Supreme Court of India

S.E.B.I vs Saikala Associates Ltd on 21 April, 2009

Supreme Court of India
S.E.B.I vs Saikala Associates Ltd on 21 April, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Lokeshwar Singh Panta
                                                                        REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                   CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO. 3696 OF 2005


S.E.B.I                                                   ...Appellant


                          Versus


Saikala Associates Ltd.                                   ...Respondent


                                    With

                    CIVIL APPEAL NO. 4640 OF 2006


                              JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. In both these appeals common points are involved and are, therefore,

taken up together for disposal. In both these appeals challenge by the

Securities and Exchange Board of India (in short `SEBI’) is to the order

passed by the Securities Appellate Tribunal (in short the `Tribunal’).

2. Factual Position is almost undisputed and in respect of the appellants

stand as follows:

(I) C.A. No. 3696 of 2005:

The Respondent has acted as a sub-broker at the National Stock

Exchange with 2 NSE Members, MIS PCS Securities Limited & M/S Zen

Securities Ltd. without being registered as a sub-broker with the SEBI with

the said Exchange for the Period from the years 2000-01, 2001-02 and from

April,2002 to May, 2002 and created the value of Rs.403.29 Crores, in

breach of Section 12(1) of the Securities and Exchange Board of India Act,

1992 (hereinafter referred to as the “Act”) read with Rule 3 of the Securities

and Exchange Board of India (Stock Brokers & Sub Brokers) Rules, 1992

(hereinafter referred to as the ” Rules” )

(II) C.A. No. 4640 of 2006 ( SEBI Vs SHILPA STOCK BROKERS P. LTD
& M/S MEHTA VAKIL & Co )

Tribunal has recorded the fair concession of the Respondent that the

Respondent registered as a broker with the SEBI while executing trades on

behalf of their client Kamlesh Shroff, had dealt with M/s Jairam Enterprises,

an unregistered sub-broker, which is admittedly in violation of the Circular

2
No. SMD/I POLICY /CIRCULAR/3-97 dated 31.3.1997 issued by SEBI in

exercise of powers under Section 11 of the Act. As regards the second

charge, the Tribunal did not uphold the finding of the Appellant SEBI.

(iii) As regards M/s. Mehta Vakil & Co P. Ltd. (Appeal No. 11 of 2000

before the Tribunal) the respondent-co. were involved in purchase of 19400

shares and Sale of 800 shares of V.B. Financial which had been transacted

by the said broker on behalf of their sub-broker, namely, Akshay Dalal,

who was registered as a sub broker only with effect from 14.1.2000 but had

dealt with him since December, 1998 in breach of the Act, Rules Securities

and Exchange Board of India Regulations & Circulars of SEBI, (Stock

Brokers and Sub-Brokers) (Hereinafter referred to as “Regulation”).

3. The only question is whether Tribunal has power to modify the

penalty imposed by SEBI? According to the appellant the Tribunal had no

jurisdiction to modify the sentence. The Tribunal in each case held that the

proved charges against the respondent were not serious enough to warrant

suspension of certificate of registration.

4. The respondent, on the other hand, supports the order of the Tribunal

and contends that proportional penalty can be leveled and the modification

3
done is clearly within the scheme and framework of the Act. It is submitted

that when a regulator chooses to elect a particular form of authority,

amongst various available penalties which is available and it is appealable

the Tribunal has the right to modify it. Reference in this context is made to

Section 15(T) of the Act.

5. There is no dispute that there was violation of the provisions of

Section 12(1) of the Act read with Rule 3 of the Rules.

6. Section 12, 15A, 15B, Rule 3 of the Rules and Regulation 25 of the

Regulation are relevant and read as follows:

“Regulation of stock brokers, sub-brokers, share transfer
agents, etc.

12. (1) No stock broker, sub-broker, share transfer agent,
banker to an 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:
Provided that a person buying or selling securities or otherwise
dealing with the securities market as a stock broker, sub-

broker, share transfer agent, banker to an 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
4
immediately before the establishment of the Board for which
no registration certificate was necessary prior to such
establishment, may continue to do so for a period of three
months from such establishment or, if he has made an
application for such registration within the said period of three
months, till the disposal of such application:

Provided further that any certificate of registration,
obtained immediately before the commencement of the
Securities Laws (Amendment) Act, 1995, shall be deemed to
have been obtained from the Board in accordance with the
regulations providing for such registration.

(1A) No depository, [participant,] custodian of
securities, foreign institutional investor, credit rating agency or
any other intermediary associated with the securities market as
the Board may by notification in this behalf specify, shall buy
or 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:

Provided that a person buying or selling securities or
otherwise dealing with the securities market as a depository,
[participant,] custodian of securities, foreign institutional
investor or credit rating agency immediately before the
commencement of the Securities Laws (Amendment) Act,
1995, for which no certificate of registration was required prior
to such commencement, may continue to buy or sell securities
or otherwise deal with the securities market until such time
regulations are made under clause (d) of sub-section (2) of
section 30.

(1B) No person shall sponsor or cause to be sponsored
or carry on or cause to be carried on any venture capital funds
or collective investment schemes including mutual funds,

5
unless he obtains a certificate of registration from the Board in
accordance with the regulations:

Provided that any person sponsoring or causing to be
sponsored, carrying on or causing to be carried on any venture
capital funds or collective investment schemes operating in the
securities market immediately before the commencement of
the Securities Laws (Amendment) Act, 1995, for which no
certificate of registration was required prior to such
commencement, may continue to operate till such time
regulations are made under clause (d) of sub-section (2) of
section 30.]

(2) Every application for registration shall be in such
manner and on payment of such fees as may be determined by
regulations.

(3) The Board may, by order, suspend or cancel a
certificate of registration in such manner as may be determined
by regulations.

Provided that no order under this sub-section shall be
made unless the person concerned has been given a reasonable
opportunity of being heard.

15A. Penalty for failure to furnish information, return, etc.- If
any person, who is required under this Act or any rules or
regulations made thereunder,-

(a) to furnish any document, return or report to the Board, fails
to furnish the same, he shall be liable to [a penalty of one lakh
rupees for each day during which such failure continues or one
crore rupees, whichever is less];

6

(b) to file any return or furnish any information, books or other
documents within the time specified therefor in the
regulations, fails to file return or furnish the same within the
time specified therefor in the regulations, he shall be liable to
[a penalty of one lakh rupees for each day during which such
failure continues or one crore rupees, whichever is less];

(c) to maintain books of accounts or records, fails to maintain
the same, he shall be liable to [a penalty of one lakh rupees for
each day during which such failure continues or one crore
rupees, whichever is less.]

15B. Penalty for failure by any person to enter into an
agreement with clients.- If any person, who is registered as an
intermediary and is required under this Act or any rules or
regulations made thereunder to enter into an agreement with
his client, fails to enter into such agreement, he shall be liable
to [a penalty of one lakh rupees for each day during which
such failure continues or one crore rupees, whichever is less.]

Rule 3 – No stock broker or sub-broker shall buy, sell, deal in
securities, unless he holds a certificate granted by the Board
under the Regulations:

Provided that such person may continue to buy, sell or deal in
securities if he has made an application for such registration til
the disposal of such application.”

“Regulation 25. Liability for contravention of the Act, rules or
the regulations –

A stock broker or a sub-broker who contravenes any of the
provisions of
the Act, rules or regulations framed thereunder shall be
liable for any or more of the following actions:

(i) Monetary penalty under Chapter VIA of the Act.

7

(ii) Penalties as specified under Securities and Exchange Board

of India (Procedure for Holding Enquiry Officer and Imposing

Penalty) Regulation, 2002 including suspension or

cancellation of certificate of registration as a stock broker or a

sub-broker

(iii) Prosecution under section 24 of the Act.”

7. It is the stand of the appellant-Board that in terms of Regulation 25

which was applicable prior to the amendment with effect from 2.11.2003, it

was provided that any contravention of any provisions of the Act, Rules and

Regulations is to be dealt with in the manner provided in Regulations 26 to

32 of the Regulation prior to the amendment with effect from 27.9.2002.

Therefore, Regulation 25 prior to amendment with effect from 20.11.2003 is

applicable which provides that any contravention of any provision of the

Act, Rules and Regulation is to be dealt with under the Securities and

Exchange Board of India (Procedure For Holding Enquiry By Enquiry

Officer and Imposing Penalty) Regulation, 2002 (hereinafter referred to as

the `2002 Regulations).

8

8. The provisions of section 12(3) of the Act confer power on the Board,

by an order, to suspend or cancel a certificate of Registration in such

manner as may be determined by Regulations, provided that no order under

‘the said section will be made unless the person concerned has been given a

reasonable opportunity of being heard.

9. Rule 3 prohibits any broker sub-broker from buying, selling, dealing

in securities, unless he holds a certificate granted by the Board under the

Regulations, provided however, those who were already in the said business

on the date of coming into force of the Rules (i.e. 20.08.1992) &

Regulations, were allowed to continue with their business during the period

till application for registration was disposed of. This means that the existing

brokers & sub-brokers, in business were allowed to continue pending

registration but no new person commencing the business of the broker or

sub-broker after 20.08.1992 could do the business pending registration and

could commence only after being registered.

10. Regulation 25 is the crucial Regulation. Applicable regulations prior

to amendment (w.ef.20.11.2003) provide that any contravention of any

provision of the Act, Rules & Regulation is to be dealt with in the manner
9
provided in Regulations 26 to 32 of Regulations prior to amendment w.e.f

27.09.2002 and thereafter the Regulation 25 of the Regulations prior to

amendment w.e.f 20.11.2003 provides that any contravention of any

provision of the Act, Rules & Regulation is to be dealt with under the 2002

Regulations.

11. As per provisions of Regulations 13(1)(a) (iv) read with Regulation,

13(4) of the 2002 Regulations, SEBI can impose a minor penalty of

suspension of the Certificate of Registration of the concerned Stock Broker

or Sub-Broker upto three months and can impose major penalty under

Regulation 13(1)(b)(i) of cancellation of the Certificate of Registration and

suspension of the Certificate of Registration of the concerned stock Broker

or Sub-Broker exceeding three months. From the above provisions, it is

clear that in case of contravention of Section 12(1) and/or Rule 3 of- the

Rules, the only penalty provided under the Act & the Regulations is of

either suspension or cancellation of the certificate of Registration as set out

in Section ’12(3) of the Act. There is no power even on the Board to impose

any monetary penalty.

10

12. According to respondents, a Tribunal constituted under Section 15K

of the Act in exercise of powers under Section 15T of the Act read with

Regulation 21 of the Securities Appellate Tribunal [Procedure] Rules, 2000.

(hereinafter referred to as the “SAT Rules, 2000”) can modify the order of

SEBI so as to modify the nature of penalty not provided for under the

provisions of the Statutes in respect of the concerned violations.

7. The Tribunal has been constituted under section 15K of the Act and is

thus a creation of the said Statute and as such the Tribunal is to exercise the

jurisdiction, powers and authority conferred on it by or under the Act or any

other law for the time being in force.

8. Under Section 15 T (4) of the Act Tribunal has been empowered to

pass such orders on the Appeal as it thinks fit, confirming, modifying or

setting aside the order appealed against.

9. Under Rule 21 of the SAT Rules, 2000 the Tribunal may make such

orders or such directions as may be necessary or expedient to give effect to

its Orders or to prevent abuse of its process or to seek the ends of justice.

11

10. In the instant case, the position of Broker/Sub-Broker in case of

violation is statutorily provided under Section 12 of the Act, which has to

be read along with Rule 3 of the Rules. No power is conferred on the

Tribunal to travel beyond the areas covered by Section 12 and Rule 3.

When something is to be done statutorily in a particular way, it can only be

done that way. There is no scope for taking shelter under a discretionary

power.

11. Above being the position the appeals are bound to succeed, which we

direct. The orders of the Tribunal are set aside and that of SEBI stands

restored.

12. Appeals are allowed.

……………………………………………J.
(Dr. ARIJIT PASAYAT)

12
……………………………………….J.

(LOKESHWAR SINGH PANTA)
New Delhi,
April 21, 2009

13