Judgements

Sebi vs Shri Sunil Kumar on 17 December, 2003

Securities Appellate Tribunal
Sebi vs Shri Sunil Kumar on 17 December, 2003
Bench: A Batra


ORDER

A.K. Batra, Whole Time Member

1. Investigations were conducted by Securities and Exchange Board of India (hereinafter referred to as ‘SEBI’) into the dealings in the shares of Vatsa World Limited (hereinafter referred to as ‘VWL’) for the alleged market manipulations. Investigations conducted for the period April, 2001 to July, 2001 revealed that prices in the scrip were manipulated.

1.1 Shri Sunil Kumar was one of the four largest trading clients in the scrip of VWL at Delhi Stock Exchange during the relevant period. Shri Sunil Kumar had dealt in the scrip through M/S Supreme Investments, a sub broker of Argus Stock Broking Ltd., (hereinafter referred to as ‘Argus’)

2. Pursuant to investigations, a show cause notice dated May 22, 2003, was issued to Shri Sunil Kumar, alleging him to have indulged in creation of false market in the scrip and hindered true price discovery thereby violated Regulations 3, 4(a), 4(b), 4(c) and 4(d) of Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995.

3. No reply was received from Shri Sunil Kumar. Thereafter, Shri Sunil Kumar was granted an opportunity of hearing before me on July 28, 2003, which was communicated vide letter dated July 15, 2003. The hearing 1 was further adjourned to August 6, 2003 and the same was communicated to him vide letter dated July 21, 2003. He choose not to appear for the hearing.

4. I have examined the findings of the investigation, which inter alia contains the trading details of Shri Sunil Kumar, also incorporated in the show cause notice issue to him.

4.1 VWL was incorporated as a private limited company in the name and style of Ongoing Advertising and Packaging Pvt. Ltd. It was converted into a public limited company on February 20, 1996. On June 24, 1996, the name of the company was changed to Vatsa World Limited. On June 19, 2001, the name of the company was once again changed to Little Kingdom World Limited after acquiring the business of Little Kingdom Edutech Ltd., an education technology based company.

4.2 The price volume data in the scrip of VWL on DSE for the period from April 9, 2001 to July 20, 2001 is as follows :

 Date 	     Opening Price 	   Closing Price      HighPrice        LowPrice Traded 	Quantity 
09-04-01 	12.50 			12.50 		12.50 		12.50 		 500 
10-04-01 	 9.50	 		 9.50 		 9.50 		 9.50 		 300 
12-04-01 	 9.55			 9.55 		 9.55 		 9.55 		 200 
25-04-01 	 8.00	 		 8.00 		 8.00		 8.00		 100 
27-04-01 	 7.00 			 7.00 		 7.00		 7.00		 100 
30-04-01 	 6.50 			 6.50 		 6.50 		 6.50 		 200 
03-05-01 	 5.00 			 5.00 		 5.00		 5.00 		 200 
23-05-01 	 6.50 			 6.50 		 6.50 		 6.50 		 500 
24-05-01 	 8.00	 		 8.00 		 8.00 		 8.00 		 500 
25-05-01 	10.00 			10.00 	 	10.00 		10.00 		 500 
28-05-01 	10.25	 		11.15 		11.15 		10.25		 800 
29-05-01 	11.00 			11.00	 	11.00 		11.00 		 200 
30-05-01 	12.00 			12.00 		12.00 		12.00		 200 
31-05-01 	13.00 			13.00 		13.00 		13.00 		 200 
01-06-01 	12.00 			13.00		13.00 		12.00 		 500 
05-06-01 	11.15 			11.15	 	11.15	 	11.15		 500 
06-06-01 	 9.90 			10.50 		10.50 		 9.90 		1500 
08-06-01	10.25 			11.00	 	11.00 		10.25 		1000 
20-06-01	13.75 			13.75 		13.75 		13.75		 900 
21-06-01 	17.15 			17.15 		17.15 		17.15 		 500 
22-06-01 	19.25 			19.25 		19.25 		19.25		1300 
25-06-01 	21.50 			21.65 		21.65 		21.50 		1100 
26-06-01 	23.35 			23.35 		23.35 		23.00 		1200 
27-06-01 	25.20		 	25.20 		25.20 		25.20 		2000 
28-06-01	27.05 			27.20 		27.20 		27.05 		1300 
29-06-01 	29.00 			28.95 		29.00 		28.95 		4800 
02-07-01 	30.35 			31.25 		31.25 		30.35 		 700 
04-07-01 	30.25 			33.50 		33.50 		30.25 		1800 
05-07-01 	34.00 			36.00 		36.00 		34.00 		 600 
06-07-01 	37.00 			38.00 		38.50 		37.00 		1200 
09-07-01 	40.00 			40.00 		40.00 		40.00	 	 500 
10-07-01 	43.05 			43.05 		43.05 		43.05 		 500 
11-07-01 	 0.00 			43.00 		0.00 		0.00 		 100 
 

4.3 During the above period, the closing price was found to have touched a high of Rs.43.05 and a low of Rs.5.00. The traded quantity was highest at 4800 shares on June 29, 2001. Further, the price of the scrip had showed a declining trend during the period from April 9, 2001 to May 3, 2001. During this period, the closing price of the scrip was found to have declined from Rs.12.50 to Rs.5.00. Thereafter the price of the scrip had increased substantially to Rs.43/- on July 10, 2001. The price was found to have been increased by 760% during the period from May 3, 2001 to 3 July10, 2001, over 25 trading days. The scrip of VWL was found to have been traded only for 33 days, and the total numbers of shares traded were only 26,700. The average traded volume per day worked out to be about 810 shares. Both the decline in price as well as the subsequent increase was found to have been accompanied by thin trading volumes, which in many instances were as low as one or two trades. Thus it is clear that there was very little trading interest in the scrip.

4.4 Information was sought by SEBI from the eight brokers identified by DSE as having dealt in the scrip during the period under investigation. The statement of four trading members, who had dealt in at least 5000 shares of the scrip on a gross basis, was recorded by SEBI during investigation. Argus was one of the four trading members.

4.5 A summary of the information collected from Argus Stock Broking Ltd. who had dealt in the scrip on behalf of Shri Sunil Kumar during the period under scrutiny is as follows:

 Sr.No. Settlement No.
	/Date 		Client Name  	Buy Quantity 	Price 	Sell Quantity  	Price 
1. 	25-04-01 	Sunil Kumar 	   100 		8.15 	    Nil 	Nil 
2. 	27-04-01 	Sunil Kumar 	   Nil 		Nil 	   100 		6.85 
3. 	30-04-01 	Sunil Kumar 	   200 		6.65 	   Nil 		Nil 
4. 	03-05-01 	Sunil Kumar 	   Nil 		Nil 	   200 		4.85 
5. 	23-05-01 	Sunil Kumar 	   500 		6.65 	   Nil 		Nil 
6. 	24-05-01 	Sunil Kumar 	   Nil 		Nil 	   500 		7.88 
7. 	28-05-01 	Sunil Kumar 	   300 		11.00 	   300 		11.00 
8. 	30-05-01 	Sunil Kumar 	   200 		12.15 	   Nil 		Nil 
9. 	31-05-01 	Sunil Kumar 	   Nil 		Nil 	   200 		12.85 
10. 	01-06-01 	Sunil Kumar 	   1000 	12.50 	   500 		12.15 
11. 	05-06-01 	Sunil Kumar 	   Nil   	Nil 	   500 		11.03 
12. 	06-06-01 	Sunil Kumar 	  1500 		10.50 	   Nil 		Nil 
13. 	08-06-01 	Sunil Kumar 	   500 		11.12     1500 		10.61 
14. 	11-06-01 	Sunil Kumar 	  2500 		11.09 	  2500 		10.91 
15. 	11-07-01 	Sunil Kumar 	  *Nil 		Nil 	  100 		45.84 
						TOTAL 		 6800 		7400 
* - Spot transaction.

4.6 I find that Shri Sunil Kumar had dealt in the scrip at prices ranging from Rs.4.85 to Rs.45.84. During the investigations, when queried about the above trades executed on behalf of Shri Sunil Kumar, Shri Utkal Ranjan Mishra, the authorized representative of Argus Stock Broking and Shri Salil Agarwal, the proprietor of Supreme Investments, admitted that the above trades appeared to be manipulative transactions. However, they also denied being aware of the manipulative intent of their client. They also submitted that they do not have any procedure / systems in place while allowing clients to trade in illiquid scrips.

4.7 Shri Sunil Kumar had dealt in the illiquid scrip of VWL. He purchased 6800 shares and sold 7400 shares, during the period under scrutiny, compared to the total of 26,700 shares traded in the market and that he had squared off most of his trades. I find that the deals were executed at prices ranging from Rs.4.85 to Rs.45.84 over a period of 2.5 months.

4.8 I find that the scrip of VWL was illiquid and few clients had traded in the scrip and built up artificial volumes and price. The scrip otherwise did not elicit any interest from the general investors. These clients had put the trades without any interest in transfer of beneficiary ownership. Shri Sunil Kumar was one of the largest trading client in the scrip. In the facts and circumstances of the case, particularly the trading pattern adopted, I find that Shri Sunil Kumar was responsible for creating false and misleading appearance of trading and artificial price rise in the scrip of VWL. Unless these acts are prevented, innocent investors will be induced to trade by such false appearance of trading in the securities market. 5

4.9 Shri Sunil Kumar has thus indulged in creation of false market in the scrip of VWL and hindered true price discovery. Therefore, I find Shri Sunil Kumar guilty of violating Regulations 3, 4(a), 4(b), 4(c) and 4(d) of Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Markets) Regulations, 1995.

5. From the aforesaid discussion, I find that the conduct of Shri Sunil Kumar is detrimental to the safety and orderly development of the securities market. In view of the above, I, in exercise of the powers conferred upon me under Section 19, read with Section 11(4) and 11B of the SEBI Act, 1992 read with regulation 11 of Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Markets) Regulations, 2003, hereby prohibit Shri Sunil Kumar from buying, selling or dealing in securities, in any manner, directly or indirectly for a period of two years.

5.1 This order shall come into force with immediate effect.