Judgements

Sebi vs Yatin D. Shah on 29 November, 2007

Securities Appellate Tribunal
Sebi vs Yatin D. Shah on 29 November, 2007
Bench: G Anantharaman


ORDER

G. Anantharaman, Member

1.1 Securities and Exchange Board of India (hereinafter referred to as SEBI) noticed unusual price movements in the shares of Home Trade Ltd. (for short HTL) which were listed at Pune Stock Exchange Ltd. (for short PSE) on November 15, 1999 at Rs 250/- and at Bangalore Stock Exchange Ltd. (for short BgSE ) on November 16, 1999 at Rs.275/-. There was a sharp rise in the price of the shares of HTL both at PSE and BgSE and the share price reached Rs.315/ -within two weeks of its listing, i.e. by December 06, 1999. The subsequent rise in the price of the shares of HTL is as detailed below:

Date

Price (Rs.)

December 30, 1999

525.00

January 31, 2000

735.00

March 31, 2000

809.00

April 10, 2000

825.25

1.2 The maximum rise in the price of the shares of HTL took place between November 16, 1999 and March 31, 2000, when it moved from Rs.275/- to Rs.815/-. In view of the unusual price movement noticed in the shares of HTL, SEBI conducted investigations to look into the possible violation of the provisions of Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 1995 (hereinafter referred to as FUTP Regulations) and Securities and Exchange Board of India (Stock Brokers and Sub-Brokers) Regulations, 1992 (hereinafter referred to as the Broker Regulations).

1.3 The investigation conducted by SEBI found that M/s Yatin D Shah (for short, the Broker), Member, PSE and registered with SEBI as a stock broker had inter alia traded substantially in the shares of HTL at PSE. It has been alleged that there were circular trading in the shares of HTL among the members of PSE viz. Shobha Investments, Shri Amin Mulani, Shri Harish Kadam and the Broker. The investigation conducted by SEBI observed that the price of the shares of HTL increased from Rs.320/-to Rs.720/- between December 10, 1999 and January 20, 2000. It has been alleged that the aforesaid stock brokers by their circular trades had contributed 82% of the gross purchases and sales and 90% of the volume in the shares of HTL during the above period at PSE. The trades of the aforesaid stock brokers (collectively) in the shares of HTL are as follows:

Name of
thestock broker

Broker

Shobha Investments

Shri. Mulani

Amin

Shri. Kadam

Harish

Total of 4
brokers

Total volume
at PSE

% of volume
of 4 brokers vis-à­vis PSE

Set No.

Buy

Sell

Buy

Sell

Buy

Sell

Buy

Sell

Buy

Sell

 

Buy

Sell

39

3500

3800

0

0

2700

3600

100

100

6300

7500

9100

69.23

82.42

40

5200

4400

2500

3000

1500

600

2500

3000

11700

11000

13500

86.67

81.48

41

700

1600

1800

1800

2000

1900

1700

1700

6200

7000

9700

63.92

72.16

42

1600

1300

2300

1400

800

2600

1200

1200

5900

6500

9500

62.11

68.42

43

2600

2100

1800

2200

2600

2200

3900

4300

10900

10800

11900

91.60

90.76

44

1400

900

2100

2700

3400

2000

1900

2100

8800

7700

10100

87.13

76.24

 

 

 

 

 

 

 

 

 

49800

50500

63800

78.06

79.15

1.4 The Broker had executed transactions in the shares of HTL on behalf of various clients including M/s Hans Capital, Shri Sandeep Seth, M/s Maniram Consultancy, Shri Sandeep Kedia, M/s Euro Discover Technology Ventures Ltd., M/s Dingo Vincom Pvt Limited, M/s Century Dealers Limited, M/s Parakh Shares and Stock Brokering Services Pvt. Ltd., M/s AGS Financial Services Ltd., M/s Indian National Press Pvt Ltd., M/s Giltedge Finance and Management Services Ltd., M/s Discovery Investment and Unitron Corporation Ltd., Shri Manoj Shah, Shri Neeraj Surti, Smt. Kruti N Surti, Shri Vijay Agarwal, Smt. Subhra Agarwal. Out of the said clients, M/s Euro Discover Technology Ventures Ltd. (EDTV) and M/s Discovery Investment and Unitron Corporation Ltd., were Overseas Corporate Bodies (OCB) based in Mauritius. It was noted that the buy and the sell orders placed by them were at a much higher price than the prevailing market price. The said orders were allegedly placed at the instance of one Shri Veerkar, employee of HTL. It has been alleged that the Broker had not maintained the client registration forms pertaining to its clients, which was in violation of SEBI circulars dated February 11, 1997 and April 11, 1997 and that it had not maintained the counter foils or duplicates of the contract notes issued to any of its clients which was in violation of Regulation 17 of the Broker Regulations, read with SEBI circular dated November 18, 1993. It has been further alleged that the trades of the Broker had entered into transactions in the shares of HTL which were not genuine and the same created artificial price / volumes in the said scrip, in violation of Regulation 4 (a), (b) and (c) of the FUTP Regulations. It has been observed that the Broker had entered into large scale off market transfers on behalf of its clients viz. EDTV, Discovery Investments, AGS Financial Ltd., Maniram Consultancy etc. It has been alleged that the said trades were in the nature of cross deals and were executed without entering the same on the system, in violation of SEBI circular dated September 14, 1999. The Broker was also alleged to have committed violation of the provisions of Clause A (1) to (5) of the Code of Conduct as specified in the Broker regulations.

2.1 On completion of investigations, SEBI appointed an Enquiry officer vide order dated August 9, 2002 under regulation 5(1) of Securities and Exchange Board of India (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) Regulations, 2002 (for short the Enquiry Regulations) to enquire into the alleged irregular transactions of the Broker in the shares of HTL. Accordingly a show cause notice dated March 28, 2003 was issued to the Broker by the Enquiry Officer. The details of the trades of the Broker in the shares of HTL were also furnished to it with the said show cause notice. The Broker submitted its reply to the said show cause notice and pursuant to the same, the Enquiry Officer, vide report dated August 29, 2003 recommended to impose a major penalty of suspension of the certificate of registration of the Broker for a period of twenty four months in terms of the provisions of the Enquiry Regulations.

2.2 Pursuant to the submission of the Enquiry Report, a notice dated September 9, 2003 was sent to the Broker by SEBI asking it to show cause as to why the penalty as considered appropriate should not be imposed against it. A copy of the Enquiry Report was also forwarded to the Broker with the said show cause notice. The Broker vide letter dated November 24, 2003 inter alia stated that its trading volume was 700 shares per day on an average (on a settlement cycle of 7 days ) in the scrip of HTL against the average total trading of 2500 shares per day. According to the Broker, the aggregate trading of 2500 shares per day (on an average) was too small a quantity for rigging the price. The Broker further contended that the present enquiry proceedings were initiated under misconception of law as the Enquiry Regulations came into force with effect from September 27, 2002, whereas the alleged transactions took place between December 1999 and January 2000. The Broker contended that the violation of Regulation 4 of the FUTP Regulation required a mental element and that no charge of manipulation could be held against it for want of the identity of the counter parties. He also urged that the recommended penalty was excessive.

3.1 SEBI granted an opportunity of hearing to the Broker on various dates and the matter was finally the matter was heard on July 21, 2006, whereupon the Broker appeared before me and made submissions on the lines of its aforesaid reply.

4.1 I have perused the Enquiry Report, show cause notice issued to the Broker, the oral as well as written submissions made on behalf of the Broker and other relevant materials available on record. At the outset, I note the preliminary objections of the Broker as to the applicability of the Enquiry Regulations to its case. In this context, I note that the present enquiry proceeding against the Broker was initiated in terms of the provisions of the Broker Regulations inter alia for the alleged violations of the provisions of the FUTP Regulations. In the present case, the Enquiry officer was appointed by SEBI vide order dated August 9, 2002 under the provisions of the Broker Regulations. Prior to the appointment of Enquiry Officer, SEBI initiated an investigation to look into the alleged violations that took place during the period December 1999 to January 2000. I note that the enquiry proceedings which were pending at the time of the notification of the Enquiry Regulation (September 2002) was saved in terms of Regulation 23 thereof. Regulation 23 of the Enquiry Regulation states that notwithstanding amendments to any of the Regulations (specified in the Enquiry Regulations) including the Broker Regulations, anything done or any action taken, including any proceeding for inspection, investigation or enquiry commenced or any notice issued under the respective regulations before the commencement of the Enquiry Regulations shall be deemed to have been done or taken under the corresponding provisions of the Enquiry Regulations. It also states that any enquiry pending before the enquiry officer before the commencement of the said Regulations shall be deemed to have been done or taken under the corresponding provisions of the Enquiry Regulations. Therefore, the contention that the present proceeding was initiated under a misconception of law is nothing but a naïve plea without any substance. The said plea takes a restricted and blinkered view of SEBI’s powers. Besides, no prejudice has been caused to the Broker.

4.2 As the Enquiry Officer had not drawn any adverse inference against the Broker in respect of the allegation of non maintenance of the counter foils or duplicates of the contract notes issued to the clients, I am not dealing with the said issue, considering the facts and circumstances of the present case. The fact that the Broker had executed trades in the shares of HTL on behalf of his various clients is not disputed. I note that Shri Yatin Shah (proprietor of the Broker) made a statement to SEBI inter alia to the effect that one Shri Veerkar, employee of HTL (who was introduced by Shri Ketan Seth, member, PSE) used to place orders for buying and selling the shares of HTL on behalf of clients viz. Shri Sandeep Kedia, Maniram Consultants and Investments Pvt. Ltd. and various other clients. Further, according to Broker, as per the specific instructions (name of the buyer and seller with the rate at which the said trades were to be executed) of Shri Veerkar, it had executed the said orders. The Broker also stated that Shri Trivedi ( another employee of the Broker) used to place orders on behalf of clients who were introduced by Shri Veerkar. As per the statement of the Broker, it was Shri Trivedi/ Shri Veerkar who used to make payments directly in the account of the Broker (account No. 653 maintained with Janata Sahakari Bank, Fort Branch, Mumbai).

4.3 Thus, I note that the orders on behalf of most of the clients of the Broker were placed either by Shri Veerkar or Shri. Trivedi (employees of HTL). It is an admitted fact that the Broker had not met any of the clients except one, Porwal & Co. Admittedly, the Broker had not entered into the client registration form in respect of the said clients. Further, the specific details such as name of the buyer and seller, the rate etc were given by Shri Veerkar/ Shri. Trivedi (HTL employees). Though the Broker claimed that, in respect of certain clients (M/s Maniram Consultancy, M/s Parakh Shares and Stock Brokering Services Pvt. Ltd., M/s AGS Financial Services Ltd.), the client registration forms were available, it had not taken any steps to produce the said documents in support of its claim. In this context, I note that the Broker admitted that, in respect of certain other clients (M/s Euro Discover Technology Ventures Ltd., M/s Discovery Investment and Unitron Corporation Ltd. and Shri Sandeep Seth), either the client registration form was not signed or the same was not returned by the respective clients.

4.4 I note that, SEBI by its circular dated February 11, 1997 inter alia advised the stock brokers to maintain a database of their clients. Subsequently, vide Circular dated April 11, 1997, it had once again advised the stock brokers to follow its earlier circular dated February 11, 1997. In its circular dated April 11, 1997, SEBI had further advised that the stock brokers might seek additional information, if any, so as to satisfy themselves about the antecedents of clients and that it would be the responsibility of the stock brokers to provide for client details as and when need arises. The said requirements had been made in compliance of the Know Your Clients (KYC) norms.

4.5 In the present matter, admittedly the Broker had not obtained client registration forms in respect of various clients. Though he had claimed that the client registration forms were available with it in respect of some of the clients, it had failed to produce the same so as to prove its claim. He had also not met most of his clients, while the trade orders were placed by third parties (employees of HTL as stated above). In some cases, the Broker was not even aware, on what basis, Shri Trivedi was placing orders on behalf of the client viz. Maniram Consultancy. It indicates that the Broker had executed the trades in the shares of HTL on behalf of various persons / entities without their specific instructions (in majority cases) and without knowing them or their antecedents, but on the basis of the instructions received from third parties who were none other than the employees of HTL. It is one of the primary duties of a stock broker to ensure that his client is personally known to him or has been introduced to him by a person known to him so as to satisfy that his clients are genuine. The very purpose of such practice is to enable the stock brokers to evaluate the client before he takes up trading for the clients. In view of the above it is fairly established that the Broker had not taken the client registration forms as required and instead traded at the behest of the employees of HTL. It is noteworthy to state here that the Broker in its reply to the show cause notice issued by the Enquiry Officer stated that all the clients were introduced by Shri Veerkar. Such act of the Broker is in violation of the provisions of SEBI circulars dated February 11, 1997 and April 11, 1997.

4.6 As mentioned earlier, certain stock brokers including the Broker had contributed significantly to the volumes in the scrip of HTL during the period December 10, 1999 to January 20, 2000 wherein the share price had increased from Rs.280/- to Rs.720/- against low volumes. The aforesaid stock brokers had collectively contributed to 82% (gross purchase) and 90% (sales) of the volumes during the period November 15, 1999 to March 31, 2000. The price of the said scrip had also increased steeply during this period from Rs.270/- to Rs.815/-on average volumes of 2000 shares per day. It has been noted that till December 9, 1999, the scrip of HTL was trading in the range of Rs. 280/- Rs. 304/- with an average daily volume of 800 shares. The sudden spurt in the price and volume had taken place from settlement No.39 onwards. (December 10, 1999 till December 16, 1999). Incidentally, the Broker started trading in the scrip of HTL from December 10, 1999 (settlement No.39) onwards. Thereafter, the price had gone up substantially and reached Rs.728/-in settlement No.44 in the following manner.

Settlement No.

Period

Share price

Volume (Shares)

40

December 17, 1999 to December 23, 1999

Rs.420/­

2700

41

December 24, 1999 to December 30, 1999

Rs.525/­

1900

42

January 3, 2000 to January 6, 2000

Rs.609/­

1900

43

January 7, 2000 to January 13, 2000

Rs.647/­

2400

4.7 I note that Shri Yatin Shah in his statement to SEBI dated August 1, 2002 admitted the purchase of HTL shares at a higher rate than the prevailing market rate. The details of such purchase as per his statement are given below:

Date

Broker

Time

Sale/ Purchase

No. of shares

Rate

Market rate at that time

Counter party stock broker*

13.12.1999

77

11:33 am

Purchase

300

326

321.75

222

13.12.1999

77

12:08

Purchase

300

329

326

222

13.12.1999

77

12:50

Purchase

300

332

329

222

13.12.1999

77

14:53 pm

Purchase

300

336

332

222

14.12.1999

77

12:43 pm

Purchase

300

339

336

82

14.12.1999

77

15:09

Purchase

200

345

340

222

14.12.1999

77

15:09

Purchase

200

348

345

222

15.12.1999

77

12:30

Purchase

300

353

352

222

16.12.1999

77

12:51

Purchase

200

355.50

350.5

222

16.12.1999

77

14:49

Purchase

200

355.50

350

222

17.12.1999

77

12:09

Purchase

200

354.75

353.25

91

17.12.1999

77

14:49

Purchase

300

355.50

353.25

247

17.12.1999

77

15.12

Purchase

200

356

355.50

91

17.12.1999

77

15:13

Purchase

300

357.50

356

91

20.12.1999

77

15.25

Purchase

300

364

360

91

23.12.1999

77

14:38

Purchase

100

416

415

57

27.12.1999

77

11:00 am

Purchase

100

447

444

91

27.12.1999

77

13:11

Purchase

100

463

460

222

27.12.1999

77

13:11

Purchase

100

464

463

222

28.12.1999

77

11:53 am

Purchase

100

474

472

257

28.12.1999

77

12:47

Purchase

100

475

474

222

29.12.1999

77

14:25

Purchase

100

505

500.50

91

29.12.1999

77

14:25

Purchase

100

509

505

247

3.1.2000

77

11:45 am

Purchase

300

540

530

247

3.1.2000

77

12:56 pm

Purchase

300

550

546

222

5.1.2000

77

10:36

Purchase

300

582.25

581

222

6.1.2002

77

11:01

Purchase

200

599.50

595

52

6.1.2002

77

11:03 am

Purchase

200

601

599.50

52

6.1.2000

77

3:32 pm

Purchase

100

610.75

609.75

110

10.1.2000

77

2:41 pm

Purchase

200

618.75

617.50

77

10.1.2000

77

2:46 pm

Purchase

100

618.75

618.75

77

10.1.2000

77

3:16 pm

Purchase

300

627.50

624.75

247

12.1.2000

77

3:16 pm

Purchase

200

541.25

639.50

247

13.1.2000

77

11:15 am

Purchase

100

641.25

639.25

91

13.1.2000

77

11:15 am

Purchase

100

641.50

641.25

91

13.1.2000

77

02:00 pm

Purchase

100

653.50

649

247

14.1.2000

77

1:24 pm

Purchase

300

674

671.25

247

17.1.2000

77

1:01 pm

Purchase

300

681.25

677.75

91

17.1.2000

77

2:52 pm

Purchase

200

686.75

684

91

19.1.2000

77

12:56 pm

Purchase

400

704.50

700.50

247

19.1.2000

77

3:31 pm

Purchase

200

714.50

711

91

20.1.2000

77

12:54

Purchase

200

730

728.50

69

*77 = Broker 91 = Shoba Investments
222 = Amin Mulani & Co. 247 = Harish Kadam

4.8 The above trades has to be viewed in the context of the statement of Shri Yatin D. Shah that the details such as timing, price, order quantity etc. were used to be given by the employees of HTL employee. The said trades were executed at a fixed price and at a specific time as per the instructions of third parties. Admittedly, the trade orders on behalf of majority of the clients of the Broker were placed by third parties including the employees of HTL. The consistency with which the said trades were executed by the Broker on behalf of its clients in the shares of HTL cannot be a matter of coincidence, considering its nature, wherein trades were executed as per the specific (with respect to price, quantity and time) instructions of the employees of HTL, at a price higher than the prevailing market price. The said concerted level of activity and that too repeatedly for a number of trades is only compatible with the purposes of manipulating the securities market. The fact that orders were placed at a higher rate when the shares were available in the market at a lower rate does not make an economic sense. The series of trades would only lead to the finding that the said trades executed by the Broker were done with the purpose of manipulating the volume in the shares of HTL to the detriment of the genuine investors. Thus, it can be seen that the price of the scrip of HTL had gone up substantially during the above period against low volumes. Further, it shows the involvement of the Broker in manipulating the securities market by creating artificial price and misleading appearance of trading in the securities market. I note that, intra alia due to the said trades, the share price of HTL had gradually increased.

4.9 The fact that shares were purchased at a higher rate would establish the complicity of Broker in the manipulation of the securities market, since no genuine buyer would purchase the shares at a higher price when the shares were available at a lower rate. I find from the pattern amongst the stock brokers, that they had accounted for most of the trading undertaken in the scrip at PSE during the said period. Further, the Broker stated that he used to get instructions for executing the trade orders either from the clients or from Shri Veerkar/ Shri Trivedi (employees of HTL).

4.10 A cumulative analysis of the facts of the case, clearly indicate that the Broker did not act in a bonafide manner. On the contrary, the above facts highlight its complete involvement in the creation of misleading market in the shares of HTL and the creation of artificial volume and price in the said shares. Definitely it is a clear case of having congruence of interest with HTL and such an act could not be anything but compatible with a scheme of manipulation, to which the Broker is a privy. It is true that the stock brokers act on the advice of their clients. But in the present case highlighting how the Broker was acting at the behest of HTL employees, they happen to be the necessary party to the entire game plan. In the circumstances, it becomes increasingly evident that the trades involving the Broker with the help of people who were the employees of HTL were yet another step in manipulating the volume and price of the shares of the company.

4.11 Artificial increase in the volumes of scrip has the adverse effect on the innocent investors of the market who get induced to buy the shares. SAT in the matter of Ketan Parekh v. SEBI had observed:
When a person takes part in or enters into transactions in securities with the intention to artificially raise or depress the price he thereby automatically induces the innocent investors in the market to buy / sell their stocks. The buyer or the seller is invariably influenced by the price of the stocks and if that is being manipulated the person doing so is necessarily influencing the decision of the buyer/seller thereby inducing him to buy or sell depending upon how the market has been manipulated. We are therefore of the view that inducement to any person to buy or sell securities is the necessary consequence of manipulation and flows therefrom. In other words, if the factum of manipulation is established it will necessarily follow that the investors in the market had been induced to buy or sell and that no further proof in this regard is required. The market, as already observed, is so wide spread that it may not be humanly possible for the Board to track the persons who were actually induced to buy or sell securities as a result of manipulation and law can never impose on the Board a burden which is impossible to be discharged.

4.12 Thus, by entering into such fictitious trades, the Broker created a misleading appearance of trading in the shares of HTL. The details of trades executed by the Broker in the shares of HTL, as mentioned above were not disputed. It can be seen that the Broker had executed various trades consistently for a period of time (December 1999 to January 2000) at a higher price than the prevailing market price with a set of stock brokers. The Broker has not refuted the manner of the trades executed as described above but confined his submissions to the fact that the trading system was computerized and that it had acted merely upon instructions of its clients. The explanation and submissions of the Broker fly in the face of his statements and materials available on record. During the period of the trades of the Broker, the share price of HTL had increased substantially as stated above without there being any significant change in the economic fundamentals of HTL. Hence, I find that the Broker had indulged in manipulative trading in the scrip of HTL. Therefore, I do not have any hesitation to hold that the Broker had violated the provisions of regulation 4 (a) to (c) of the FUTP Regulations.

4.13 The natural corollary to this issue is whether the Broker had maintained high standards of integrity, promptitude, fairness and exercised due skill, care and diligence in the conduct of its business. In terms of the provisions of the Clauses A (1) to (4) of the Code of Conduct prescribed under the provisions of the Broker Regulations, a stock broker shall not inter alia create false market or indulge in any act detrimental to the investors’ interest or which leads to the interference with the fair and smooth functioning of the securities market. The stock broker shall also maintain high standards of integrity, promptitude and fairness and shall act with due skill, care and diligence in the conduct of his business. It is also a requirement that a stock broker shall not inter alia indulge in manipulative transactions with a view to distort the market equilibrium. In the present case, the trades of the Broker (as explained in detail above) created a misleading appearance of trading in the shares of HTL, artificial volume and price in the said shares by vitiating the price discovery mechanism in the securities market. It amply demonstrates that the Broker, instead of maintaining the Code of Conduct as expected of a SEBI Registered intermediary, virtually became a party to the manipulation in the shares of HTL to the detriment of genuine investors. Further, the trades were executed without obtaining the necessary requirement like client registration form.

4.14 A Stock broker is expected to protect the interest of the investors in the securities market in which he operates and it ill behoves him to become a party to any market manipulation. Being an intermediary operating in the securities market, a stock broker is required to maintain high standards of integrity, promptitude and fairness in the conduct of the business dealings as specified in the Code of Conduct of the Broker Regulations (mentioned above). An intermediary who fails to perform such duties has to be punished in terms of the provisions of the Enquiry regulations. In view of the above, it is established that the said stock brokers had violated the Clauses A(1) to ( 4) of the Code of Conduct specified under the Broker Regulations.

4.15 Further, I note that the Broker had executed number of off market transactions in the shares of HTL. The details of some of such transactions are given below:

Date

Buying Client

Selling client

Price

Quantity

Value

03-Mar-00

Manirarn Consultancy

EDTV (Mauritius)

799.5

12500

9993750

04-Apr-00

Maniram Consultancy.

EDTV (Mauritius)

789

3000

2367000

16-May-00

Maniram Consultancy

EDTV (Mauritius)

889

600

533400

16-May-00

Maniram Consultancy

EDTV (Mauritius)

891

5000

4455000

16-May-00

Maniram Consultancy

EDTV (Mauritius)

894

9000

8046000

08-Jun-00

Maniram Consultancv

Discover Investments

859

500

429500

08-Jun-00

Manirarn Consultancv

EDTV (Mauritius)

860

5300

4558000

08-Jun-00

Manirarn Consultancy

EDTV (Mauritius)

861

7900

6801900

08-Jun-00

Manirarn Consultancy

EDTV(Mauritius)

862

6100

5258200

08-Jun-00

Manirarn Consultancy

EDTV(Mauritius)

862

1900

1637800

06-Jul-00

Manirarn Consultancy

Discover Investments

714

25000

17850000

24-Jul-00

Manirarn Consultancy

Discover Investments

689

500

344500

09-Aug-00

Manirarn Consultancv

Discover Investments

849

103500

87871500

05-Sep-00

Maniram Consultancv

Discover Investments

853

4300

3667900

14-Sep-00

Maniram Consultancy

Discover Investments

810

7100

5751000

15-Sep-00

Manirarn Consultancy

Discover Investments

795

29000

23055000

04-0ct-00

Manirarn Consultany

Discover Investments

614

9000

5526000

03-Nov-00

AGS Financials

Discover Investments

148

116500

17242000

14-Nov-00

EDTV (Mauritius)

AGS Financials

143

70000

10010000

15-Dec-00

Maniram Consultancy

Discover Investments

158.25

37000

5855250

18-Dec-00

Maniram Consultancy

Discover Investments

151.5

619200

93808800

01-Jan-00

Maniraml AGS/Parakh

Discover Investments

149.5

1100400

164509800

15-Feb-01

Maniram Consultany

Discover Investments

164.26

60200

9888452

15-Feb-01

AGS Financials

Discover Investments

164.5

52700

8669150

15-Feb-01

Parakh Share & Stock

Discover Investments

164.75

38100

6276975

22-Feb-01

Maniram Consultancy

Discover Investments

159.52

65500

10448560

28-Feb-01

Maniram Consultancy

Discover Investments

156.53

84000

13148520

09-Mar-01

AGS Financials

Discover Investments

152.54

126900

19357326

16-Mar-01

AGS Financials

Discover Investments

150.55

42400

6383320

04-Apr-01

Parakh Share & Stock

Discover Investments

148.95

200300

29834685

11-Jun-01

Dingo Vincom Pvt. Limited

Discover Investments

155.53

164000

25506920

08-Aug-01

Dingo Vincom Pvt. Limited

Discover Investments

153.19

71500

10953085

04-0ct-01

EDTV (Mauritius)

Dingo Vincom Pvt.Ltd.

109.78

85000

9331300

13-Nov-01

Dingo Vincom Pvt. Limited

Discover Investments

78.4

51000

3998400

14-Dec-01

Dingo Vincom Pvt. Limited

Discover Investments

68.4

73000

4993200

Total

 

 

 

3367900

642368993

4.16 The above transaction details were already communicated to the Broker with the show cause notice issued by the Enquiry Officer and the same has not been disputed by the Broker. Shri Yatin D. Shah stated to SEBI that whenever off- market cross deals were to be done, the employees of HTL (Shri Trivedi/ Shri Subhodh Bhandari) used to call him and specify the name of the seller and the buyer with the rate at which the said transactions would be executed. He also stated that in some instances one Shri Raju (HTL employee) used to bring deliveries from HTL. He also stated that the sale of 3,22,500 shares of HTL on behalf of Shri Neeraj Surti and Ms. Kirti N. Surti on January 2, 2001 were off market transactions with one AGS Financiers and that the delivery was not routed through him. The trades were executed at a higher rate than the prevailing market rate. I note that the client of the Broker viz. Discovery Investments had sold 30 lakh shares of HTL through the Broker in an off market transactions and the delivery for the said transactions were given to the Broker by one Shri Raju, an employee of HTL. The said shares were in turn sent by the member to Shri Veerkar, another employee of HTL. Similarly, EDTV had sold 1 lakh shares and purchased 1,55,000 shares through the Broker (off market transfers) for which the shares were given by Shri Raju to the Broker who in turn sent the same to the office of HTL. Further, the said trades were found to be not genuine trades as the same were executed at the behest of the employees of HTL. This is not the one which was envisaged under the SEBI circular dated September 14, 1999 which stipulates that all negotiated deals shall be executed only on the screens of the exchanges in the price and order matching mechanism of the exchange just like any other normal trade. I note that the Broker had executed several off market transactions at a price higher than the prevailing market price which facilitated inter alia its clients to transact substantially in the shares of HTL. The quantum of the off market transactions executed through the Broker was significantly high and the total quantity of shares of HTL traded in the off market transfer was 33,67,900 shares amounting to Rs.64,23,68,993/-. Also, the total volume of HTL at PSE during 1999-2000 was to the tune of 14,00,000 shares i.e the off market transactions of the Broker in the said scrip was 2.5 times higher than the PSE turnover. As discussed above, the trades of the Broker were executed with the instructions of the people connected to HTL without intending to effect the transfer of beneficial ownership but to operate only as a devise to cause fluctuations in the price of the shares. The price information in respect of an off market transfer are not through the stock exchange mechanism and the investors are, thus deprived of the best possible price. The Broker had not denied that the said off market transactions were in the nature of cross deals wherein both the buyer and the seller belonged to the same stock broker. Therefore, it is established that the Broker had violated the SEBI Circular dated September 14, 1999.

4.17 In the facts and circumstances it is established that the Broker had violated Regulation 4 (a), (b) and (c) of the FUTP Regulations, Clause A(1) to (4) of the Code of Conduct prescribed under Schedule II of the Broker Regulations and the circulars of SEBI dated February 11, 1997, April 11, 1997 and September 14, 1999. The aforesaid violations committed by the Broker cannot be taken lightly and the same call for a major penalty as ordered hereinunder.

5.1 In view of the foregoing, I, in exercise of the powers conferred vide regulation 13(4) of Securities and Exchange Board of India (Procedure for Holding Enquiry by Enquiry Officer and Imposing Penalty) Regulations, 2002, hereby impose a major penalty of suspension of the certificate of registration of M/s Yatin Shah (INB 110245316), Member, Pune Stock Exchange Ltd. for a period of eighteen months.

This order shall come into force immediately on the expiry of 21 days from the date of this order.