Judgements

In Re: Konkan Tyres Ltd. vs Unknown on 29 September, 2005

Securities Appellate Tribunal
In Re: Konkan Tyres Ltd. vs Unknown on 29 September, 2005
Bench: G Anantharaman


ORDER

G. Anantharaman, Member

Background

1. Sudden spurt in price and trading volume of certain companies in a short period of time, often referred to as “mid cap” or “small cap” companies have been engaging the attention of SEBI and the stock exchanges for some time. Such trading has been under the surveillance of SEBI and the stock exchanges to determine whether the trading volumes and price rise have been the result of unfair trade practices or market manipulation. One such company whose shares have shown a significant increase in prices as well as trading volumes in a short period of time is Konkan Tyres Ltd. (hereinafter referred to as ‘KTL’ or ‘the company’).

2. During the period March 1, 2005 to September 21, 2005, the price of the share of KTL on BSE on which the share is listed since 1994, opened at Rs. 5.70 and closed at Rs. 18.80. This represents a rise of about 230% in 143 trading days. During the above period, there was substantial variation in the daily traded quantity. On April 4, 5 and 18, 2005 only 100 shares (1 trade) were traded daily while on August 11, 2005, there were 1051 trades with a traded quantity of 3,63,738 shares. The average daily traded quantity during the relevant period works out to about 41,510 shares. In terms of trading value, shares valuing Rs. 80.90 lakhs were traded August 11, 2005 and shares valuing Rs. 65.07 lakhs were traded on August 12, 2005.

3. The price volume movement of the share on BSE in the past eight years since January 1997 is in complete contrast with the trading pattern during the seven months of the current year between March – September 2005. During the 8 year period between January 1, 1997 and February 28, 2005, the price of the share ranged between Re.1/-and Rs. 8.50 touching the highest value of Rs. 8.50 on January 10, 1997 and the lowest value of Re.1/- on February 26, 1999. The average daily traded volume during the period January 1997 to February 2005 works out to about 2000 shares. The highest value of shares traded on any trading day was Rs. 3.41 lakhs on November 16, 2004. From the above, it is seen the rise in price and trading interest in the share of KTL during the period beginning March 1, 2005 is unprecedented.

4. BSE has categorized the share as’Z’ group share. The share is not listed on other stock exchanges. In view of the steep increase in price of the ‘Z’ group share and wide variation in the daily traded quantity, as detailed above, a preliminary examination of the dealings in the share was conducted. The major findings of the preliminary examination are given below:

Preliminary Findings

Company, the Board of Directors, Shareholding Pattern

5. KTL was incorporated in 1983 and has its corporate office at 419 Hind Rajasthan Bldg., Dada Saheb Phalke Rd. Dadar, Mumbai 400 014. The shares of the company are listed only on BSE.

6. The shareholding pattern of the company as on March 31, 2005 is given below:

Table 1 – Shareholding Pattern of the Company
as on March 31, 2005

——————————————————————-

Shareholders                No of Shares            % Share Holding
NRI                            10400                      0.33

——————————————————————-

Institutions                     100                         0
Other Bodies Corporates
(Non Promoters)              1265658                      39.87
Indian Promoters              518180                      16.33
Public                       1360205                      42.85
Others                         19557                       0.62
Totals                       3174100                        100

——————————————————————-

Source: Capitaline

7. From the above it is seen that the promoters held only 16.33% of the equity capital of the company. Corporate Bodies held 39.87% of the equity and public held 42.85%.

8. Comparing the shareholding pattern of the company for the two successive quarters ended March and June 2005, as furnished by BSE, it is seen that several entities related / connected to the company appear both under the promoter category as well as non-promoter category. For example, Esskay Rubber Industries Pvt. Ltd. is holding 4.56 % and 2.42 % under Promoters and Private Corporate Bodies respectively. The Promoter himself Shri Ompraksh Soni is shown as holding 2.11 % under promoter’s category as well as 3.15 % under Indian Public Category. It thus appears that the shareholding pattern of the company submitted to the BSE is inaccurate and does not reflect the genuine promoter holding in the company.

9. From the data obtained from BSE, it is seen that the share is in ‘Z’ group and trading is compulsorily in dematerialized form and only 35.65% of the equity capital of KTL representing 11,31,420 shares are in dematerialized form. The balance 20,42,680 shares are in physical form and hence not available for trading. This shows that the shares available for trading are limited in number.

Board of Directors of the Company

10. The list of directors of the company, are as below:

Table 2 – Board of Directors

—————————————————-

Name                            Designation
----------------------------------------------------
O G Soni                        Chairman
Sunil Kumar Menon               Additional Director
Ramesh Kumar Putta              Director
Fateh Sinh Solanki              Director
Narayan N Iyer                  Additional Director
----------------------------------------------------
Source: Capitaline

 

Financial Performance of the Company
 

11. A brief summary of the quarterly financials of the company is given below:

Table 3 – Financial Performance (figures in Rs. crores)

——————————————————————

Type                 UnAudited    UnAudited  UnAudited   UnAudited
Quarter Ended        31 Mar 05    31 Dec 04  30 Sep 04   30 Jun 04

——————————————————————

Net Sales               2.2          7.5          -            -
Total Income            2.2          7.5          -            -
Expenditure            -2.3         -7.7       -1.3         -1.4
Operating Profit       -0.1         -0.2       -1.3         -1.4
Interest                  -            -          -         -0.8
Gross Profit           -0.1         -0.2       -1.3         -2.2
Depreciation              -            -          -         -0.3
Profit before Tax      -0.1         -0.2       -1.3         -2.5
Profit after Tax       -0.1         -0.2       -1.3         -2.5
Net Profit             -0.1         -0.2       -1.3         -2.5
Equity Capital
(no. of shares)        0.32         0.32       0.32         0.31

——————————————————————

Source: Capitaline

12. From the above it is seen that the company has all along been a loss making company. The company is financially in dire straits as may be seen from the director’s report of KTL for the year 2003-04 wherein it is mentioned that the company was undergoing labour problems and financial crunch due to which the company had suspended operation in the second half of the year ended March 31, 2004. Since the operation of the company was suspended, the bank had taken action under securitization and taken possession of all the properties and collateral securities including factory building, plant, machinery and stock. The auditor’s report has mentioned that the company has defaulted in repayment of dues to the bank and the account has become NPA.

13. In sharp contrast to the record of turnover and profitability of the company in the past 8 years the quarterly unaudited results for the quarter ended June 30, 2005 as furnished by the company to BSE, showed a sudden significant turnaround in the performance of the company. The company which was loss making till the financial year ended March 2005 and as such did not declare any dividend, showed a net profit of Rs. 64 lakhs during the quarter ended June 30, 2005, as compared to a net loss of Rs. 25 lakhs in June 30, 2004 quarter. Since the operation of the company was suspended during the second half of the year ended March 31, 2004 and the bank had taken possession of all the moveable and immoveable properties of the company indicating as already highlighted earlier the dire financial straits of the company, the sudden improvement in financial performance during the quarter ended June 2005 does not appear to be credible.

Corporate Announcements

14. Some of the latest corporate announcements by the company, as obtained from BSE, include the following:

———————————————————————

Date/ & Publication Corporate Announcement

———————————————————————

24-05-2005 Informed to     Konkan Tyres Board Meeting on May 30,
                           2005:

Exchange at                Konkan Tyres Ltd has informed
01:20:24 P.M.              BSE that a meeting of the Board of
                           Directors of the Company will be held
                           on May 30, 2005 to discuss about how to
                           go aggressively in Company's on going
                           tyre business & expansion in other
                           Automobile Industrial Products to take
                           advantage of on going boom in
                           Automobile Industry.

                           Further the Company has informed that
                           it will discuss about Export Business
                           opportunity in Tyre Business.

30-05-2005 Informed to     Konkan Tyres - Outcome of Board
                           Meeting:

Exchange at                Konkan Tyres Ltd has informed BSE that
02:02:23 P.M.              the Board of Directors of the Company
                           at its meeting held on May 30, 2005 ,
                           inter alia, has decided the following:-

                           1.    The Board has decided to raise Rs
                           100 million for requirement of
                           expansion and acquisition in the on
                           going business. Raising of Rs

                           1OO million by way of issuing any debt
                           instrument in Overseas or Domestic
                           Market. For that Mr O G Soni is given
                           power to negotiate better terms and
                           conditions and do the needful.

                           2.     The Board of Directors has decided
                           to go very aggressively in grabbing
                           Export opportunity for that the Company
                           is going to open Marketing Offices in
                           Overseas which will help the Company to
                           grow rapidly.

                           3.     The Board has decided to acquire the
                           production facility from the existing
                           Unit for meeting the Targetted Growth
                           Plan and Mr O G Soni has been
                           authorised to the needful for the best
                           of the Company.

06-06-2005 Informed to     Konkan Tyres secures export order from
                           Mirador Traders, Dubai:

Exchange at                Konkan Tyres Ltd has informed BSE that
11:31:21 A.M.              the Company has received an order from
                           Mirador Traders, Dubai, UAE for the
                           supply of 20 Containers of Procured
                           Tread Rubber having appx. value of Rs
                           32.50 million. The order has to be
                           executed for the period of 3 months.

                           Further the Company has informed that
                           this is the first major break through
                           Export Order of the Company. This is
                           the result of the Company's decision of
                           focusing Potential Export Market for
                           the Rubber Industries. In near future
                           the Company has decided to open its
                           marketing outlay in some other
04-08-2005 Informed  to    countries like Gulf Countries,
                           Australia and UK, which is the part of
                           Company's aggressive marketing
Exchange at                position.
02:07:31 P.M.
                           Further the Company is looking far
                           better growth in near future. The
                           Company is expecting for more business
                           from the Overseas & the Domestic

21-06-2005 Informed to     Market. Konkan Tyres - Expa nsion
                           Program:

Exchange at                Konkan Tyres Ltd has informed BSE that
12:16:32 P.M.              after seeing the growing demand in Tyre
                           Industries & rapid growth of Automobile
                           Industries, the Company has decided to
                           workout Expansion Program for grasping
                           maximum opportunity & achieve rapid
                           growth. In first phase the Company has
                           decided to work on its 100% capacity
                           within next two months and in the
                           second phase the Company will increase
                           its capacity to two times then present
                           capacity by investing money in
                           acquisition tie-up and taking over
                           existing unit for that the Company will
                           finalise the way of resourcing very
                           soon. Further the Company has informed
                           that it has already taken steps towards
                           aggressive Overseas Marketing for
                           getting Export Opportunity. Resulting
                           that the Company has already got the
                           Export Order worth Rs 32.5 million of
                           M/s. Mirador Traders from Dubai, U.A.E.

11-07-2005 Informed to     Kokan Tyres to further expand its Tyre
                           Manufacturing unit:

Exchange at                Kokan Tyres Ltd has informed BSE that
06:47:56 A.M.              after completion of its first Phase by
                           working with 100% capacity in its
                           manufacturing plant at Chiplun,
                           Maharashtra. The Company has now
                           decided to further expand its Tyres
                           Manufacturing Unit with upgradation of
                           Plant & Machinery, with double capacity
                           of production which will enhance the
                           Sales Turnover as well as Profitability
                           to the great extent. The Company has
                           already tied up with raw material
                           supplier for its requirement.

                           The above expansion comes in the view
                           of the growing demand in Tyre enquiry
                           in Indian Market. The Company is also
                           in negotiation with many big players in
                           the Tyre industry in Indian Market to
                           act as on agent for the supply of its
                           product by getting very healthy
                           commission. The Company had already
                           established its position in the
                           International Market by securing an
                           order worth Rs 32 million.

04-08-2005 Infored to      Konkan Tyres starts remoulding of tyres
                           at its Chiplun manufacturing unit:

Exchange at                Konkan Tyres Ltd has informed BSE that
02.07.31 P.M.              after completion of its first Phase by
                           working with 100% capacity and also
                           with upgradation of Plant & Machinery
                           at its Chiplun Manufacturing Plant the
                           Company now starts Remoulding work of
                           Tyres at its Chiplun Unit. By
                           Remoulding the life of Tyres would go
                           upto 3 years time. The Remoulded tyres
                           are in heavy demand in Overseas Market
                           like Iran, Iraq and other developing
                           Countries. The Company is planning to
                           concentrate more on Remoulding Sector
                           which will give good profit.

                           With the current demand in Automobile
                           Industry company plans to meet every
                           satisfactory need for its Customer
                           following the huge demand in Foreign
                           Country, the Company is currently
                           concentrating on Overseas Market for
                           big orders. Recently the Company bagged
                           the order from Dubai worth Rs 32
                           million. But viewing the future in
                           local market the Company had started
                           the work of Remoulding which would
                           develop a very healthy relations with
                           its Customer. Company is also in
                           negotiation with many Big Players in
                           Tyres Industry in the Indian Market to
                           act as on agent for supply of its
                           Product getting a good commission.

11-08-2005 Informed to     Konkan Tyres fixes Book Closure

Exchange at 10:40:31 A.M.  Konkan Tyres Ltd has informed BSE that
                           the Register of Members & Share
                           Transfer Books of the Company will
                           remain closed from September 23, 2005
                           to September 30, 2005 (both days
                           inclusive) for the purpose of 13th
                           Annual General Meeting of the Company
                           to be held on September 30, 2005.

———————————————————————

15. The tabulation of a flurry of corporate announcements demonstrates aggressive advertisement of the future plans of the company which inter alia include expansion into other Automobile Industrial Products, raising Rs 100 million by way of issuing any debt instrument in Overseas or Domestic Market for requirement of expansion and acquisition in the on going business, opening Marketing Offices in Overseas, acquiring the production facility, receipt of order from Mirador Traders, Dubai, UAE for the supply of 20 Containers of Procured Tread Rubber having appx. value of Rs 32.50 million, increasing the plant capacity by 100% in 2 months etc.

16. In the light of the past poor track record of the company till March 2005, which included the company’s account being declared as an NPA during the financial year 2003-04, the sudden holding out of hope and promise of a bright future through aggressive pub lic announcements in the past 4-5 months appears to have more of conjuror’s touch to it. Such announcements coupled with the rise in the price and trading volume of the share during the same period, as analysed in the succeeding paragraphs, accentuates the gnawing doubt in regard to the sincerity of the promoters and the credibility of the announcement.

Impact of Public Announcements on Share Price

17. The corporate announcements, as above, were made between May 24, 2005 and August 11, 2005. During the period March 1, 2005 to May 23, 2005, the price of the share of KTL on BSE opened at Rs. 5.70 and closed at Rs. 9.00 i.e. an increase of 58% in 58 trading days. Thereafter, during the period May 24, 2005 to August 11, 2005, the price of the share opened at Rs. 9.51 and closed at Rs. 23.84 i.e. an increase of 151% in the next 58 trading days. The average daily traded quantity has increased from 7922 shares during the pre-announcement period to 64,432 shares during the period of announcement. The coincidence between the steep rise in price and trading volumes and the flurry of favourable corporate announcements is intriguing leading to the inevitable conclusion that both the price and volume are artificial, driven by such announcements.

18. To verify the factual position the following information from KTL by e-mail on September 24, 2005 was sought:

“1. Background of the company.

2. Is the company present engaged in business activity? If yes, what is the nature of activity e.g. manufacturing, trading etc., mention the product names and other details.

3. What was the turnover of the company during the years 2003-04 and 2004-05?

4. Has the company received export order to the tune of Rs. 3.25 crore from Mirador Traders, Dubai during June 2005? Has the company opened Letter of Credit for the above transaction? If yes, give the date of LC, validity period and the name of bank and branch where LC has been opened?

5. As per the annual report of the company for the year 2003-04, all the assets of the company has been taken possession of by the Bank and the loan account of the company is an NPA. In the light of the above, how does the company propose to fullfill the export order?

6. In view of the precairous financial position of the company, it does not appear that the company would be able to fulfill the export order. Please comment.

7. Does the company have any manufacturing facilities that are presently operational?

8. If the company proposes to execute the export order through purchase from the market, furnish the name and address of the supplier from whom the material is proposed to be procured from, the purchase cost and how the company proposes to make the necessary payment for the same?”

19. KTL was advised to furnish its reply by September 26, 2005. Although the questions afforded replies which the company could have easily responded to, no reply has been received as yet.

Surveillance action by Stock Exchange

20. In view of the artificial price rise in the share, BSE has taken surveillance measures in respect of trading in the share. The surveillance actions in the share taken by BSE during the relevant period were reduction in circuit filter applicable to the share from 20% to 10% on May 18, 2005 and further reduction in circuit filter to 5% on June 30, 2005.

Trading in the share by major clients between March 1, 2005 and September 21, 2005

21. The trading by major clients brings out several curious findings. It is seen that there has been substantial trading, both buying and selling of the shares of the company by the promoters and its associate entities, resulting in a net sale of 2,79,504 shares during the period when the price of the share was artificially jacked up. Besides the details of dematerialized holdings of major shareholders during this period includes holdings by several brokers. The table below giving the major trading clients in the share during the relevant period indicates that the net sales by these clients during this period was 9,78,964 shares. The trading by the promoters was mainly done through three major broking firms namely, Bhupendra M Bheda, DSE Securities Ltd. and Unique Brokers Ltd., all members of BSE. The major trading clients in the share during the relevant period are as below:

Table 4 – Dealings by major clients

—————————————————————————————-

S.No.  Name of Broker              Name of client              Purchase  Sale        Net
                                                                Qty       Qty        Qty

—————————————————————————————-

1     DSE Securities Ltd.          Anil Khanna                  87257      75251     12006
2     DSE Securities Ltd.          Madan Mehta                  44051      32798     11253
3     DSE Securities Ltd.          Sunayna Bhel                 22500      12800      9700
4     DSE Securities Ltd.          Bhupinder Singh Sawhney      11892      106925   -95033
5     DSE Securities Ltd.          Fathesingh Solanki  *        52414      226733  -174319
6     DSE Securities Ltd.          Indu Soni                    43125      85969    -42844
7     DSE Securities Ltd.          Konkan Capfin Ltd and
                                   Olympic Agro
                                   Industries
                                   (Director Omprakash Soni)    23771      176081  -152310
8     ARJ Securities Pvt. Ltd.     Ashit Shah                   21500      11500     10000
9     Mahesh Kothari Shares &
      Stock Brokers Pvt. Ltd.      Drishti Securities Pvt. Ltd.     0      174101  -174101
10    Active Finstock Pvt. Ltd.    Pragnesh Patel               54900      57400     -2500
11    Active Finstock Pvt. Ltd.    Hiren Shah                       0      12812    -12812
12    B. M. Gandhi Securities      Gandhi Securities Pvt. Ltd.  25000      16000      9000
      Pvt. Ltd.                    (Narendra Gandhi)
13    B. M. Gandhi Securities      Rajeshwari Gandhi            27650      29650     -2000
      Pvt. Ltd.
14    Peninsular Capital Market    Savitha Panwar               99350      98850       500
      Ltd.
15    Bhupendra M Bheda            Konkan Capfin Ltd            23771      176081  -152310
16    Unique Brokers Ltd.          Olympic Agro Industries        900      51675    -50775
17    Bhupendra M Bheda            Indu Soni                    43125      85969    -42844
18    UNIQUE STOCKBROKER LTD.      Indu Soni                     2000      35575    -33575
19    India Broking Ltd.           Jaysingh Desai                 800      39800    -39000
20    Jash Securities Pvt. Ltd.    Hariom Investment                0      57000    -57000
      and Sumat P. Jain            (Bhavesh Pabari)

——————————————————————————————

Total 584006 1562970 -978964

——————————————————————————————

* The entity at sr. no. 5 above, has received 1,00,000 shares
in off market from Konkan Capfin Ltd (director Shri Omprakash
G Soni apparently the chairman of the company).

22. From the above, it is seen that the major clients have together bought 5,84,006 shares and sold 15,62,970 shares on gross basis and were net sellers to the extent of 9,78,964 shares. Out of the above, Konkan Capfin Ltd and Olympic Agro Industries ( having a common Director Shri Omprakash Soni apparently the Chairman of KTL) and Smt. Indu Soni (having the same address as that Shri Omprakash Soni, apparently the Chairman of KTL) are related to each other and also related to KTL in view of common directorship / address with Shri Omprakash Soni apparently the Chairman of KTL. They altogether bought 69,796 shares and sold 3,49,300 shares accounting for 1.18% and 5.88 % respectively of the total market volume. Thus, the promoter related entities have together sold 2,79,504 shares on net basis.

23. In addition to the promoter entities’ own sales, Konkan Capfin Ltd., an entity related to the promoter of the company has made an off-market transfer of one lakh shares to Shri Fateh Singh Solanki who in turn was a net seller to the tune of 1,74,319 shares. The share of KTL is in ‘Z’ group of BSE and hence all trades need to be settled by delivery and no square off is permitted. It can be inferred tha t the off-market transfer by Konkan Capfin Ltd. was done to enable Shri Fateh Singh Solanki to meet his delivery obligations for the shares sold by him.

Details of major account holders in the depositories

24. The details of top 25 shareholders of KTL as per the dematerialized account holdings at NSDL and CDSL as on June 30, 2005, July 31, 2005, August 31,2005 and September 21, 2005 were examined. The dematerialized holdings by the major shareholders as on the above dates is summarized below:

Table 5 – Major account holders in the depositories

————————————————————————————–

Name of holder 30-Jun-05 31-Jul-05 31-Aug-05 21-Sep-05

————————————————————————————–

OMPRAKASH G SONI                             100000     0          58400      66800
NIMESHA OMPRAKASH SONI                        50000     0          0          0
INDU SONI                                     26238     0          19386      19386
FATEH SINH SOLANKI                            25000     4800       0          0
BHUPINDER SINGH PREHLADSINGH SAWHNEY          25000     55825      0          0
KEVAL SHARE BROKING P LTD                         0     58145      0          0
NIRMIT SHARES BROKING PVT Ltd                     0     32190      0          0
SSKI INVESTOR SERVICES PVT LTD - DEBIT TRF        0     28350      10595      13495
SHRI PARASRAM HOLDINGS PVT.LTD.                   0     16401      0          0
MARWADI SHARES AND FINANCE PVT. LTD.              0     0          29980      32030
VISHNUKUMAR KHANDELWAL                            0     15600      21100      21100
ANAGRAM STOCKBROKING LTD                          0     0          21000      22200
DHAVAL R KOTHARI                                  0     0          16000      20700
ESSKEY RUBBER INDUSTRIES PVT LTD ESSKEY      144800     0          78000      5600
BHUPENDRA MEGHJI BHEDA B.M.BHEDA              51456     15064      0          0
ANGEL BROKING LIMITED.                        16658     15749      17858      25492
ANGEL LASSIC TYRES PVT LTD. KLASSIC           10806     0          0          0
MANGAL KESHAV SECURITIES LTD B-GOKUL
(JAIPUR)                                      10500     19750      0          0
PRAGNESH VASANTBHAI PATEL                         0     46200      0          0
SKSE SECURITIES LTD A/C. 64 SKSESL                0     25295      0          9750
LAURIE KERSI CHINOY                               0     20000      0          4000
GANDHI SECURITIES PVT LTD GANDHI SEC P Ltd        0     17500      5850       0
SYKES & RAY EQUITIES (I) LTD. SRE189
BENEFICIARY                                       0     0          55900      19770
MOHAN CHUGH SECURITIES PVT. LTD .                 0     0          41328      33747
ANGEL INFIN PRIVATE LIMITED M.BNL                 0     0          10800      10500
VSE STOCK SERVICES LTD VSEL                       0     0          0          11498

————————————————————————————–

25. From the above, it is seen that during July 2005, the dematerialized holdings of the entities which is apparently a part of the promoter group viz. Shri Omprakash G Soni, Smt. Nimesha Omprakash Soni and Indu Soni have declined to zero. During August 2005, the dematerialized account holdings of Shri Omprakash G Soni and Indu Soni increased by 77786 shares and there was no holding by Smt. Nimesha Omprakash Soni. During Sep. 2005 (till Sep. 21, 2005), the holding of Shri Omprakash G Soni increased by 8400 shares and there were no changes in holdings by Smt. Nimesha Omprakash Soni and Indu Soni.

26. The dematerialized account holding in KTL shares by Esskey Rubber Industries Pvt Ltd which is categorized as a person acting in concert with promoter has reduced by 1,44,800 shares during July 2005.. The trading data of the top 25 clients furnished by BSE includes transactions by the clients who have made gross sales of 37575 shares or more. The reduction in dematerialized holding of Esskey Rubber is higher than the 37,575 shares threshold. However, Esskey Rubber does not appear amongst the major trading clients identified by BSE. This leads to the inference that Esskey Rubber may have indulged in off-market transaction. However, the report of off-market transfer of one lakh shares and more during the month of July 2005 does not reveal any transfers by Esskey Rubber and hence the off-market transfers might have been done in small quantities (less than 1 lakh shares) to one or more entities.

Conclusion

27. During the period from March 1, 2005 to September 21, 2005, the price of the share of KTL on BSE has increased from Rs. 5.70 to Rs. 18.80 representing a rise of about 230% in 143 trading days. In particular on August 11, 2005 the total value of trades was as much as Rs. 80.90 lakhs compared to the maximum value of trade on any day between January 1997 and February 2005 which was only Rs. 3.41 lakhs on November 16, 2004. The increase in price and trading interest in the share is unprecedented when compared to the price during the last 8 years or so. Besides the trading volume which was very low during that period suddenly showed a significant rise during the past few months in this year when as much as 41,000 shares were traded daily.

28. The sudden price rise and spurt in trading volume in the share does not pass muster in the light of the past performance of the company till the financial ending March 31, 2005 and is apparently sought to be propped up through aggressive public announcements which conjured up a rosy picture of the company, to beguile the investors at large. The beneficiaries of these steps are the promoters and associate entities who have been continuously selling their holdings while at the same time the company is going on making positive announcements aggressively. The methodology appears to be trite and well tried out as is evident in several other similar cases in which SEBI has already taken action.

29. Besides attempting to benefit from artificial propped up prices, the promoters of the company also attempted to mislead the public by classifying some of the promoter holding as public holding. The effect of this misclassification is that when the promoters sell their shares which are classified in the public category, the same would not reflect in the reduction in the promoter holding and the investors will be kept in dark regarding the off-loading by promoters.

30. The price rise and increased trading interest has enabled the promoters to sell some of their holdings. If this state of affairs is allowed to continue, it is apprehended that innocent investors would be lured to invest in the shares of the company at the apparently inflated price and thereby providing an opportunity to the present promoters / substantial share holders of the company to offload their holding with unjust gains.

31. All the above clearly indicates a careful designing and orchestration of a plan by the promoters to make personal gains at the expense of investors by enticing them to participate in the trading of the shares of the company.

32. The findings of preliminary enquiry as detailed above bring out a prima facie case of violation of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Markets) Regulations, 2003. SEBI is initiating formal investigations into the matter.

Order

33. Therefore, in view of the grave emergency and to save the investors and the securities market from further acts of the concerned entities, in exercise of the powers delegated to me by the SEBI Board in terms of Section 19 of the Securities and Exchange Board of India Act 1992 read with Section 11B and 11(4)(b), pending investigation and passing final order, I hereby issue the following directions, by way of ad interim, ex-parte order

34. The promoters and directors of KTL namely, S/ Shri O G Soni, Sunil Kumar Menon, Ramesh Kumar Putta, Fateh Singh Solanki, Narayan N Iyerare, Smt Indu Omprakash Soni, Konkan Capfin Ltd, Olympic Agro Industries and Esskey Rubber Industries Pvt Ltd. are hereby directed not to buy, sell, pledge or deal in securities of KTL, directly or indirectly, till further directions in this regard. KTL is directed not to issue any equity shares or any other instrument convertible into equity shares or alter its capital structure in any manner till further directions in this regard.

35. That the brokers of BSE namely, Bhupendra M Bheda, Unique Stock Brokers Ltd. and DSE Securities Ltd. through whom the promoter entities have dealt are hereby directed not to buy, sell or deal in secur ities of KTL on behalf of the above-mentioned promoters and directors, directly or indirectly, till further directions in this regard.

36. Further the entities/persons against whom this direction is issued may file their objections, if any, to this order within 15 days from the date of this order and, if they so desire, avail themselves of an opportunity of personal hearing at the Securities and Exchange Board of India, Head Office, First Floor, Mittal Court B wing, Nariman Point, Mumbai 400 021 on a date and at a time to be fixed on a specific request, to be received in this behalf from the entities/persons within 15 days from the date of this order.

37. This order shall come into force with immediate effect.