Judgements

Sebi vs Shri Shashikant G. Badani on 26 February, 2004

Securities Appellate Tribunal
Sebi vs Shri Shashikant G. Badani on 26 February, 2004
Bench: A Batra


ORDER

A.K. Batra, Member

BACKGROUND

1. Securities and Exchange Board of India (hereinafter referred to as SEBI) conducted investigation into the dealings in the shares of Cyberspace Ltd (formerly known as Cyberspace Infosys Ltd) for alleged market manipulation.

2. During the course of Investigation, it was noticed that Century Consultants Ltd (hereinafter referred to as CCL) had committed irregularities in the trading of the shares of the Cyberspace Ltd. It was also observed that one of the group companies of Cyberspace Ltd is CCL which is a member of NSE, BSE and OTCEI. As per the Annual report for the year 1999-2000, Cyberspace Ltd was holding 55% of the equity shares of CCL and CCL was holding 21% of the total equity paid up capital of Cyberspace Ltd. Shri G.N Johari, Shri A.K Johari and Shri A.M Johari were common directors of Cyberspace Ltd and CCL.

3. As per statements of the employees of CCL recorded during the course of investigation, the directors of Cyberspace Ltd intended to create artificial volumes in the scrip of Cyberspace Ltd and used their broking entity CCL for this purpose. The modus operandi adopted by Shri Arvind Johari, the promoter, was to use the employees or clients or sub brokers of CCL to act as front entities. Shri Arvind Johari used to take their signatures in various blank documents like cheque books, depository instruction slips, account opening forms, client introduction forms etc and then used to do the transactions on their behalf or on behalf of the shell companies formed in their names.

4. BSE’s investigation report also identified a list of 26 entities as ‘related parties’ acting in concert with the promoters of Cyberspace Ltd. The names of Shri Shashikant G. Badani and his wife Mrs Manjula S. Badani are found included in the list of 26 entities. It was also observed that the purchases of Shri Shashikant G. Badani have been 0.92% of the market volume (0.54% in the name of Shri Shashikant G. Badani and 0.38% on behalf of his wife) and the sales of Shri Shashikant G. Badani have been 2.78% (1.0% in the name of Shri Shashikant G. Badani and 1.78% on behalf of his wife) of the market volume in the said scrip during the period of the investigation i.e. October 2000 to March 2001. SHOW CAUSE NOTICE, HEARING AND REPLY

5. Pursuant to the investigation, a show cause notice dated 23.7.02 was issued to Shri Shashikant G Badani asking him to show cause as to why a suitable direction under Section 11 read with Section 11B of SEBI Act including a direction prohibiting him from dealing in securities for a particular period, should not be issued. It was also mentioned that if he failed to submit any reply within the stipulated period of 21 days then, it would be presumed that he had nothing to say in the matter and SEBI would be free to take such action as deemed fit in the matter. Shri Shashikant G Badani vide his letter dated 20.8.2002 requested SEBI for additional time for filing his reply. SEBI vide its letter dated 29.8.02 acceded to the request of Shri Shashikant G Badani and advised him to submit his reply by 10.9.02 failing which, it would be presumed that he had nothing to say in the matter and SEBI would be free to take such action as deemed fit.

6. Thereafter, in the interest of natural justice, SEBI vide its letter dated 8.9.03 granted an opportunity of hearing to Shri Shashikant G Badani before me on 18.9.2003. However, the said date of hearing was rescheduled for 23.10.03 at the request of Shri Shashikant G. Badani.

The hearing was further rescheduled for 10.11.03 and ultimately to 20.11.03, despite this, Shri Shashikant G Badani failed to appear for the hearing. He submitted a reply vide his letter dated 29.9.03 to the said show cause notice dated 23.7.2002. I am convinced that ample opportunity has been given to Shri Shashikant Badani to make submissions. Therefore, I proceed further based on the material available on record.

FINDINGS

7. Shri Shashikant G Badani vide his reply dated 29.9.03 inter alia, contended that, during the period from March 2000 to 2001, he had traded in the shares of 103 companies, of which Cyberspace Infosys Ltd was one of them and his total turnover in the Capital Market was Rs. 103,74,99,921/-. Mrs M.S Badani also traded in the shares of 90 companies and her total turnover was Rs. 39,32,30,560/- for the financial year 2000-2001 and their total turnover put together was Rs. 143,07,30,481/-. Shri Shashikant G. Badani also submitted that the total market volume for the trades executed in the said scrip for the period from 23.10.00 to 14.3.2001 aggregated to Rs. 612,69,20,338 and the total trading done / carried out by him in the said scrip during the said period was Rs. 207,26,7,624 i.e only 3.38% of the total market volume. Shri Shashikant G Badani also denied that he knew that Ajay Gupta was from Century Consultants Ltd.

8. It is noted that, Shri Shashikant G Badani, in his written statement to the investigating authority, stated that he was contacted by Shri Ajay Gupta from CCL who informed him about the buying opportunities in the scrip of Cyberspace Ltd. Thereafter, Shri Shashikant G Badani used to buy through CCL and sell in the market on the subsequent trading day at a higher price. It is noted that this method of trading continued for several days. While dealing in the scrip of Cyberspace Ltd, Shri Ajay Gupta had assured Shri Shashikant G Badani of a higher selling price and therefore Shri Shashikant G Badani used to buy through him which indicates that Shri Shashikant G Badani had acted in concert with the promoters of CCL who were interested in creating an artificial market in the scrip which leads to the conclusion that Shri Shashikant G Badani had aided and abetted the market manipulation in the scrip of Cyberspace Ltd by its promoters.

9. I have also examined the findings of the investigation vis–vis the trading details of Shri Shashikant G Badani I have carefully examined the submissions of Shri Shashikant G. Badani. I note that, during the course of investigation, it was found that Shri Shashikant G. Badani had done transactions in the scrip of Cyberspace Ltd in extremely large quantities. Moreover, Shri Shashikant G Badani had constantly bought and sold shares on a daily basis without holding on to the same, which indicates that the dealings of Shri Shashikant G Badani in the scrip were not in the nature of investment. Shri Shashikant G Badani, apart from trading in his own name, also traded in the name of his wife Mrs Manjula S. Badani. The sale orders of Shri Shashikant G Badani comprised 0.23% to 46.48% of the daily volume in the said scrip and that of his wife Mrs Manjula S. Badani comprised 7.97% to 37.88% of the daily volume in the scrip. The purchase transactions of his wife Mrs Manjula S. Badani also comprised 0.55% to 24.22% of the daily volume in the said scrip. The sale transactions of Shri Shashikant G Badani had contributed more than 10% of the daily volume in the scrip on 11 out of the 13 trading days. Similarly, on behalf of his wife, the purchases have been more than 10% of the daily volume on 16 out of the 36 days of his trading on the exchange and the sales have crossed the 10% market volume on 14 out of 15 days on which the trading was done on the exchange. The details of the trading of Shri Shashikant G. Badani and his wife are mentioned as under.

PURCHASES OF SHRI SHASHIKANT G. BADANI IN THE SCRIP OF CYBERSPACE LTD

Date

Exchange

Qty Purchased

Volume

Qty traded as % of volume

31.10.00

NSE

57300

140370

40.82

01.11.00

NSE

16000

 

 

29.11.00

BSE

2304

178594

1.29

30.11.00

BSE

45005

314127

14.33

01.12.00

BSE

22691

287766

7.89

04.12.00

BSE

17200

209918

8.19

05.12.00

BSE

110900

436457

25.41

03.01.01

BSE

17700

248114

7.13

08.01.01

BSE

14000

270462

5.18

11.01.01

BSE

3000

308854

0.97

10.01.01

NSE

48550

272071

17.84

11.01.01

NSE

40000

302454

13.23

28.02.01

BSE

1000

324030

0.31

02.03.01

BSE

74700

334986

22.30

05.03.01

BSE

132852

365011

36.40

07.03.01

NSE

41000

430800

9.52

 

TOTAL

644202

4424014

14.56

SALES OF SHRI SHASHIKANT G. BADANI IN THE SCRIP OF CYBERSPACE LTD

Date

Exchange

Qty Sold

Volume

Qty traded as “/ of volume

17.11.00

BSE

37800

107570

35.14

30.11.00

BSE

35500

314127

11.30

08.12.00

NSE

70000

150605

46.48

11.12.00

NSE

76400

214139

35.68

12.12.00

NSE

51700

182291

28.36

11.01.01

BSE

34000

308854

11.01

12.01.01

BSE

700

181317

0.39

15.01.01

BSE

61800

195103

31.68

16.01.01

BSE

26750

189842

14.09

02.02.01

BSE

74700

334986

22.30

05.03.01

BSE

852

365011

0.23

07.03.01

NSE

78000

430800

18.11

07.03.01

BSE

96000

477449

20.11

 

TOTAL

644202

3452094

18.66

Purchases of Smt. Manjula S. Badani in the scrip of Cyberspace Ltd

Date

Exchange

Qty Purchased

Volume

Qty traded as % of Volume

17.10.00

BSE

35000

238460

14.68

18.10.00

BSE

35000

179365

19.51

31.10.00

BSE

43480

260354

16.70

01.11.00

BSE

35100

261925

13.40

02.11.00

BSE

40900

211691

19.32

09.11.00

BSE

34208

141222

24.22

10.11.00

BSE

5792

57180

10.13

13.11.00

BSE

34500

264714

13.03

20.11.00

BSE

65000

424061

15.33

23.11.00

BSE

6500

456856

1.42

15.01.01

NSE

31000

238189

13.01

16.01.01

NSE

2875

205815

1.40

18.01.01

NSE

31425

194090

16.19

08.01.01

BSE

11300

270462

4.18

18.01.01

NSE

10000

194090

5.15

19.01.01

BSE

8700

131306

6.63

19.01.01

NSE

17154

144251

11.89

22.01.01

BSE

7300

192714

3.79

22.01.01

NSE

13500

270478

4.99

23.01.01

BSE

7500

178702

4.20

23.01.01

NSE

16000

213810

7.48

24.01.01

BSE

40000

223755

17.88

25.01.01

NSE

19315

184652

10.46

25.01.01

BSE

5150

165125

3.12

29.01.01

NSE

1109

199878

0.55

29.01.01

BSE

6700

192730

3.48

30.01.01

NSE

13500

198215

6.81

30.01.01

BSE

5650

115874

4.88

31.01.01

BSE

3000

179800

1.67

01.02.01

BSE

52000

240140

21.65

08.02.01

BSE

13400

219659

6.10

19.02.01

BSE

21000

307646

6.83

20.02.01

BSE

4600

224818

2.05

21.02.01

NSE

26240

223760

11.73

22.02.01

NSE

12060

270905

4.45

26.02.01

NSE

28000

327773

8.54

 

TOTAL

743958

8004465

9.29

SALES OF SMT MANJULA S. BADANI IN THE SCRIP OF CYBERSPACE LTD

Date

Exchange

Qty sold

Volume

Qty traded as % of Volume

20.10.00

BSE

35000

188926

18.53

23.10.00

BSE

35000

439234

7.97

02.11.00

BSE

43480

211691

20.54

07.11.00

BSE

74100

219076

33.82

13.11.00

BSE

76400

264714

28.86

27.11.00

BSE

71500

442208

16.17

18.01.01

BSE

31000

261510

11.85

23.01.01

BSE

27300

178702

15.28

24.01.01

BSE

60300

223755

26.95

01.02.01

NSE

50000

209135

23.91

01.02.01

BSE

54578

240140

22.73

02.02.01

BSE

80000

211201

37.88

21.2.01

BSE

39000

213250

18.29

23.2.01

BSE

38300

238955

16.03

26.02.01

BSE

28000

272115

10.29

 

TOTAL

743958

3814612

19.50

10. It is noted from the above trading details that Shri Shashikant G Badani had purchased 13,88,160 shares and sold 13,88,160 shares within a time span of 52 trading days. All the purchases of Shri Shashikant G. Badani had been through CCL as a client. But all the sale transactions of Shri Shashikant G. Badani had been through other brokers of BSE and NSE. Moreover, Shri Shashikant G Badani had got the payment before the payout date for the sale transactions done by him through the BSE broker viz. M/s ACK Capital Management Pvt Ltd. The contention of Shri Shashikant Badani that he had traded in the shares of 103 companies during the investigation period is not convincing inasmuch as his role in the manipulation of the price of the said scrip is highly detrimental to the integrity of the market. The submission of Shri Shashikant G. Badani that his total market volume for the trades executed in the said scrip for the period from 23.10.00 to 14.3.2001 aggregated to Rs. 612,69,20,338 is not tenable inasmuch as the total market volume, as confirmed by BSE vide its letter dated 09.02.04 and NSE vide its letter dated 11.2.04, was Rs. 654,33,60,668 and the trading done / carried out by him in the said scrip during the said period was Rs. 20,72,67,624 i.e 3.17% as against his contention of 3.38% of the total market volume. I find that Shri Shashikant G Badani ‘s unusual high contribution to the daily market volume and the circuitous manner of trades indicate that Shri Shashikant G Badani had acted in concert with Shri Arvind Johari in creating a false impression of trading and also an artificial market in the scrip.

11. It is observed that Shri Shashikant G Badani, in his written statement, admitted that he was sharing 10% of the profit with Shri Ajay Gupta who had advised him to trade in the scrip of Cyberspace Ltd and Shri Ajay Gupta used to buy on behalf of Shri Shashikant G Badani through CCL. Shri Shashikant G Badani also stated that Shri Ajay Gupta had convinced him of the opportunity of profit from trading in this fashion and had told Shri Shashikant G Badani about the company viz. Cyberspace Ltd. I am convinced that based on the facts and circumstances of the case, Shri Shashikant G Badani knew that the promoters of Cyberspace Ltd were the same as those of CCL i.e both the companies belonged to Shri Arvind Johari. I am also convinced that Shri Shashikant G Badani was fully aware of the market manipulation and price rigging being done by Shri Arvind Johari of CCL and Shri Shashikant Badani was knowingly and actively helping him in the market manipulation of the scrip of Cyberspace Ltd.

12. In view of the above, I do not find merit in the contentions of Shri Shashikant G. Badani in this regard. I conclude that Shri Shashikant G Badani had acted in a manner so as to create an artificial market and disturb the market equilibrium in the scrip of Cyberspace Ltd which is detrimental to the stability of the securities market. I also conclude that Shri Shashikant G Badani aided and abetted the promoters of CCL and Cyberspace Ltd in the market manipulation of the scrip of Cyberspace Ltd. Therefore, I find that Shri Shashikant G Badani is guilty of violating the provisions of Regulation 4(a), (b) and ( c) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 which reads as under :

“4. No person shall –

(a) effect, take part in, or enter into, either directly or indirectly, transactions in securities, with the intention of artificially raising or depressing the prices of securities and thereby inducing the sale or purchase of securities by any person ;

(b) indulge in any act, which is calculated to create a false or misleading appearance of trading on the securities market.

(c) indulge in any act, which results in reflection of prices of securitiesbased on transactions that are not genuine trade transactions”
d……..

e……..

13. I note that Regulation 13 of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 reads as under :-

“Repeal and savings

13. (1) The Securities and Exchange Board of India ((Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 is hereby repealed.

i. Notwithstanding repeal of the Securities and Exchange Board of India ((Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995, any violation of regulations 3, 4, 5 and 6 of the SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 shall be investigated and proceeded against in accordance with the procedure laid down in these regulations.

ii. Notwithstanding repeal of the Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995, any investigation pending, at the commencement of these regulations shall be continued and disposed of in accordance with the procedure laid down in these regulations.”

14. I find that Shri Shashikant G. Badani is responsible for creating false and misleading appearance of trading and artificial price rise in the scrip of Cyberspace Ltd. Innocent investors would be induced to trade by such false appearance of trading in the securities market, unless these unscrupulous activities are prevented / contained in the securities market. In view of my findings mentioned hereinabove, I find that it is a fit case for issue of directions against Shri Shashikant G. Badani whose conduct is detrimental to the interest of investors and the securities market.

15. Therefore, in exercise of the powers conferred upon me by virtue of Section 19 read with Sections 11 and 11B of the Securities and Exchange Board of India Act, 1992 read with Regulations 11 and 13 of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003, I hereby direct that Shri Shashikant G. Badani be restrained from associating with any corporate body in accessing the securities market and prohibited from buying, selling or dealing in securities, directly or indirectly, for a period of one year. This direction shall come into force with immediate effect.