Judgements

Sebi vs Renu Poddar on 15 December, 2003

Securities Appellate Tribunal
Sebi vs Renu Poddar on 15 December, 2003
Bench: A Batra


ORDER

A.K. Batra, Whole Time Member

1. M/s Renu Poddar is registered with SEBI as a stock broker (hereinafter referred to as ‘member’) bearing SEBI registration no. INB 031066310 and is a member of Calcutta Stock Exchange (CSE). An inspection of books of accounts, documents and other records of the member was conducted on 19th June, 2002. During the inspection, it was found that the member had indulged in off market trades outside the price and order matching mechanism of CSE. The data collected by the inspection team indicated that the broker had indulged in off the floor transactions with the brokers Shri Sanjay Khemani member CSE. Further, it was observed that the member indulged in fund transfers with other brokers like Shri Sanjay Khemani, Shri D K Singhania and Shri Ashok kumar Poddar, members CSE. It was found that the fund transfers were not backed by any transactions.

2. The findings of the inspection report were forwarded to the member vide letter dated 25.06.2002 advising the member to file her comments if any, on the findings of the inspection. The member vide letter dated 16.07.2002 replied to the said findings of the inspection report. On not being satisfied with the reply filed by the member an Enquiry officer was appointed vide SEBI’s order dated 08.08.2002. The allegations as per the show cause notice dated April 30, 2003 issued by Enquiry Officer are as under: a) That the member carried out transactions with Sanjay Khemani, member, CSE, outside the price and order matching mechanism of CSE. By not executing the aforesaid transactions on the trading system of CSE, it was alleged that the member violated SEBI Circular SMDRP/POLICY/CIR-32/99 dated 14th September, 1999 which was notified by CSE to its members vide its notice dated 16th September 1999. Further, it was alleged that such transactions are irregular and are prohibited under Regulation 4 of SEBI (Prohibition of Fraudulent and Unfair Trade Practices relating to securities market) Regulations, 1995 and are also in violation of Clause A(1) (4)&(5) of the Code of Conduct as specified in Schedule II read with Regulation 7 of SEBI (Stock Brokers and Sub Brokers) Regulations, 1992 and Rule 4(b) of SEBI (Stock Brokers and Sub Brokers) Rules 1992.

b) That the member made payments/received funds from other members of CSE, without corresponding transactions in securities. It was therefore alleged that the member carried out business other than that of securities, which is prohibited under Rule 8(1)(f) of SC(R) Rules, 1957.

3. The Enquiry Officer submitted his report on 29.08.2003. In his report the EO found that the member indulged in off market deals and lending of funds and recommended suspension of certificate of registration of the member for a period of 6 months.

4. Consequent upon above, in terms of regulation 13(2) of SEBI (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) Regulations, 2002 (hereinafter referred to as ‘the said regulations’) a show cause notice dated 08.09.2003 was issued to the member to show cause as to why the penalty as recommended by the enquiry officer should not be imposed on her. The member was advised to submit its reply, if any, within 15 days of the receipt of the show cause notice failing which it would be presumed that the member has no explanation to offer. The member was also asked to intimate along with the reply whether she desired a personal hearing.

5. The member vide letter dated 23.09.2003 replied to the said show cause notice dated 08.09.2003. In the said reply, the member admitted her lapses and stated that her acts has neither generated any grievances from the investor nor was of any harm to the market. She requested for warning or censure instead of suspending for six months.

6. I have carefully examined the facts and circumstances of the case. I have also carefully considered the Enquiry Report. On appreciating the facts and circumstances of the case the findings are as under:

6.1 I find that the member indulged in off market deals with Sanjay Khemani, member CSE as under:

Name of the Broker: SANJAY KHEMANI
Name of the scrip: HFCL.

Date of transaction Member's 		Buy/Sell 	Quantity 	Amount 								(As per 
									difference bill) 
									(IN RUPEES) 

02/02/2001 				  SELL 	  	225000 		27715000.00 
08/02/2001 				  BUY 		225000 
09/02/2001 				  SELL 	  	200000 		16000000.00 
12/02/2001 		 		  BUY 		200000 
16/02/2001 		 		  SELL 		250000 		55650000.00 
22/02/2001 				  BUY 		250000 
23/02/2001 				  BUY 		 63500 		12382900.00 
28/02/2001 				  SELL 		 63500 

 

6.2 I find that the member admitted the above instances. The said transactions are with a view to avoid transparency or to interfere with the price discovery process as the transactions were executed at the market rates and therefore that the investor did not get the best possible price. SEBI vide Circular dated 14.09.1999 banned all negotiated deals, cross deals etc. which include Off-the-floor transactions also. In the said circular it had been notified that all negotiated deals shall be permitted only if the said deals are executed on the screens of the Exchange i.e. the price and order matching mechanism of the Exchange like any other normal trade. It was explained in the said circular that the above decision was taken as negotiated deals avoid transparency requirement, do not contribute to price discovery and investors do not have benefit of the best possible price and militate against the basic concept of the stock exchanges which are meant to bring together a large number of buyers and sellers in an open manner.

6.3 In view of the above, the member should not have executed off the floortransactions otherwise than through the trading mechanism of the exchange. This is in violation of SEBI Circular SMDRP/ Policy/CIR-32/99 dated 14/09/1999. In fact, the CSE notified the SEBI circular 14.09.99 on the off market trades to its members vide its notice dated 16.09.99. 6.4 Further, I find from the above instances that the quantity and value of such transactions are also quite high. Off market deals do not lend transparency and distort the true price discovery process in the regular market since the investors would not be aware of the large scale unauthorized transactions taking place outside the market system which if executed on the screen based system would have an impact on the demand and supply of the shares and consequently on the prices. Conducting such off market transactions outside the price order mechanism of the exchange is, therefore, a serious irregularity which is in violation of SEBI Circular dated 14/9/1999. Such transactions also attracts Regulation 4(a) and (b) of SEBI (Prohibition of Fraudulent and unfair Trade Practices relating to Securities Markets) Regulations, 1995. Such deals are also in violation of item 4 & 5 of clause A of Code of Conduct read with regulation 7 of Broker Regulations.

 

6.5 I find that the member received and paid funds to fellow brokers of the Exchange as under without there being corresponding transactions in 
  No. 	Broker 		Date 		Cheque No. 		Amount 

1 	DK SINGANIA   15/09/2000 	618626-HDFC 	       60,00,000.00 
2 	DK SINGANIA   06/07/2000 	490705-HDFC 	       48,00,000.00 
3 	DK SINGANIA   04/08/2000 	325265- HDFC 	       41,00,000.00 
4 	DK SINGANIA   30/06/2000 	561573- HDFC 	       20,00,000.00 
5 	DK SINGANIA   21/07/2000 	325178- HDFC 	       19,00,000.00 
6.       ASHOK 
        PODDAR KR     09/06/2000 	561494- HDFC 	      1,00,00,000.00 
7 	ASHOK 
	PODDAR KR     17/06/2000 	561525- HDFC 	      1,20,00,000.00 
8 	ASHOK 
        PODDAR KR     05/05/2000 	226245- HDFC            53,25,000.00 
9       ASHOK 
        PODDAR KR     28/09/2000 	314295- HDFC 	      1,68,75,000.00 
10       ASHOK 
        PODDAR KR     19/10/2000 	337333- HDFC 	       1,40,50,000.00 
11      SANJAY 
        KHEMANI       02/06/2000 	561480- HDFC 	        36,00.000.00 
12.     SANJAY 
       KHEMANI 	     13/06/2000 	561518- HDFC 	        26,00,000.00 
13     SANJAY 
       KHEMANI 	     26/05/2000 	287237- HDFC 	        30,00,000.00 
14     SANJAY 
       KHEMANI	    06/07/2000 		 618785- HDFC 	        29,00,000,00 
15     SANJAY 
       KHEMANI 	    30/08/2000 		 616245- HDFC           80,00,000.00

 

6.6 I find that the member received substantial amounts and also paid substantial amounts to the fellow brokers as can be seen from the above table without there being corresponding transactions in securities. I have also noted that the member admitted that she received funds and made payments to others as shown above. Rule 8(1) (f) of SC(R) Rules, 1957 reads as under:-Qualifications for membership of a recognized stock exchange The rules relating to admission of members of a stock exchange seeking recognition shall inter alia provide that:-(1) No person shall be eligible to be elected as a member if –

(a)………………………………………………… ..

(b)………………………………………………… ..

(c)……………………………………………………

(d)……………………………………………………

(e)……………………………………………………

(f) he is engaged as principal or employee in any business other than that of a securities except as a broker or agent not involving any personal financial liability unless he undertakes on admission to severe his connection with such business.

Provided that the SEBI may, for reasons sufficient in the opinion of the said (Board) permit a recognized stock exchange to suspend the enforcement of this clause for a specified period on condition that the applicant is not associated with or is a member of a subscriber to or shareholder or debenture holder in or connected through a partner or employee with any other organization, institution, association, company or corporation in India where forward business of any kind whether in goods or commodities or otherwise is carried on or in not engaged as a principal or employee in any such business;

6.7 I find that in the absence of corresponding transactions in securities for such huge flow of funds in crores of rupees between the member and others the member had violated Rule 8(1)(f) of SC (R) Rules, 1957.

7. In view of the above, I find that by indulging in off market deals the member violated SEBI Circular No.SMDRP/Policy/Cir-32/99 dated September 14, 1999 which prohibits all negotiated deals unless such deals are executed on the screen of the exchange in the price and order matching mechanism of the exchange. Such transactions also attracts Regulation 4(a) and (b) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices relating to Securities Markets) Regulations, 1995 and also item 4 & 5 of Clause A of the Code of Conduct as specified in Schedule II read with Regulation 7 of SEBI (Stock Brokers and Sub-Brokers) Regulations 1992. Further, I find that the member received funds and made payments to other fellow members and as a consequence violated rule 8 (1) (f) of SC (R) Rules 1957.

8. I have no hesitation to agree with the findings of the enquiry officer that the member indulged in large scale off the floor transactions which interfere with fair and smooth functioning of price discovery mechanism of the exchange. The said acts of the member militate against the very concept of a stock exchange which draws large number of investors before it to deal in a transparent atmosphere. Further, the member received substantial amounts and also paid substantial amounts to the fellow brokers without there being corresponding transactions in securities. Such practices shake confidence of investors in securities market. The violations cannot be taken lightly particularly when the same are in the nature of disturbing the equilibrium of the market and hindering the interest of investors and the development of capital market.

9. I am satisfied that this is a fit case to impose major penalty suspending the registration of the member. Therefore, in exercise of the powers conferred upon me by Section 19 of SEBI Act, 1992 read with sub-regulation (4) of Regulation 13 of the said Regulations, I hereby suspend the certificate of registration of M/s Renu Poddar for a period of 6 months.

10. This order shall come into force after 3 weeks from the date of the order.