewed seriously in the interest of investors. Therefore I proceed with the matter ex-parte on the basis of the records available.

4. ORDER

4.1 Therefore in exercise of powers conferred upon me under Section 19, read with Sections 11 and 11B of the Securities and Exchange Board of India Act, 1992 and Regulation 11 of the Securities and Exchange Board of India (Prohibition of fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations,1995 read with the relevant provisions in the , (Prohibition of fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations,2003, I hereby prohibit Hotline Securities Ltd from buying, selling or dealing in securities in any manner, for a period of one year.

4.2 This order shall come into force with immediate effect.