Judgements

Sebi vs Shri Anirudh Sethi on 19 January, 2007

Securities Appellate Tribunal
Sebi vs Shri Anirudh Sethi on 19 January, 2007
Bench: G Anantharaman


ORDER

G. Anantharaman, Member

1 Background

1.1 It has been noticed that some entities are offering investment advices/tips on purchase and sales of securities through media. Such recommendations aired through public media and their influence on the investors has been the concern of SEBI, particularly when the misleading information affects the market integrity, as unsuspecting investors fall prey to such information while making investment decisions. SEBI has earlier initiated actions against entities who attempted to mislead the general investing public by giving recommendation on securities through print and electronic media.

1.2 In continuance of the avowed objective to safeguard market integrity, SEBI looked into the advertisements issued by one Shri Anirudh Sethi in the name of “Stock Market Navigator” in the stock quotation section of financial dailies viz. “Business Standard” and “Financial Express”. Hereinafter Shri Anirudh Sethi and the business name “Stock Market Navigator” (SMN) are collectively referred as “Shri Anirudh Sethi”. The content of the one such advertisement which appeared in “Business Standard” dated November 16, 2006 is reproduced below:

Dear Traders & Investors, we are proud to announce that your Favorite (Stock Market Navigator) SMN is entering the 18th year. In this long successful journey our Newsletter in Internet, Articles, in Pink Papers etc. have become Heart-Throb of millions of market players from India as well Abroad. Our Real-time On-Line SMS recommendations are the ultimate to capture market moves for earning quick money.

On this eventful occasion, we are making a delightful very limited offer to the numerous aspiring On Line Clients:

Just pay Rs. 50, 000 as Fee for full One Year (Its only Rs. 200 per day) U will be getting 15 to 25 SMS each day both for Short & Long, Cash Stock & Futures Small-caps & Large-caps, Delivery & Intra-day Our SMS is suitable to all classes of Mkt Participants Gear-up, Get – Set for a Superior Life-style P1 Note: No Trials, No Monthly/Qtrly break-ups Anirudhsethi71@yahoo.com.

1.3 In the advertisement, Shri Anirudh Sethi has solicited business from prospective investors to subscribe to “Stock Market Navigator” on payment of Rs. 50000 p.a. per investor for receiving recommendation to buy or sell the shares of listed companies. It is also noted that Shri Anirudh Sethi gives recommendations on one of the website viz. valuenotes.com on a regular basis with an advice to contact him at the following email addresses:

https://www.valuenotes.com/tw_dailies/asksmnteam@yahoo.com

https://www.valuenotes.com/tw_dailies/may17_2004@yahoo.com

anirudhsethi71@yahoo.com

1.4 It is also found that a website viz. www.sensexandnifty.com has been hosted to spread awareness about “Stock Market Navigator”. As per the said website, “Stock Market Navigator” is headed by Chief Analyst & CEO, Shri Anirudh Sethi located at Baroda, Gujarat. It is stated that “Stock Market Navigator” is a team of professionals and technical analysts having an experience of more than 15 years in the Indian Stock Market and Shri Anirudh Sethi is a professional analyst having a rich experience of around 15 years successfully predicting the movement of Indian Stock Market. The vision of “Stock Market Navigator” is reported to be as mentioned below:

At a small price of nominal fees charged by us, it is our endeavor to ensure that targets of all clients should be met. Yes, you fix any kind of target from 5 digit figure to 8 digit figure and it will be met. Tell us your capacity and financial strength we will maximize the returns for you. We have a long lasted vision of seeing all people associated with us to successfully fulfill the stock market their dreams of life.

The address of “Stock Market Navigator” (Shri Anirudh Sethi) as given in the website www.indianyellowpages.com is B-228, Anand Baugh Society, Makarpura Road, Behind Suseen, Baroda, Gujarat.

2. Acting as a Portfolio Manager without SEBI Registration

2.1 In the advertisement, Shri Anirudh Sethi is offering to provide recommendations/tips on shares of listed companies to traders/investors on payment of certain amount as a fee. Hence, a contractual obligation arises between Shri Anirudh Sethi and investors/traders, out of such kind of fee based service of providing stock specific recommendations. This act of Shri Anirudh Sethi giving stock specific recommendations to the traders/investors on a contractual basis falls within definition of activities of Portfolio manager as defined in Regulations 2(e) of SEBI (Portfolio Managers) Regulations, 1993 which is given as under:

Portfolio manager means any person who pursuant to a contract or arrangement with a client, advises or directs or undertakes on behalf of the client (whether as a discretionary portfolio manager or otherwise) the management or administration of a portfolio of securities or the funds of the clients, as the case may be.

Therefore, it prima-facie appears that Shri Anirudh Sethi acted as a “Portfolio Manager” without obtaining registration from SEBI to act as a “Portfolio Manager” as required under Section 12 of SEBI Act, 1992 and Regulation 3 of the SEBI (Portfolio Managers) Regulations, 1993. The relevant provisions of the said Section and Regulations are reproduced below:

Section 12(1) of No stock-broker, sub-broker, share transfer agent, banker to an SEBI Act issue, trustee of trust deed, registrar to an issue, merchant banker, underwriter, portfolio manager, investment adviser and such other intermediary who may be associated with securities market shall buy, sell or deal in securities except under, and in accordance with, the conditions of a certificate of registration obtained from the Board in accordance with the (regulations) made under this Act. Regulation 3 of the No person shall carry on any activity as a portfolio manager SEBI (Portfolio unless he holds a certificate granted by the Board under the Managers) Regulations. Regulations, 1993.

3. Scrip Specific Information Announced by Shri Anirudh Sethi

3.1 It was noticed that the advertisement issued by Shri Anirudh Sethi also contains a stock specific recommendation with an assurance of price rise on account of certain company specific information which is not made public. SEBI had advised the exchanges to verify with the company with regard to the company specific news made by Shri Anirudh Sethi for the period from October 16, 2006 to November 16, 2006. SEBI had conducted a scrutiny of data received from the exchanges and analysis of post-recommendation impact on the price and volume of the scrip. The findings of the same as given below:

3.2 The details of the scrip specific information given by Shri Anirudh Sethi on the print as well as on the electronic media and the response of the companies, for the selected days, is given below:

Table A: Details of the advertisements by Shri Anirudh Sethi
Sr. Date of (Media) Scrip Contents of Advertisement
No Recommendation
(Company specific news
indicated in italics and
in bold letters) Details
of verification with
company/announcement by
the company
1 9-Oct-06 (valuenot Technically looking hot.

                    es.com)          Today if trades above 21.50
                    Tamilnadu        grab 100025000-1 lac shares
                    Petroproducts    and enjoy huge explosion.
                    Ltd.             Nonstop rally upto Rs. 28.25,
                                     32 not ruled out.
                                     Shareholders please hold upto
                                     Rs. 32 +level. Today & Tomorrow
                                     99.99% will hit freeze.
                                     So you can take risk of Rs.
                                     2.60 Your stoploss Rs. 18.50
                                     and considered Rs. 16.50 as
                                     rock bottom. It will hit
                                     freeze.
                                     Tamilnadu Petroproducts Ltd
                                     (TNPL) Holds 1.9 cr (16.6%)
                                     in Henkel India, Henkel KGaA
                                     to Buy TNPLs 16.6% Stake in
                                     Henkel India at Rs. 40/share.
                                     TNPL to gain Rs. 76 cr Â… (9
                                     RS/share)"
                                     No such news was informed to
                                     the Stock Exchange by the
                                     Company.
2   12-Oct06       (valuenot         Stock will surge by Rs.
                   es.com)           50-75. Any decline buy.
                   Glenmark          A Molecule deal with
                   Pharmaceutical    Merck on the cards,
                   Ltd.(GPL)         expect the news in next
                                     48 Hrs, Deal worth $$75
                                     Millions.
                                     Announcement dated
                                     (17-Oct2006 around
                                     18:00 hrs):Glenmark
                                     Pharmaceuticals is
                                     set to earn Eur 190
                                     million (Rs. 1,077.5
                                     crore) from Merck
                                     KGaA by licensing
                                     the German major to
                                     develop a diabetes
                                     drug.
3   18/10/06      (Financial         Prefrential Issue to Bada
                   Express)          bhai at Rs. 75/-; Expansion
                   SKS Ship Ltd.     plan for 2500 Crores No such
                                     news was informed to the
                                     Stock Exchange by the Company.
4   19/10/06       (Financial        The target price recommended
                   Express)          was Rs. 99 to Rs. 118. Company
                   Millars India     holds 10.6% in GMM Pfaudler
                   Ltd.              worth Rs. 26 crores and has
                                     granted joint development
                                     rights worth Rs. 14.40 crore.
                                     No such news was informed to
                                     the Stock Exchange by the
                                     Company.
5   27/10/06       (Financial        It was mentioned that Mukesh
                   Express)         (Bada Bhai) is buying the scrip
                   Standard          No such news was informed to
                   Industries Ltd.   the Stock Exchange by the
                                     Company.
6   2/11/06        (Financial        30-52 in one month State has
                   Express)          approved thea acquistion of 500
                   Synergy Login     acres of land to create a IT hu
                   Systems           No such news was informed to
                                     the Stock Exchange by the
                                     Company.
7   7-Nov06        Financial         Your stop loss Rs. 19 if
                   Daily             trades above Rs. 21 . by
                   Tamilnadu         25,000-1 lac shares and
                   Telecommuni       watch one side freeze upto
                   cations           Rs. 34, Rs. 42. Whole world
                                     will buy this stock. you
                                     will get jump of 50-60% in
                                     coming days.
                                     Fujikura, Japan holds 14%.
                                     Disinvestment of TCIL through
                                     IPO  TCIL to sell its 31%
                                     stake in TN Tele. Government
                                     holding = 60%. TIDC holds 29%
                                     Buy this No such news was
                                     informed to the Stock Exchange
                                     by the Company.
                                     stock before TCIL IPO hits
                                     the market.
8   7-Nov06        Financial         Darling of the year 2000
                   Daily             traded at NSE as HFCL (Stock
                   HFCL              will make all of you multimi-
                                     llionaire) Buy for day/swing
                                     trading or hold for 10  15
                                     days. Above 27-25 if trades
                                     risk only 50 paise or 26-50.
                                     101% will zoom to upper freeze.
                                     Nonstop rally upto 37, 39, 41
                                     level. Buy 1-5 lac shares at
                                     opening bell and earn unexpe-
                                     cted money. Dont raise eyeb-
                                     rows. FIIs hold about 35%.
                                     Has a strong order book of
                                     nearly Rs. 620 crore plus Rs.
                                     450 crore contract with Relianc
                                     Infocomm for supply of CDMA
                                     based mobile handsets and fixed
                                     wireless phones.
                                     Trigger for Firework: Optical
                                     fibre business is getting sold
                                     for Rs. 160 +crores.
                                     No such news was informed to
                                     the Stock Exchange by the
                                     Company.
9   10/11/06      (Financial         In Dec 06 -22/25-50+- Tie up
                  Express)           with USA & Tokyo Companies
                  Sybly              No such news was informed to
                  Industries Ltd.    the Stock Exchange by the
                                     Company.
10   13-Nov06     (Financial         Watch upper freeze.
                  Express)           Major order received from
                  Repro India        Microsoft.
                  Limited            No such news was informed to
                                     the Stock Exchange by the
                                     Company.
11   13-Nov06     (Financial         Jump of Rs. 100/-
                  Express)           Stock split NEWS on card.
                  Indiabulls         No such news was informed to
                  Financial          the Stock Exchange by the
                  Services           Company.
                  Limited
12   14-Nov06     (Financial         Traded at NSE too as SUP
                  Express)           Petro. Technically looking
                  Supreme            very explosive. Thirsty day
                  Petrochem          traders. Do you know hope is
                  Ltd.               the last gift given to man. So
                                     today at opening bell try to
                                     catch this baby if trades above
                                     Rs. 29 with volumes, it will zoo
                                     Rs. 36, 38, 42 in hours only. A
                                     jump of Rs. 12-15 on card. Stop-
                                     loss 27, consider 25 as rock
                                     bottom. We boldly recommend
                                     25,000-1 lac shares and freeze
                                     in first 10 minutes not ruled
                                     out. Dont raise eyebrows.
                                     Sales for FY June end 2006 =
                                     1430 Crore. MCAP = 292 Crore
                                     only which is less than Q1
                                     September sales of 2006. Suprem
                                     Inds holds 29.6%, R.Raheja
                                     Investments Pvt. Ltd. hold 29.6%,
                                     Stake Sale news on Cards at
                                     unexpected Price Level. Why RVF
                                     and leading funds running
                                     behind???
                                     Exchange had written a letter t
                                     the company for rumour
                                     verification. However, company
                                     denied it.
13   20-Nov06     valuenot           Grab @ opening bells & hold
                  es.com             for two sessions. Today, if
                  The                trades above Rs. 42/with
                  Dhanalakshmi       volumes. Grab Rs. 10,000 
                  Bank Ltd.          25,000 or 1 lac shares
                                     for Day Trading. Today
                                     itself.
                                     Will try to kiss Rs. 52-54.50
                                     nonstop rally. Your stop loss
                                     of Rs. 39/- in next 2-3 days
                                     whole world will run to buy
                                     this stock. Buy today or
                                     regret after 2-3 sessions.
                                     Choice is yours. Our ultimate
                                     target in this rally in next
                                     few days Rs. 6270/-
                                     Highly places sources after
                                     acquiring stake in chinese
                                     BANK huaxia bank, deutsche
                                     bank has picked up stake in
                                     INDIAN private bank
                                     Exchange had written a
                                     letter to the company for
                                     rumour verification. However,
                                     company denied it.
14   21-Nov06      (Financial        Defence PSU Bharat Electronics
                   Express)          (BEL) has bagged an order for
                   Bharat            supply of 2 lakh set top boxes
                   Electronics       (STBs) from Wire and Wireless
                   Ltd.              India (WWIL), a Zee Group
                   Buy               company.
                                     Bharat Electronics Ltd
                                     informed that exchange that it
                                     had issued a press release
                                     dated 20/11/06 that the Comp-
                                     any has bagged a prestigious
                                     order for supply of 200,000
                                     nos. of Set Top Boxes (STBs)
                                     from M/s. Wire and Wireless
                                     India Ltd. of Zee Group, Mumbai.
15   29-Nov06     valuenot           Ready to kiss: 411-425.
                  es.com             December 2006. Risk Rs.
                  CESC Ltd.          12-15.
                                     BUY Today... Just Grab
                                     December Future... If
                                     trades above 349.50...
                                     It will zoom to kiss
                                     370-381 in hours only.
                                     We boldly recommend to
                                     buy 10-50-100-500 lot
                                     Yes, Today itself expect
                                     huge short covering in Nov
                                     segment.
                                     Stop-loss :Rs. 335.
                                     Land sale...is nothing,
                                     we expect major announce-
                                     ment from Center.
                                     No such news was informed
                                     to the Stock Exchange by
                                     the Company.
16   7-Dec-06    valuenot            Very intelligent traders are
                 es.com              buying this stock Dont trade
                 Siemens Ltd.        no problem. They want people
                                     should go short and they will
                                     trap everybody Spurt of Rs.
                                     100-125 very soon
                                     Bonus Announcement On Card.
                                     Exchange had written a letter
                                     to the company for rumour
                                     verification. However,
                                     company denied it.

 

3.3 It is seen from the above table that Shri Anirudh Sethi has made price sensitive announcement viz. future plans of the companies, bonus etc which on verification by the exchanges with the concerned company were either found to be denied by the said company or the company has not made any announcement to that effect to the exchange.

3.4 In the advertisement, Shri Anirudh Sethi has issued a disclaimer/disclosure in fine print that “the objective of publication is to promote the Science & Article of Technical Analysis to forecast price movements and this information should not be construed as an offer to buy or sell securities of any kind”. However, it was observed that most of the recommendations made by him contained an assurance of price rise alongwith the company specific news relating to company’s business, its future prospects, bonus etc, which were either denied by the said company or in respect of which the company has not made any such announcement to that effect to the exchange.

4. Impact on Price and Volume of the Shares of the Company

4.1 Analysis of trading in the shares of companies, for which Shri Anirudh Sethi had given advertisements, was carried out to ascertain its impact on the price and volume of concerned scrips. The details of the analysis are given in table below:

 

Table A: Price Impact and Volume Impact Analysis 
 Sr   Date  Sha-   Trad    Clo-   Clo-  High  Clo-  Vol-  Vol-  Vol-
No.  of    res    ed Vo-  se     se    Pric-  se    ume   Ume   ume
     Rec-  Pri-   lumes  Price  Price  e as  Pri-  T-1   on    on
    omme-  ces   (no of  as on  as on   on    ce    day   T     T+1
    ndat-  (In    shar-   T-2    T-1    Day   as          day   day
    ion    Rs.)   es)     day    day     T    on
    (Day                                day   T+1
     T)                                       day
    Scrip

1 9-Oct Tnpe- 17.35 17.75 21.30 22.40 594- 165- 852- 2050-

-06 tro 90 637 799 830
2 12-Oct Glen- 325.5 321.85 362.00 341.60 652- 411- 1602- 1266-

     -06   mark                                612   743   948   571
3   18/10  SKS     34.35  41.20  44.60  38.85  133-  343- 1220-   58-
    /06   Ship                                198   874   637   973
           Ltd.
4   19/10  Mill-   73.15  85.15  94.00  91.15   29-   81-  356-   51-
    /06   ars                                 393   654   218   368
          India
           Ltd.

5 27/10 Stan- 46.40 48.70 51.10 50.20 296- 857- 398- 388-

    /06   dard                                103   599   436   274
          Indus-
          tries
          Ltd.
6   2/11  Syne-    17.15  20.55  24.65  22.65   21-   222-  908- 332-
    /06  rgy                                   282   012   373  822
          Log
          -in
          Sys-
          tems

7 7-Nov Tamil- 18.95 20.80 21.80 20.20 181- 212- 404- 132-

     -06  nadu                                 364   302   134   509
          Telec-
          ommuni-
          cations
8   7-Nov HFCL    25.25  27.15  29.45  27.25   2611- 714- 1344- 5009-
     -06                                       011   8344 1465  136

9 10/11 Sybly 21.10 22.90 23.90 20.10 124- 102- 2411- 322-

    /06  Indus-                               653   8736   857  395
          tries
          Ltd.

10 13- Repro 107.7 118.50 126.00 107.25 88- 236- 190- 91-

     Nov                                        450   860   702   147
     -06

11 13- Ind- 477.1 508.20 531.40 556.95 283- 684- 287- 660-

     Nov  iab-                                  4530  8674  4674 4830
     -06  ulls
12   14-  Sup      24.8   29.80   32.85  26.25  67-  660-  141-  156-
     Nov  Petro                                 920   792  9141  167
    -06
13   20-  Dhan-     36.1  43.35   52.05  45.05  63-  509-  131-  551-
     Nov  bank                                  643   720  2033  713
     -06

14 21- BEL 1,120. 1107. 1,165. 1169. 175- 129- 208- 195-

     Nov            90      05      45     85    444  982   758  719
     -06

15 29- CESC 342.6 344.75 353.90 341.75 125- 159- 161- 823-

     Nov                                         524   942  696   36
     -06

16 7- Siem- 1,175. 1160. 1,193. 1169. 100- 740- 130- 130-

     Dec   ens      30    15       90     50    1204  576  5534  1221
     -06

 

4.2 It is seen from the above table that shares prices of the above companies have gone up on the day of recommendation given by Shri Anirudh Sethi in the media. However, next day, the share prices of 13 companies, out of 16 companies had fallen next day. Further, it is also observed from the above table that the volumes traded on the day on which recommendation appeared in the media had increased substantially as compared to previous day. It is pertinent to mention that during this period, the companies either denied the existence of such information or had not sent any notice to the stock exchange as statutorily required under the Listing Agreement.

4.3 This suggests that company specific news was planted by Shri Anirudh Sethi in the media which had an impact on the price and trading volume of the shares of the concerned company, which were not substantiated by the companies, except in two cases out of sixteen cases. It appears that the major objective of Shri Anirudh Sethi for issuing such advertisement is to attract the investors to subscribe to his services provided through emails and/or SMS messages on making certain payment to him.

5. Violation of SEBI Regulations

5.1 From the above, it is apparent that Shri Anirudh Sethi is inducing the investors to deal in the shares of a particular company by disseminating company specific information, through advertisement on print and electronic media, which had not originated from the company and which had not been confirmed by the company. This act of Shri Anirudh Sethi is in violation of Regulation 4(1) read with Regulation 2(1)(c)(5) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 [SEBI (FUTP) Regulations]. The relevant provisions of the said regulations are reproduced below:

Regulation 4(1) No person shall indulge in a fraudulent or an unfair trade practice in securities Regulation

4(2) Dealing in securities shall be deemed to be a fraudulent or an unfair trade practice if it involves fraud Regulation 2(1)(c)(5)(c):

“fraud” includes any act, expression, omission or concealment committed whether in a deceitful manner or not by a person or by any other person with his connivance or by his agent while dealing in securities in order to induce another person or his agent to deal in securities, whether or not there is any wrongful gain or avoidance of any loss, and shall also include a representation made in a reckless and careless manner whether it be true or false a false statement made without reasonable ground for believing it to be true And “fraudulent” shall be construed accordingly

5.2 The above act of Shri Anirudh Sethi is also in violation of Regulations 4(2)(k) and 4(2)(r) of SEBI (FUTP) Regulations. The relevant provisions of the said Regulations are reproduced below: Regulation 4(2) Dealing in securities shall be deemed to be fraudulent or an unfair trade practices if it involves fraud and may include all or any of the following, namely:Regulation 4(2)(k) An advertisement that is misleading or that contains information in a distorted manner and which may influence the decision of the investors; Regulation 4(2)(r) Planting false or misleading news which may induce the sale or purchase of securities.

5.3 The aforesaid provisions of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 are statutory provisions aimed at ensuring market integrity and protecting the lay investors.

6 Conclusion

6.1 Shri Anirudh Sethi, disseminated company specific information through advertisement on print and electronic media which has been denied by the company and in respect of which the company had not sent any notice to the Stock Exchanges as statutorily required under Listing Agreement. This is a clear case of an attempt to mislead the investors by indulging in activities prejudicial to the price discovery mechanism of the Stock Exchange. Hence, Shri Anirudh Sethi has violated the above said provisions of the SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003. Further, it prima-facie appears that Shri Anirudh Sethi acted as a “Portfolio Manager” without obtaining registration from SEBI to act as a “Portfolio Manager” as required under Section 12 of SEBI Act, 1992 and Regulation 3 of the SEBI (Portfolio Managers) Regulations, 1993.

6.2 Having regard to the foregoing, it is apprehended that lay investors could be further misled on account of such continuous dissemination of untrue information. As a regulator, it is SEBI’s duty to take immediate steps to prevent such persons from further misleading investors and impairing the integrity of the market. Accordingly, in this case I feel that immediate action is called for in the interest of the investing public.

7 Order

7.1 Therefore, in exercise of the powers delegated to me by the SEBI Board in terms of Section 19 of the SEBI Act, 1992 read with Section 11B and 11D, I hereby, by way of, ex-parte order, direct Shri Anirudh Sethi and the business name “Stock Market Navigator”(SMN) to cease and desist from giving investment advice to clients including any recommendations containing company specific news which amounts to violation of Regulation 4(1) read with Regulation 2(1)(c)(5) and Regulation 4(2)(k) and 4(2)(r) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003.

7.2 Further, Shri Anirudh Sethi and the business name “Stock Market Navigator”(SMN) are directed to cease and desist from acting as an unregistered portfolio manager until they are registered with the Board in terms of Section 12 of SEBI Act read with Regulation 3 of SEBI (Portfolio Managers) Regulations, 1993.

7.3 The above order is without prejudice to the any other action that may be initiated against the said violations.

7.4 I also take this opportunity to caution investors to take informed investment decisions without being influenced by such recommendations given in the public media.

7.5 The print and electronic media has a wide reach; therefore, they have a responsibility cast on them for exercising due care and diligence to ensure that such persons do not misuse the power and credibility of the media for illegal pecuniary gains.

7.6 The above order shall take effect immediately. However, the entities/persons against whom this order is issued may file their objections, if any, to this order within 15 days from the date of this order at the Securities and Exchange Board of India, SEBI Bhavan, C4-A, G-Block, Bandra-Kurla Complex, Bandra (East), Mumbai-400 051.