Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 0]

Competition Commission of India

In Re: Cartelisation In Industrial And ... vs ) Price Increase Letters For E-Moto ... on 5 June, 2020

                         COMPETITION COMMISSION OF INDIA
                                 Suo Motu Case No. 05 of 2017
                  In Re: Cartelisation in Industrial and Automotive Bearings
Against:
1. ABC Bearings Limited (now amalgamated with Timken India Limited)
2. National Engineering Industries Ltd.
3. Schaeffler India Ltd. (previously known as FAG Bearings India Ltd.)
4. SKF India Ltd.
5. Tata Steel Ltd., Bearing Division
CORAM
Ashok Kumar Gupta
Chairperson
Sangeeta Verma
Member
Bhagwant Singh Bishnoi
Member
Present:
                                   Mr. Karan S. Chandhiok, Ms. Lagna Panda and Mr. Salman
For Timken India Ltd.
                                   Qureshi, Advocates
For National       Engineering
Industries        Ltd.    and      Mr. Vaibhav Gaggar, Ms. Neha Mishra, Ms. Aayushi
Mr. Rohit         Saboo and        Sharma and Ms. Niti Richhariya, Advocates alongwith
Mr. Sanjeev        Taparia of      Mr. Bankatesh Kumar, Head-Legal of National Engineering
National           Engineering     Industries Ltd.
Industries Ltd.
                                   Mr. Manas Kumar Chaudhuri, Mr. Sagardeep Rathi,
For Schaeffler India Ltd.          Mr. Pranjal Prateek and Mr. Aman Singh Baroka,
and Mr. Rajiv Ghai of              Advocates alongwith Ms. Preeti Shalukar, Legal Head of
Schaeffler India Ltd.              Schaeffler India Ltd. and Mr. Abhay Jhina, Compliance
                                   Officer of Schaeffler India Ltd.
For Mr. R.J. Anandpara of
                                   None
Schaeffler India Ltd.
For Mr. Ajay Kabu of
                                   None
Schaeffler India Ltd.
For Mr. Sarabjit Singh of
                                   None
Schaeffler India Ltd.



Suo Motu Case No. 05 of 2017                                                             1
                                  Mr. Arun Kathpalia, Senior Advocate with Mr. Karan
                                 Mamgain, Ms. Bani Brar, Mr. Ravisekhar Nair, Mr. Abhay
                                 Joshi, Ms. Krushika Nayan Chaudhry, Mr. Sahil Khanna
For SKF India Ltd.
                                 and Ms. Ketki Agrawal, Advocates alongwith Ms. Reni
                                 Varghese, Senior Legal Counsel of SKF India Ltd. and
                                 Mr. Ranjan Kumar, Director (Legal) of SKF India Ltd.
For Mr. Rakesh Makhija
and Mr. Shishir Joshipura of     Ms. Archana Sahadeva, Advocate
SKF India Ltd.
For Mr. Lokesh Saxena of
                                 Mr. Saurabh S. Sinha and Ms. Chitra Y. Parande, Advocates
SKF India Ltd.
                                 Dr. Abhishek Manu Singhvi, Senior Advocate and
                                 Mr. Sajjan Poovayya, Senior Advocate with Mr. Anand S.
                                 Pathak, Ms. Sreemoyee Deb, Mr. Avinash Anarnath,
For Tata Steel Ltd., Bearing     Mr. Shashank Goutam, Ms. Anubhuti Mishra, Mr. Param
Division and Mr. Harsh           Tandon, Ms. Madhavi Khanna, Mr. Prati Bhanu,
Sachdev and Mr. Sanjiv           Ms. Raksha and Ms. Ashima Chauhan Singh, Advocates
Mohan of Tata Steel Ltd.,        alongwith Mr. Harsh Sachdev, Former Executive In-charge,
Bearing Division                 Bearing Division, Tata Bearing, Ms. Silpi Chattopadhyaya,
                                 Head Legal, Ms. Meena Lal, Chief Legal of Tata Steel Ltd.
                                 and Ms. Minakshi Agarwal, Senior Manager Legal of Tata
                                 Steel Ltd., Bearing Division
          ORDER UNDER SECTION 27 OF THE COMPETITION ACT, 2002

Facts:

1.    The present case was initiated by the Commission suo motu, pursuant to receipt of an
      application dated 26.06.2017 under Section 46 of the Competition Act, 2002 (the „Act‟)
      read with Regulation 5 of the Competition Commission of India (Lesser Penalty)
      Regulations, 2009 („LPR‟) filed on behalf of FAG Bearings India Ltd. (now, Schaeffler
      India Ltd.). („Schaeffler‟). In the said application, it was disclosed that Schaeffler,
      alongwith four other companies, namely ABC Bearings Limited (now amalgamated
      with Timken India Limited) („Timken‟), National Engineering Industries Ltd. („NEI‟),
      SKF India Ltd. („SKF‟) and Tata Steel Ltd., Bearing Division („Tata Bearing‟), was
      involved in cartelisation in the domestic industrial and automotive bearings market
      from 2009 to 2014.




Suo Motu Case No. 05 of 2017                                                                2
 2.    From such application, the Commission noted that when the steel prices (which is the
      major raw material to manufacture bearings) started increasing 2009 onwards, there
      was co-ordinated action amongst the captioned five companies to pass on such increase
      to the automotive and industrial Original Equipment Manufacturer („OEM‟) customers
      and in the distribution segment of the market. Such cartelisation existed 2009 onwards
      till late 2014 and was confined only to the Indian market. Such co-ordination operated
      across industry segments within India to seek uniform price increase from various
      OEMs. As a general practice, if there was an increase in the manufacturing cost of
      bearings, including due to increase in the steel prices, the OEMs accommodated certain
      increase in price from time to time. However, they generally did so only when all the
      suppliers demanded for such an increase. Hence, under the cartel arrangement, these
      five companies agreed on the percentage increase in steel price that each of them would
      represent to the OEMs, to seek a price increase from them. The rationale behind such
      co-ordination was to simultaneously send out price increase letters to the OEMs and
      distributors in the aftermarket, specifying the percentage increase in steel prices and a
      request to increase the existing supply prices, as otherwise the likelihood of getting a
      price increase was believed to be less certain. Noting such observations, the
      Commission passed an order dated 17.08.2017 under Section 26 (1) of the Act, forming
      a prima facie view of contravention of the provisions of Section 3 (1) read with Section
      3 (3) (a) of the Act by the captioned companies and hence, referred the matter to the
      Director General („DG‟) for causing an investigation into the matter and submitting a
      report.

3.    During pendency of investigation before the DG, an application dated 12.09.2018 under
      Section 46 of the Act read with Regulation 5 of the LPR was also received on behalf of
      NEI.

Investigation by the DG:

4.    After investigating the matter, the DG submitted its investigation report. In the report,
      the DG found that the representatives of four companies namely NEI, Schaeffler, SKF
      and Tata Bearing attended two meetings in Delhi on 03.11.2009 and 31.01.2011, in
      which pricing strategies to be adopted for seeking price increase from the Industrial and
      Automotive OEMs and in the aftermarket were discussed. From the e-mail
      communications of the representatives of the companies which were confronted to them

Suo Motu Case No. 05 of 2017                                                                  3
       during their depositions, the DG found that in the aforesaid meetings, agreement upon
      percentages of price revision to be sought from OEMs was arrived at between these
      four companies. Further, the DG found evidences of communications between the
      competitors from their Call Detail Records („CDRs‟) as well. However, from the
      evidence on record, the DG found that consensus/ understanding for concerted price
      increase in aftermarket segment could not be established.

5.    The DG also noted that there was no indication of any actual concerted price increase
      except in a few cases like for Bajaj Auto Ltd. during July 2010 and for MSIL in March
      to July 2011 and that the price revisions did not show that the prices of bearings sold by
      the four OPs to the OEMs moved in tandem with each other. However, in light of the
      fact that these four competitor companies controlled nearly 3/4th of the market and they
      shared information which is in the nature of confidential business information with a
      clear intent and objective to achieve higher than competitive price of bearings sold by
      them to the OEMs, the DG was of the view that adverse effect on competition in the
      market would certainly be substantial. As per the DG, merely because the competitors
      may be subsequently compelled to deviate from the rates/ prices earlier agreed due to
      negotiations with OEMs or other reasons, it cannot be regarded as either absence of
      collusion or absence of appreciable adverse effect on competition („AAEC‟) resulting
      from collusion.

6.    Thus, based upon the above, the DG found cartelisation amongst the four companies
      namely NEI, Schaeffler, SKF and Tata Bearing in contravention of the provisions of
      Section 3 (3) (a) read with Section 3 (1) of the Act. However, no evidence of
      cartelisation could be found by the DG against Timken. As per the DG, the period of
      cartelisation was from 03.11.2009 till at least 31.03.2011. The DG also found 11
      „persons‟ of NEI, Schaeffler, SKF and Tata Bearing liable for contravention of the
      provisions of the Act in terms of Section 48 of the Act. However, as per the DG, the
      allegations of cartelisation in the distribution/ aftermarket were not substantiated.

Proceedings before the Commission:

7.    Upon receipt of the DG‟s investigation report, the Commission, vide its order dated
      21.05.2019, forwarded copy of the non-confidential version of the same to the above-
      stated five companies and their 11 „persons‟ whose liability under the provisions of
      Section 48 of the Act had been fixed by the DG (hereinafter, the „parties‟). The

Suo Motu Case No. 05 of 2017                                                                   4
        Commission directed the parties to file their suggestions/ objections, if any, to the
       investigation report of the DG and their financial statements/ Income Tax Returns for
       the Financial Years („FYs‟) 2009-10 and 2010-11, and thereafter appear for an oral
       hearing in the matter on 09.07.2019, which date was later postponed to 24.09.2019 vide
       order dated 02.07.2019.

8.     The parties filed their suggestions/ objections to the investigation report of the DG and
       thereafter on 24.09.2019, 03.10.2019 and 14.10.2019, the Commission heard the oral
       submissions made by various parties on the DG Report and decided to pass an
       appropriate order in the matter.

Submissions of the parties:

9.     In their objections and suggestions to the DG Report, during the oral hearings, and in
       their written submissions, the parties have made the following submissions:

 9.1    Schaeffler and Mr. Rajiv Ghai of Schaeffler

        (i)     Schaeffler is in agreement with the investigation report of the DG.

        (ii)    It has been submitted by Tata Bearing that between the period October 2009 to
                December 2011, Mr. Harsh Sachdev and Mr. Sanjiv Mohan of Tata Bearing
                made only 7 and 12 visits to Delhi respectively. However, of the same 2 visits
                were on the dates of the meetings disclosed by Mr. Sarabjit Singh of
                Schaeffler. This cannot be a mere co-incidence.

        (iii)   Mr. Lokesh Saxena of SKF had participated in the meeting held on 03.11.2009
                telephonically though CDRs obtained by the DG could not corroborate this
                fact. This may have been because the CDRs of only Mr. Lokesh Saxena‟s
                mobile phone were retrieved and his participation through any landline phone
                remains uncorroborated.

        (iv)    Schaeffler has made full, true and vital disclosures to the Commission and has
                provided continued co-operation to the DG to help establish contravention of
                the provisions of the Act, alongwith its individuals. Therefore, it is entitled to
                100% reduction in the penalty amount, if any, to be imposed by the
                Commission.




Suo Motu Case No. 05 of 2017                                                                     5
         (v)     Under the provisions of Section 2 (c) of the Act, a „cartel‟ also includes an
                attempt to cartelise. Thus, the mere fact that co-ordinated price increase,
                though attempted, could not be implemented, cannot be considered as a safe
                harbour from penal consequences. Further, the standard of presumption of
                AAEC in a case of contravention of Section 3 (3) of the Act when the
                investigation arises out of an information under Section 19 (1) of the Act is
                distinguishable from where investigation arises out of application under
                Section 46 of the Act.

 9.2    Mr. Rajendra Anandpara of Schaeffler

        (i)     In the DG Report, bearings market and share of the parties in the same is
                overstated. Nearly 40% of bearings are imported in India. That apart, there are
                some small and medium sector players in the market as well. Thus, the share
                of parties in the bearings‟ domestic market stated to be 75% in the DG Report,
                is overstated.

        (ii)    Though the sales team of Schaeffler led by Mr. Sarabjit Singh had informal
                contacts with the competitors of Schaeffler and Mr. Rajendra Anandpara was
                aware of such contacts, this was mainly to gather competitive intelligence and
                gauge other companies‟ proclivity to seek price increase from OEMs as
                Schaeffler was under high cost pressure because of price increase of steel and
                refusal on part of OEMs to entertain price increase requests. Years 2008-09
                were periods of economic recession. Pricing negotiations and decisions with
                regard to large automotive OEMs were always guided and steered by Mr.
                Rajendra Anandpara and in such negotiations and decisions, he was never
                guided or influenced by the informal discussions which Schaeffler‟s sales
                team had with competitors. Mr. Rajendra Anandpara took independent
                decisions based on his professional wisdom, Schaeffler‟s long term strategy
                and for protection of its long term interests. The „agreements‟ or „consensus‟
                mentioned in some of Mr. Sarabjit Singh‟s internal e-mails of 2009 and 2011
                were his own enthusiastic assessment based on cognitive bias. Actual price
                increases quoted by Schaeffler were not in accordance with what was
                allegedly decided. Further, the letters were sent to the OEMs several months
                after what was allegedly decided.

Suo Motu Case No. 05 of 2017                                                                  6
         (iii)   Though Mr. Rajendra Anandpara should have acted to stop such behaviour
                and contacts of Schaeffler‟s sales team, lack of required sensitivity about the
                prevailing law at the time led him to not do so.

        (iv)    Definition of OEM market in the DG Report is inaccurate and over expanded.
                The DG report mainly pertains to selected large Automotive OEM customers
                like in two-wheeler industry and tractor industry with some data on other
                automotive customers. However, automotive industry consists of many OEMs
                (both Tier 1 and Tier 2) and industrial OEMs consist of multiple segments like
                construction machinery, electrical machinery, industrial gears etc. Thus, it
                cannot be said that reported conversations related to all automotive and
                industrial OEMs.

        (v)     Large automotive customers have many purchasing/ sourcing options besides
                the parties in the present matter. Manufacturers like NTN, NSK, Koyo, TPI,
                CNU and HCH are very large global companies which have more than enough
                capabilities to cause disruption or replace the present parties as bearing
                suppliers, at any large Indian automotive customer.

 9.3    NEI and Mr. Rohit Saboo and Mr. Sanjeev Taparia of NEI

        (i)     The DG has rightly observed that there was no co-ordination in the
                aftermarket.

        (ii)    The DG has erred in placing reliance upon the CDRs procured from Vodafone
                and Airtel. Vodafone and Airtel have clearly submitted before the DG that
                completeness and authenticity of such records cannot be guaranteed and such
                CDRs are not even supported by a Certificate from the service providers in
                terms of Section 65B of the Indian Evidence Act, 1872.

        (iii)   The OEMs have not stated that they perceived any instance of cartelisation
                amongst their suppliers.

        (iv)    The DG failed to consider the countervailing buying power exerted by the
                OEMs. Bearing industry is actually a price taker. The OEMs have
                considerable negotiating power with respect to the prices at which the bearings
                are to be supplied to them. Even the DG in its report has observed that the
                OEMs have considerable bargaining power as they buy the product in bulk.

Suo Motu Case No. 05 of 2017                                                                  7
                  This should be taken into account alongwith the fact that the DG has found
                 that there was no impact on the final price of bearings due to the meetings and
                 discussions of the parties.

        (v)      The nature of cartel in the present case is as that of a „coercive cartel‟ since the
                 same brought about at the instance and insistence of the OEMs themselves.
                 The very fact that the OEMs were unwilling to entertain price increase
                 requests made individually by the bearings manufacturers led to the
                 manufacturers demanding such increase in a cooperative manner. In some
                 instances, OEMs such as International Tractors Ltd. infact, themselves
                 expressly stated the same thing.

        (vi)     The DG has failed to appreciate the role of Timken in terms of its participation
                 in the meetings and discussions. NEI had disclosed before the DG that there
                 were discussions by way of multi-lateral meetings and telephonic
                 conversations amongst NEI, Schaeffler, SKF, Timken and Tata Bearing and
                 there were also discussions amongst Mr. Sanjeev Taparia of NEI and other
                 persons including Mr. P.M. Patel, Managing Director of Timken on the
                 sidelines of Ball and Roller Bearings Manufacturers Association during the
                 period 2006-2009 regarding price increase in the input cost and increase to be
                 sought from OEMs. Further, notwithstanding the fact that the DG did not
                 arrive at a finding regarding the meeting held on 22.04.2011 amongst the
                 parties, it is pertinent that the e-mail dated 22.04.2011 addressed by Mr.
                 Sarabjit Singh of Schaeffler to Mr. Rajendra Anandpara of Schaeffler states
                 that the participants of the meeting included Timken. The statement of Mr.
                 Sanjeev Taparia of NEI recorded before the DG also corroborates the presence
                 of Timken in the meeting of the parties that took place after 31.01.2011.

        (vii)    The DG, by holding Mr. Rohit Saboo of NEI liable under the provisions of
                 Section 48 (1) of the Act, without granting an opportunity of hearing to him,
                 has acted in gross violation of the principles of natural justice.

        (viii)   The Commission should take into consideration various mitigating factors
                 which justify imposition of nil or nominal penalty upon NEI. These include
                 the fact that NEI is not a habitual offender, it has co-operated with the DG
                 during investigation at all stages, it has put in place a competition audit and

Suo Motu Case No. 05 of 2017                                                                        8
                 compliance program to train and educate its management, staff and members
                on the competition regime in India, it was forced to participate in the cartel
                due to rising steel prices, there was no effect in the market in the form of
                increase in prices, NEI suffered huge losses during the period of cartel, etc.

        (ix)    In case the Commission decides to hold NEI guilty of contravention of the
                provisions of the Act, the penalty, if any, to be imposed upon it should be
                computed based on „relevant turnover‟. Since the finding in the DG Report is
                only with regard to supply of bearings to the industrial and automotive OEMs
                that too in the domestic market, and there is no finding in the DG Report with
                regard to export market or the aftermarket, the „relevant turnover‟ in the
                instant matter should be the turnover derived by NEI from sale of bearings to
                the domestic automotive and industrial OEMs only. Further, the penalty
                should be imposed only for the duration of the period of cartel identified by
                the DG i.e. 03.11.2009 to 31.03.2011.

        (x)     The statement of Mr. Sarabjit Singh of Schaeffler regarding his e-mails and
                that of Mr. Rajendra Anandpara of Schaeffler regarding such e-mails are
                contradictory in nature. Therefore, the statements of such individuals of
                Schaeffler cannot be attributed any credibility as the same are not reliable.

        (xi)    The DG, in reaching its conclusion of violation of the provisions of the Act in
                its report, has heavily relied on the information provided by NEI and its
                officials, without the support of which, the DG could not have reached its
                conclusion. The evidences of e-mails of Mr. Sarabjit Singh of Schaeffler could
                not have been considered by the DG in isolation without the information
                furnished by NEI. Therefore, it is entitled to maximum reduction possible in
                the penalty amount, if any, to be imposed by the Commission.

 9.4    SKF

        (i)     The DG has conducted the investigation in the present case in a non-
                transparent manner. During the entire investigation, the only information
                available with SKF was the copy of the order passed by the Commission under
                the provisions of Section 26 (1) of the Act. No information regarding the
                names of other parties in the matter or the allegations against SKF was
                provided to SKF during investigation. The DG did not even confront SKF
Suo Motu Case No. 05 of 2017                                                                     9
                 with all the material relied upon by it against SKF or grant it an opportunity to
                cross-examine the witnesses. The DG did not approach SKF to seek inputs on
                critical issues and serious allegations but only approached one ex-employee of
                SKF viz. Mr. Lokesh Saxena for deposition. Being an ex-employee, Mr.
                Lokesh Saxena could not have been taken as SKF‟s representative before the
                DG. All this points to the fact that the DG investigation is fraught with several
                methodological, procedural and analytical errors and inconsistencies and that
                the investigation has been conducted arbitrarily in gross violation of the
                principles of natural justice. SKF has, till date, not been provided with access
                to all the material relied upon against it which has severely impaired SKF‟s
                ability to defend itself suitably in this matter.

        (ii)    The DG has approached the investigation with pre-determined conclusions.
                This is evident from the fact that the DG asked leading questions while
                recording the statement of SKF‟s former employee viz. Mr. Lokesh Saxena.
                The DG also misinterpreted the statements made by certain deponents to
                arrive at wrong conclusions; it incorrectly analysed the reasons for price
                increase sought by SKF, etc. The DG ought to have considered the input cost
                trends and subsequent price increase justifications and other inputs provided
                by SKF.

        (iii)   The findings of the DG are based on insufficient evidence, which is also
                uncorroborated and contradictory. The DG has based its investigation largely
                on two purported meetings and self-contradictory and frivolous statements of
                Mr. Sarabjit Singh of Schaeffler made during his deposition and cross-
                examination. Mr. Sarabjit‟s Singh‟s statements have been contradicted and not
                fully corroborated by his own colleagues like Mr. Rajendra Anandpara of
                Schaeffler. Further, Mr. Sarabjit Singh‟s testimony with regard to the alleged
                meeting held on 22.04.2011 has been discredited by the DG. The DG has
                noted with regard to this meeting that though Mr. Sarabjit Singh has stated that
                Mr. Sanjeev Kumar of Timken has attended this meeting, such fact could not
                be established. As Mr. Sanjeev Kumar had resigned from Timken from
                31.12.2009, he could not possibly have attended this meeting. Further, the DG
                has noted that though Mr. Sarabjit Singh has stated that Mr. Lokesh Saxena
                attended the alleged meeting held on 22.04.2011 on behalf of SKF, Mr.
Suo Motu Case No. 05 of 2017                                                                   10
                 Lokesh Saxena was travelling outside Delhi (where the alleged meeting took
                place) during that period. This raises serious questions about the veracity and
                credibility of Mr. Sarabjit Singh‟s statements and therefore, his entire evidence
                is unreliable.

        (iv)    There is not sufficient evidence to prove the attendance of SKF‟s
                representatives in either of the two meetings held on 03.11.2009 and
                31.01.2011. In the alleged meeting held on 03.11.2009, the only evidence
                against SKF is the alleged telephonic participation of Mr. Lokesh Saxena,
                which is not proved by the CDRs gathered by the DG and for which the sole
                evidence is the uncorroborated testimony of Mr. Sarabjit Singh of Schaeffler.
                The DG has incorrectly noted that Mr. Sanjeev Taparia of NEI had confirmed
                the presence of Mr. Lokesh Saxena in the meeting held on 03.11.2009,
                whereas Mr. Sanjeev Taparia has not even mentioned SKF‟s/ Mr. Lokesh
                Saxena‟s name in the context of this meeting. Regarding meeting held on
                31.01.2011, Mr. Lokesh Saxena has categorically stated that he does not recall
                any such meeting and the DG has no evidence, apart from statements of
                persons, to prove otherwise. Further, Mr. Rajiv Ghai of Schaeffler had
                categorically stated to the DG that he knew only Mr. Pranab Laskar from SKF
                (which implies that he did not know Mr. Lokesh Saxena). Had Mr. Lokesh
                Saxena been present in the meeting held on 31.01.2011, Mr. Rajeev Ghai
                would have been introduced to Mr. Lokesh Saxena. Mr. Sanjeev Taparia of
                NEI has also only stated that "...came to know through this telephonic call
                that Mr. Lokesh Saxena of SKF attended the meeting". Since he was himself
                not physically present in the alleged meeting held on 31.01.2011, he could not
                have confirmed the participants of the same. Just because Mr. Lokesh Saxena,
                who was based in Delhi and worked in SKF‟s Delhi office, was present in
                Delhi on the date of this alleged meeting, he cannot be held to have
                conclusively attended the same.

        (v)     Mr. Lokesh Saxena of SKF did not have the mandate to attend any of the
                alleged meetings or discuss or agree on the prices. He was in-charge of only
                the two-wheeler OEM segment and could not have been possibly authorised to
                discuss and agree on prices with respect to customers and business segments


Suo Motu Case No. 05 of 2017                                                                   11
                  that fell outside his scope of authority (such as tractors, 4 wheelers and
                 industrial OEMs).

        (vi)     No chain of events evidencing any co-ordinated pricing strategy is established.
                 The findings of the DG are based on two remote and distant alleged meetings,
                 with no nexus to each other. There is not even a shred of evidence to show that
                 the parties ever met or discussed prices on any other occasion either before, in
                 between or after the two alleged meetings held on 03.11.2009 and 31.01.2011.

        (vii)    SKF has taken all decisions on pricing during the relevant period
                 independently and based upon commercially justifiable reasons. The
                 fluctuation in steel prices (constituting 55-60% of the input cost) that were
                 impacting SKF‟s production costs over the period was the justifiable reason
                 for seeking price increase. The DG has not made any observation as to
                 whether the price increase sought or received were unjustifiably high. SKF is a
                 market leader in certain segments of bearings. An established player like SKF
                 does not need to resort to any illegal means to achieve legitimate price
                 increases. In the absence of any incentive for SKF to collude with its
                 competitors for a small portion of business, SKF would not put at risk its
                 overall business and commercial operations.

        (viii)   There are no prior or subsequent instances of alleged collusion by SKF;
                 however, SKF had successfully sought price increase both prior and post to
                 the period identified by the DG. If SKF could achieve a result by legitimate
                 means in the past, why would it for two years, without any aggravating factors
                 and circumstances, engage in illegal acts.

        (ix)     The DG has failed to seek relevant and critical evidence from customers
                 regarding their concerns or doubts about existence of the alleged cartel.

        (x)      The DG has been unable to identify any „Plus Factors‟ to establish parallel or
                 co-ordinated behaviour between the parties and mere price parallelism cannot
                 be held to be sufficient proof of existence of the cartel. In the present matter,
                 there is no conclusive proof of price parallelism. Hence, the applicable legal
                 standards for establishing contravention under the provisions of Section 3 of
                 the Act are not met. The DG has found no communication between SKF and
                 other parties whether in relation to alleged price fixation or otherwise. The DG
Suo Motu Case No. 05 of 2017                                                                    12
                 has based its entire investigation on two purported e-mails and treated the
                contents of these e-mails as gospel truth. Even Mr. Rajendra Anandpara of
                Schaeffler has asserted throughout that he never intended Mr. Sarabjit Singh to
                discuss and/ or agree on prices or provide any commitments in relation
                thereto. Thus, there was no meeting of minds, arrangement, understanding or
                action in concert amongst parties.

        (xi)    The DG has itself concluded that there was no concerted price increase by the
                parties; yet without providing sufficient reasons and evidence, it has held SKF
                to be in contravention of the provisions of the Act. The percentage of price
                increase sought by the parties were different and did not reflect the alleged
                discussions. The timings of seeking price increase were also different and
                varied across the brands. The price increases eventually granted by OEM
                customers were also vastly different from the price increase sought from them.
                Thus, there was no consequential impact of the alleged agreement amongst the
                parties in the market.

        (xii)   The DG has failed to determine any „relevant market‟ in which the alleged
                anti-competitive conduct took place between the parties.

        (xiii) The DG also did not assess as to whether the products supplied to the OEM
                customers were similar/ same. In accordance with the e-mails dated
                06.11.2009 and 03.02.2011, the alleged agreement to seek price increase from
                OEMs was not across all products or customers but rather limited to only
                specific automotive or automotive OEMs. All the parties do not supply same
                bearings to all OEM customers and industrial and automotive OEM customers
                are also different. Hence, it was imperative for the DG to have enquired about
                the relevant products in the present matter. Further, apart from Crompton
                Greaves, no other industrial customer‟s prices have been analysed by the DG.

        (xiv)   The observations and conclusions of the DG do not take market dynamics into
                consideration. The DG failed to acknowledge the fact that in this market,
                pricing is dictated by the customers and not the bearing companies; therefore,
                any co-ordination on pricing between bearing manufacturers is impossible.
                Further, the parties supply different types of bearings to different OEM
                customers which are at times also manufactured to the specifications received

Suo Motu Case No. 05 of 2017                                                                   13
                 from OEM customers. All parties do not manufacture or distribute the same
                range of bearings to same customers all the time. The bearings supplied to
                different customers will have differing cost of production depending upon
                specifications, quantity, intended use, quality, etc. Hence, the assumption of
                the DG that SKF and others discussed and agreed on a uniform price increase
                proceeds from an incomplete understanding of market dynamics and
                operational realities of bearings industry. Furthermore, the DG has failed to
                consider the strength of competition from foreign bearing manufacturers who
                would have been ready to supply the same products at much cheaper prices to
                the OEM customers had the parties increased their prices through a cartel
                artificially and unreasonably.

        (xv)    The Commission should consider mitigating factors like having robust
                competition law training programme, non-implementation of alleged
                agreement, no impact on prices, no exchange of price sensitive information,
                etc. before deciding to impose penalty on SKF.

        (xvi)   Penalty, if any, must be imposed only upon SKF‟s „relevant turnover‟ which is
                the turnover generated by SKF from the identified customers during the
                quarter of October-December 2009 to January-March 2011.

        (xvii) Certain parties appear to have filed applications seeking lesser penalty
                treatment under Section 46 of the Act. However, the applicant(s) do not appear
                to have met even the bare minimum requirement for approaching the
                Commission with such an application.

 9.5    Mr. Rakesh Makhija and Mr. Shishir Joshipura of SKF

        (i)     The DG has incorrectly and prematurely identified Mr. Rakesh Makhija and
                Mr. Shishir Joshipura to be liable under Section 48 (1) of the Act. Before
                fastening liability on officials of a company, a finding of the contravention
                against the company has to be given by the Commission. Proceedings against
                officials can be initiated by the Commission only after finding of
                contravention is recorded by the Commission under Section 27 of the Act.




Suo Motu Case No. 05 of 2017                                                                14
         (ii)    Mr. Rakesh Makhija and Mr. Shishir Joshipura were never approached by the
                DG during the course of investigation and as such, had no occasion to put
                forth their case or rebut the allegations made against SKF. They were not
                confronted with the evidence used against them and their right to cross-
                examination was also, therefore, denied. This is a serious lacuna in the
                investigation and on this ground alone, the findings of the DG Report deserve
                to be set aside.

        (iii)   The alleged contravention, if any, was committed without the knowledge of
                Mr. Rakesh Makhija and Mr. Shishir Joshipura. They were only the Managing
                Directors of the company and their role was limited to ensuring that
                infrastructure to service business opportunities was up to date and delivered
                according to commitments of company. Their opinion and involvement was
                sought by Global Sales Head only if the deals involved any strategic decision.
                They were responsible for the growth and development of the company. They
                were not privy to the details of negotiations or contracts that would take place
                on day to day basis with customers. In the reply filed by SKF before the DG,
                SKF had clearly identified the key individuals involved in the pricing
                decisions of the company. However, the DG, rather than calling upon them,
                fastened liability on Mr. Rakesh Makhija and Mr. Shishir Joshipura.

        (iv)    The alleged e-mails dated 06.11.2009 and 03.02.2011 were exchanged only
                between the employees of Schaeffler internally and no employee of SKF,
                present or erstwhile, was marked therein or privy to the contents of the same.
                The entire finding of the DG is based on these two emails only.

        (v)     The statement of Mr. Sarabjit Singh of Schaeffler and contents of his e-mail
                dated 22.04.2011 have already been found by the DG to be not corroborated
                by the evidence gathered during investigation. However, applying similar
                analogy, the other two meetings held on 03.11.2009 and 31.01.2011 alleged by
                Mr. Sarabjit Singh were not analysed by the DG, despite the fact that the
                statements made by Mr. Sarabjit Singh have been contradicted by Mr.
                Rajendra Anandpara of Schaeffler, the recipient of these purported e-mails of
                Mr. Sarabjit Singh. However, the DG has conveniently ignored such



Suo Motu Case No. 05 of 2017                                                                  15
                 contradictions and held the statements made by Mr. Sarabjit Singh in regard to
                such two meetings to be trustworthy.

        (vi)    The DG itself, after conducting a post meeting price analysis, has observed
                that "The analysis of price revision of bearings supplied by the four OPs to
                the Automotive and Industrial OEMs in 2010 and 2011 do not indicate any
                concerted price increase with the couple of exceptions like Bajaj Auto Ltd.
                during April-July 2010 and MSIL in March-July 2011. Thus, the price
                revisions do not show that the price of bearings sold by the four competitors to
                the OEMs moved in tandem ...". However, despite observing the same, the DG
                erroneously proceeded to hold that the alleged conduct of the parties resulted
                in AAEC in the market.

        (vii)   Finding of contravention has been given by the DG despite noting that price of
                steel, which is the principal raw material for the bearings, fluctuated sharply
                from October 2009 to February 2011. Based on such finding of the DG,
                seeking price increase form the OEMs by the parties cannot, by any stretch of
                imagination, be considered to draw an inference of collusion amongst the
                parties.

 9.6    Mr. Lokesh Saxena of SKF

        (i)     Before fixing liability on any officer of a company under Section 48 (2) of the
                Act, determination of contravention by the company has to be made. In the
                present matter, no such determination has yet been made.

        (ii)    There is ex-facie no violation of any provisions of the Act by SKF. The DG
                has found that prices of bearings are negotiated at manufacturer level and not
                at industry level. The DG has also found that there are several other factors
                including bargaining powers of the OEMs which determine price increase.
                Nothing in the DG Report shows that there was any actual price determination
                by the parties. The percentages of price increases sought, price increases
                granted by the OEMs and the timings of seeking price increases across
                different parties was different. Thus, no co-ordinated action is established in
                the present case. Even after several years of the alleged act of collusion, there
                has been no actual AAEC in the market.


Suo Motu Case No. 05 of 2017                                                                   16
         (iii)   The present case is extremely belated and may be barred by law of limitation.
                Mr. Lokesh Saxena was an employee of SKF from December 2001 till June
                2017. From September 2007 to December 2011, Mr. Lokesh Saxena served as
                General Manager in the Electric and 2-wheeler segment of SKF and he was
                responsible for sales and marketing only within these segments. It was not
                possible for him to be present in any alleged meeting or take any alleged co-
                ordinated decision with regard to automotive or industrial OEMs, which
                segments he did not handle at all.

        (iv)    Opportunity of cross-examination was denied to Mr. Lokesh Saxena by the
                DG merely because he had sought a week‟s time to prepare for cross-
                examination. This is in gross violation of principles of natural justice.

        (v)     There is no „proof‟ apart from the bald allegation that the alleged
                contravention took place with the consent or connivance of Mr. Lokesh
                Saxena. There is no cogent and valid material to show that Mr. Lokesh Saxena
                took part in any of the two alleged meetings. It has not even been established
                by the DG that Mr. Lokesh Saxena was competent to fix/ determine prices on
                behalf of his company.

        (vi)    In the alleged meeting held on 03.11.2009, Mr. Sarabjit Singh of Schaeffler
                had stated that Mr. Lokesh Saxena, on behalf of SKF, telephonically
                participated. However, as per CDRs gathered by the DG, no calls were
                exchanged between Mr. Sarabjit Singh and Mr. Lokesh Saxena on 03.11.2009.
                Further, the DG has incorrectly noted that Mr. Sanjeev Taparia of NEI had
                confirmed the presence of Mr. Lokesh Saxena in the meeting held on
                03.11.2009, whereas Mr. Sanjeev Taparia has not even mentioned SKF‟s/ Mr.
                Lokesh Saxena‟s name in the context of the meeting.

        (vii)   Regarding meeting held on 31.01.2011, Mr. Lokesh Saxena has categorically
                stated that he does not recall any such meeting and the DG has no evidence,
                apart from statements of persons, to prove otherwise. Further, Mr. Rajiv Ghai
                of Schaeffler had categorically stated to the DG that he knew only Mr. Pranab
                Laskar from SKF (which implies that he did not know Mr. Lokesh Saxena).
                Had Mr. Lokesh Saxena been present in the meeting held on 31.01.2011, Mr.
                Rajeev Ghai would have been introduced to Mr. Lokesh Saxena. Mr. Sanjeev

Suo Motu Case No. 05 of 2017                                                                17
                 Taparia of NEI has also only stated that "...came to know through this
                telephonic call that Mr. Lokesh Saxena of SKF attended the meeting"; since he
                himself was not physically present in the alleged meeting he could not confirm
                the participants of the same. Just because Mr. Lokesh Saxena, who was based
                in Delhi and worked in SKF‟s Delhi office, was present in Delhi on the date of
                this alleged meeting, he cannot be held to have conclusively attended the
                same.

 9.7    Tata Bearing and Mr. Harsh Sachdev and Mr. Sanjiv Mohan of Tata Bearing

        (i)     The DG has failed to grasp the dynamics and nuances of the domestic bearings
                industry. It has disregarded the glaring inconsistencies in the evidences
                furnished by Schaeffler and NEI and their concerned executives. It has cherry
                picked the evidence on record and selectively relied on parts of the same to
                arrive at a conclusion of cartelisation. When construed as a whole, the
                evidence on record itself shows that no cartelisation existed between the
                parties. However, the DG, based on his pre-determined conclusions, worked
                backwards and concluded that a cartel existed.

        (ii)    The DG has failed to consider factors like volatility of steel prices,
                countervailing buying power of OEMs, market structure of the industry and
                position of Tata Bearing (which was merely a price taker) therein while
                assessing the price revisions sought by the parties. Existence of a cartel cannot
                be concluded merely based on the fact that the parties had requested price
                revisions from their OEM customers from time to time.

        (iii)   The DG has failed to consider that owing to the job description of the
                concerned executives of the parties, there could have been a legitimate context
                of their acquaintance with each other and contacts among themselves.

        (iv)    With regard to the first alleged meeting held on 03.11.2009, the CDRs show
                that there were no calls exchanged between Mr. Sanjiv Mohan of Tata Bearing
                with either Mr. Sarabjit Singh of Schaeffler or Mr. Sanjeev Taparia of NEI on
                the date of the alleged meeting. The mere presence of Mr. Sanjiv Mohan in
                Delhi on that day does not establish his participation in this alleged meeting.
                In addition to Tata Bearing distribution network, a large number of OEMs
                with which Tata Bearing has business relationships are based in and around
Suo Motu Case No. 05 of 2017                                                                   18
                  Delhi. The travel details of Mr. Sanjiv Mohan shows that he travelled to Delhi
                 around the date of this alleged meeting to meet the channel customers of Tata
                 Bearing. In fact, his travel details show that he travelled to Delhi at least 12
                 times between October 2009 and December 2011.

        (v)      Though, in this alleged meeting, participants allegedly agreed to seek price
                 increases from OEMs like Bajaj, TVS, Yamaha and e-motor manufacturers,
                 however at that point of time, Tata Bearing was not even supplying to some of
                 these OEMs. Therefore, there is no cogent reason that could have motivated
                 Tata Bearing to participate in the alleged meeting. Mr. Sanjeev Taparia could
                 not even recall the venue of this meeting. Alleged telephonic participation of
                 Mr. Lokesh Saxena of SKF in this meeting is also highly doubtful.

        (vi)     With regard to the second alleged meeting held on 31.01.2011, the CDRs
                 show that there were no calls exchanged between Mr. Sanjiv Mohan or Mr.
                 Harsh Sachdev of Tata Bearing with either Mr. Sarabjit Singh of Schaeffler or
                 Mr. Sanjeev Taparia of NEI on or around the date of the second alleged
                 meeting. The mere presence of Mr. Sanjiv Mohan and Mr. Harsh Sachdev in
                 Delhi on that day does not establish their participation in this alleged meeting.
                 They had to visit Delhi quite frequently to meet the OEM customers and
                 channel partners of Tata Bearing. Travel details show that Mr. Harsh Sachdev
                 was in Delhi around the date of this alleged meeting to attend a meeting with
                 Hero Honda Motors Ltd. and Mr. Sanjiv Mohan was in Delhi to meet the
                 channel partners of Tata Bearing. In fact, the travel details of Mr. Harsh
                 Sachdev show that he travelled to Delhi at least 7 times between October 2009
                 and December 2011.

        (vii)    Mr. Harsh Sachdev has made visits to different places 87 times between
                 October 2009 and December 2011, while Mr. Sanjiv Mohan had made 117
                 visits.

        (viii)   There is contradiction between Schaeffler and NEI in relation to one of the
                 fundamental questions of cartel arrangement i.e. whether there was consensus
                 to increase prices in the distribution/ aftermarket segment. There is also a
                 fundamental disconnect in the evidence provided by Schaeffler and its



Suo Motu Case No. 05 of 2017                                                                    19
                 executive Mr. Rajendra Anandpara regarding the purpose of the alleged
                meetings.

        (ix)    From the DG‟s own assessment of the price revisions proposed by the parties,
                it is evident that the parties sought varying percentages of price increase from
                the OEM customers and in most instances, these were not even in conformity
                with what was allegedly agreed upon by the parties. Despite this, the DG has
                arrived at an erroneous conclusion that there was an agreement amongst the
                parties to seek price increases from the OEM customers in a concerted
                manner. The actual price revisions were infact granted by OEMs (who
                exercised overwhelming countervailing buyer power) and hence, there could
                have been no AAEC had the parties actually acted pursuant to the alleged
                consensus. Further, even if the same rates of price revision had been sought by
                the parties from the OEM customers, it would not have amounted to fixation
                of prices as the actual prices at which each party would have supplied bearings
                would have remained different.

        (x)     The DG has failed to identify the unreliability and possible falsehood
                associated with the internal e-mails authored by Mr. Sarabjit Singh of
                Schaeffler and his statement on oath. Mr. Sarabjit Singh worked for Delhi and
                Baroda office of Schaeffler between 2009 and 2012. He would also spend time
                at his family home in Delhi when he was in Delhi. All three of the alleged
                meetings took place on or around a public holiday/ weekend. It appears that
                Mr. Sarabjit Singh used these meetings as a ploy for official pretext to make
                personal visits where travel expenses are borne by the company. Mr. Rajendra
                Anandpara, the recipient of these e-mails, himself stated that he never took
                such e-mails seriously and that there was no commitment from Schaeffler‟s
                management to any such discussions. Further, Mr. Sarabjit Singh in his cross-
                examination has confirmed that his profile mentioned in the annual report of
                Schaeffler accurately describes him as person with "insatiable drive to pursue
                goals and not rest till success is achieved". Thus, Mr. Sarabjit Singh was an
                ambitious person and it is likely that these meetings were fabricated by him to
                demonstrate what he assumed could be his leadership skills in furtherance of
                anticipated professional gains.


Suo Motu Case No. 05 of 2017                                                                  20
         (xi)    The CDRs obtained by the DG from Vodafone and Airtel are inadmissible in
                evidence. Vodafone and Airtel have submitted before the DG that
                completeness and authenticity of such records cannot be guaranteed and such
                CDRs are not even supported by a certificate from the service providers in
                terms of Section 65B of the Indian Evidence Act, 1872.

        (xii)   Not a single participant of the cartel has admitted to there being in place any
                monitoring mechanism with respect to the cartel. There were also no follow up
                meetings in this regard.

        (xiii) In case the Commission gives a finding of contravention against Tata Bearing,
                no occasion for imposition of penalty arises as there was no impact on the
                market and no harm to the consumers was caused.

        (xiv)   Penalty, if any, should only be imposed on the „relevant turnover‟ of Tata
                Bearing which is the revenue generated by it from sales to those OEM
                customers in relation to which cartelisation is proved.

        (xv)    Individuals of Tata Bearing in terms of Section 48 of the Act cannot be
                proceeded with unless the Commission gives the finding of contravention
                against Tata Bearing.

 9.8    Timken

        (xvi)   The DG in its investigation report has rightly concluded that Timken was not a
                part of the alleged anti-competitive conduct. Even NEI and Schaeffler have
                concurred with the findings of the DG Report. On the other hand, SKF and
                Tata Bearing have argued that the DG Report having glaring inconsistencies,
                cannot be relied upon and no contravention in the matter is made out. As per
                Timken, irrespective of whether the findings of the DG Report are affirmed or
                whether the DG Report is found to be not reliable, no contravention against
                Timken is made out.




Suo Motu Case No. 05 of 2017                                                                 21
 Analysis:

10.   The Commission has perused the applications filed by Schaeffler and NEI under
      Section 46 of the Act, the investigation report submitted by the DG and the evidences
      collected by the DG, the objections and suggestions to the DG Report and the written
      submissions filed by the parties, the material available on record and also heard the oral
      arguments made by the respective learned counsel representing the parties in the matter.

11.   At the outset, the Commission notes that SKF, in its objections/ suggestions to the DG
      Report, has stated that there have been several methodological, procedural and
      analytical errors and inconsistencies in the DG Report and that the investigation has
      been conducted by the DG arbitrarily in gross violation of the principles of natural
      justice. In this regard, the Commission finds that such claims made are without merit.
      Further, SKF has even stated that till date, it has not been provided access to all the
      material relied upon against it which has severely impaired its ability to defend itself
      suitably in this matter. However, the fact of the matter is that the investigation report
      submitted by the DG (non-confidential version) was duly forwarded by the
      Commission to SKF and all case records in the matter were also duly opened for
      inspection whereby multiple inspections were conducted by SKF and certified copies
      taken. Therefore, in view of the Commission, in light of the fact that all material on
      record has been made available to SKF, there is no merit in the plea taken by SKF that
      it was not provided access to all the material relied upon against it which severely
      impaired its ability to defend itself.

12.   As regards findings of the DG, the Commission notes that the DG has found no
      contravention by the parties in the bearings distribution/ aftermarket segment and that
      the DG has also found no evidence of contravention of the provisions of the Act against
      Timken. In the absence of any evidence to the contrary being brought before the
      Commission in this regard except bald statements, the Commission agrees with the
      findings of the DG on these counts.

13.   Coming to the automotive and industrial OEM segment of the bearings market, the
      Commission notes that the evidence on the basis of which the DG commenced its
      investigation in this market were the 3 e-mail trails submitted by Schaeffler which were
      addressed by Mr. Sarabjit Singh, former Vice-President (Sales and Marketing) of
      Schaeffler to Mr. Rajendra Anandpara, former Managing Director of Schaeffler

Suo Motu Case No. 05 of 2017                                                                  22
        regarding the 3 in-person meetings which took place between the competing parties
       who are bearings manufacturers in India.

14.    On the basis of such e-mail evidence, the DG proceeded with its investigation to
       ascertain as to whether such meetings between competitors actually took place, whether
       exchange of price sensitive information and anti-competitive decisions with regard to
       the same actually took place in such meetings, whether as a result of such meetings
       cartelisation between the parties is established and whether the prices of bearings in the
       market were affected or any AAEC in the market as a result of such cartelisation was
       caused.

15.    The details of each of such meetings, the evidences collected by the DG in support
       thereof, and the analysis of the Commission with regard to the same, are as under:

 15.1 Meeting dated 03.11.2009

      15.1.1 Schaeffler gave details of e-mails dated 26.10.2009, 28.10.2009 and 06.11.2009
             exchanged between Mr. Sarabjit Singh and Mr. Rajendra Anandpara, the contents
             of which are as follows:
             " From: Singh, Sarabjit MM
              Sent: Monday, October 26, 2009 12:32 PM
              To: Anandpara, Rajendra-A
              Subject: Price increase for 2W OEMs & Ball Brgs in distribution
              A,
              There is a consensus for writing price increase letter to all 2W OEM
              customers and a meeting is arranged at Delhi on 3rd November
              involving SKF, NEI and Tata. Pls advise,
              MM"
             " From: Anandpara, Rajendra-A
               Sent: Wednesday, October 28, 2009 7:28 PM
               To: Singh, Sarabjit MM
               Subject: RE: Price increase for 2W OEMs & Ball Brgs in
               distribution
               Go ahead."
             " From: Singh, Sarabjit MM
               Sent: 06 November 2009 9:24
               To: Anandpara, Rajendra-A
               Subject: RE: price increase for 2W OEMs & Ball Brgs in
               distribution
               Tracking:      Recipient                  Read

Suo Motu Case No. 05 of 2017                                                                   23
                                Anandpara, Rajendra-A Read 06-11-2009 09:26
                 A,
                 Meeting was held at Delhi involving Mr. Taparia, Mr. Sanjiv
                Mohan (Tata) and telephonic discussions with Mr. Lokesh Saxena
                (SKF).
                Flwg was discussed and agreed:
                 1) Price increase to be sought from BAL, TVS, Yamaha and E-
                    Motor Manufacturers letters at a level of 7-8% increase).
                    There was no consensus on HHML & HMSI due to NSK threat.
                    Suzuki bikes also no letters will be sent (they gave 10%
                    increase, last time)
                 2) In SMP Distribution also, there is a consensus to increase
                    prices upto 5%.
                Actions:
                 1) Price increase letters for E-moto customers being released
                    today- @8% w.e.f. 01.12.2009
                 2) New price list for SMP distribution is ready for an increase of
                    3-4% w.e.f. 01.12.2009 (but we will defer it by one mth).
                 3) For 2W customers, we will release the letters next week after
                    SKF releases the letters.
                MM"
    15.1.2 The above e-mails show that Mr. Sarabjit Singh, on 26.10.2009 informed Mr.
            Rajendra Anandpara that there was a consensus amongst suppliers for writing
            price increase letters to all 2W (Two Wheeler) OEM customers. In the said e-
            mail, he also mentioned that a meeting is arranged at Delhi on 03.11.2009
            involving SKF, NEI and Tata Bearing, and sought advice from Mr. Rajendra
            Anandpara. In reply, vide email dated 28.10.2009, Mr. Rajendra Anandpara
            conveyed his approval for the said meeting. Thereafter, in the e-mail dated
            06.11.2009, Mr. Sarabjit Singh informed Mr. Rajendra Anandpara that the
            meeting took place on 03.11.2009 and also the details thereof. As per the e-mail,
            the said meeting was attended by Mr. Sanjeev Taparia, Marketing Head of NEI
            and Mr. Sanjiv Mohan, Marketing Head of Tata Bearing. Mr. Lokesh Saxena,
            Head of Two Wheeler Sales of SKF, had telephonic discussion with the other
            participants.

    15.1.3 When Mr. Rajendra Anandpara and Mr. Sarabjit Singh were confronted with the
            above e-mails, they accepted the same. However, Mr. Rajendra Anandpara stated
            that though the information was exchanged between competitors using informal
            contacts, the same was not used by Schaeffler in making any price related
Suo Motu Case No. 05 of 2017                                                               24
             decisions as such information was not considered trustworthy. On the other hand,
            Mr. Sarabjit Singh categorically stated that this meeting was attended by Mr.
            Sanjeev Taparia of NEI, Mr. Lokesh Saxena of SKF (through telephone) and Mr.
            Sanjiv Mohan of Tata Bearing.

    15.1.4 When Mr. Sanjeev Taparia, Senior VP (Sales and Marketing) of NEI was
            confronted with the above statement of Mr. Sarabjit Singh, he accepted being a
            part of the meeting. His travel details furnished by NEI also showed that he was
            in Delhi on 03.11.2009. Further, the CDRs obtained by the DG from the service
            providers of the parties also supported the fact that Mr. Sanjeev Taparia was
            contacted by Mr. Sarabjit Singh on 03.11.2009.

    15.1.5 When Mr. Sanjiv Mohan, Chief Marketing and Sales of Tata Bearing was
            confronted with the statement of Mr. Sarabjit Singh as regards the meeting held
            on 03.11.2009, he denied having attended any such meeting. However, the travel
            details furnished by Tata Bearing showed that he had travelled to Delhi on 03-
            04.11.2009. On being confronted with his travel details, he only stated that he
            could not recall such a visit. Tata Bearing contended before the Commission that
            Mr. Sanjiv Mohan made such visit to Delhi to meet the channel partners of the
            company, and he made multiple visits in this regard to Delhi from October 2009
            to December 2011. However, the Commission notes that in his statement before
            the DG, Mr. Sanjiv Mohan made no such averment that he came to Delhi to meet
            any channel partners; rather he evasively stated that he does not recall such a
            visit. It is strange to note that though Mr. Sanjiv Mohan could recall some other
            meeting he attended in Bhubaneshwar which had taken place even prior to the
            present meeting, it was only this particular Delhi visit that he could not recall. In
            view of the Commission, this points to the fact that Mr. Sanjiv Mohan‟s visit to
            Delhi was for nothing but to attend the said meeting and the contention of Tata
            Bearing that he was in Delhi to meet few channel partners is just an afterthought
            aimed to hide the real purpose of Mr. Sanjiv Mohan‟s visit.

    15.1.6 Mr. Lokesh Saxena, then GM (Two-Wheelers and Electrical OEM) of SKF, was
            stated to have attended the meeting held on 03.11.2009 through telephone. His
            travel details furnished by SKF showed that he was in Bengaluru from
            02.11.2009 to 05.11.2009. On being confronted with the statement of Mr. Sarabjit

Suo Motu Case No. 05 of 2017                                                                   25
             Singh regarding meeting held on 03.11.2009, he did not categorically refute such
            a conversation but stated that he does not specifically remember whether he spoke
            to Mr. Sarabjit Singh on 03.11.2009 though he also accepted that he spoke to
            persons from the competitors‟ companies, being part of the same industry. The
            CDRs obtained by the DG also showed that Mr. Lokesh Saxena of SKF had
            multiple telephonic conversations with Mr. Sanjeev Taparia of NEI and Mr.
            Sarabjit Singh of Schaeffler from 2009 to 2011 though the specific call dated
            03.11.2009 could not be found in the CDRs. The Commission also notes that the
            CDRs of Mr. Lokesh Saxena‟s mobile number had been obtained by the DG.
            Therefore, if the said call had been placed from the landline number or any other
            personal mobile number of Mr. Lokesh Saxena, the same could not be traced
            specifically in the CDRs on record. From the statement of Mr. Lokesh Saxena
            admitting that he, from time to time, spoke to the competitors of SKF, when seen
            in light of the surrounding facts, leads to the inference that Mr. Lokesh Saxena
            spoke telephonically to Mr. Sarabjit Singh of Schaeffler on 03.11.2009 and the
            same was recorded in the e-mail dated 06.11.2009, as part of the meeting.

    15.1.7 Thus, based on the aforesaid evidence, it is evident that the representatives of key
            competitors in the bearings market, namely, NEI, Schaeffler and Tata Bearing,
            attended/ participated in a meeting in Delhi on 03.11.2009. In this meeting, the
            representative of SKF also participated telephonically. In this meeting, pricing
            strategies to be adopted by these 4 parties for seeking price increase from the
            Industrial and Automotive OEMs were discussed and an agreement reached to.

 15.2 Meeting dated 31.01.2011

    15.2.1 Schaeffler gave details of e-mails dated 03.02.2011 and 05.02.2011 exchanged
            between Mr. Sarabjit Singh and Mr. Rajendra Anandpara, the contents of which
            are as follows:
            " From: Singh, Sarabjit MM
             Sent: Thursday, February 03, 2011 10:09 AM
             To: Anandpara, Rajendra-A
             Cc: Ajay, Kabu M-O; Ghai, Rajiv M-OD
             Subject: Meeting with friends on 31st Jan at Delhi office
             A,
             Participants-Self, Ghai, Harsh Sachdev, Sanjiv Mohan, Lokesh Saxena.


Suo Motu Case No. 05 of 2017                                                                 26
               Sanjiv Taparia could not make it due to heavy fog in Delhi, but we had
              telephonic conversation with him.
              Everybody agreed that due to steel price increase, increase is imperative but
              NEI was reluctant and sought more time to take decision.
              Rough cut suggestions (now finalised). Dist-4-5% effective Ist March.
              OEMs -Tractors & Automotive-price increase letter for 12% and increase
              settlement at -6%.
              2-W- Letters for 10% and suggested settlement at 4%,
              MM"
             " From: Singh, Sarabjit MM
               Sent: Saturday, February 05, 2011 8:50 AM
               To: Anandpara, Rajendra-A
               Subject: RE: Meeting with friends on 31st Jan at Delhi office.
               A,
               Planning to go ahead with 4.5% price increase from 01.03.2011 for
               distribution including retail business,"
             " From: Anandpara Rajendra-A
              Sent: Saturday, February 05, 2011 8:53 AM
              To: Singh, Sarabjit MM
              Subject: RE: Meeting with friends on 31st Jan at Delhi office
              A little careful in srb"
    15.2.2 The above e-mails show that Mr. Sarabjit Singh, on 03.02.2011 and 05.02.2011,
            informed Mr. Rajendra Anandpara about a meeting held on 31.01.2011 at Delhi
            Office between NEI (over telephone), Schaeffler, SKF and Tata Bearing as per
            which price increase of 4-5% would be effected from 01.03.2011. The e-mail
            dated 03.02.2011 was also copied to Mr. Ajay Kabu and Mr. Rajiv Ghai of
            Schaeffler. In reply to such e-mail, on 05.02.2011, Mr. Rajendra Anandpara
            stated that "A little careful in srb" (spherical roller bearings), is required.

    15.2.3 When Mr. Rajendra Anandpara and Mr. Sarabjit Singh were confronted with the
            above e-mails, they accepted the same. Mr. Sarabjit Singh stated that this meeting
            was attended telephonically by Mr. Sanjeev Taparia of NEI, Mr. Rajiv Ghai of
            Schaeffler, Mr. Lokesh Saxena of SKF and Mr. Sanjiv Mohan as well as Mr.
            Harsh Sachdev of Tata Bearing. Mr. Rajendra Anandpara stated that such
            meeting was only to gather competitive intelligence and that the participants were
            indecisive. He further stated that the e-mail dated 05.02.2011 regarding price
            increase was based on raw material cost increases and that his reply was in
            relation to SRB.

Suo Motu Case No. 05 of 2017                                                                  27
     15.2.4 Mr. Rajiv Ghai, head of highway business of Schaeffler, on being confronted
            with the above statement of Mr. Sarabjit Singh, accepted the factum of meeting
            and agreed with the statement of Mr. Sarabjit Singh.

    15.2.5 On Mr. Sanjeev Taparia of NEI being confronted with the above statement of Mr.
            Sarabjit Singh of Schaeffler, he also accepted being a part of the meeting
            telephonically. CDRs obtained by the DG also evidenced the same.

    15.2.6 However, when Mr. Lokesh Saxena of SKF was confronted with the statement of
            Mr. Sarabjit Singh of Schaeffler, he simply gave an evasive reply stating that "I
            do not recall this meeting". When confronted with the CDRs obtained by the DG
            showing a number of calls between him and Mr. Sarabjit Singh of Schaeffler and
            Mr. Sanjeev Taparia of NEI from November 2009 to October 2011, he accepted
            that he spoke to these two officials of NEI and Schaeffler respectively, on
            industry trends and input cost trends. Mr. Sanjeev Taparia of NEI also stated in
            his deposition before the DG that he "came to know though this telephonic call
            that Mr. Lokesh Saxena of SKF attended the meeting." Therefore, Mr. Lokesh
            Saxena‟s presence in such meeting has been confirmed by not one, but two
            separate companies‟ representatives who have admitted to have been a part of this
            meeting.

    15.2.7 When Mr. Sanjiv Mohan, Chief Marketing and Sales of Tata Bearing was
            confronted with this statement of Mr. Sarabjit Singh, he evasively stated that he
            could not recall such a meeting and neither could he recall the substance of the
            conversations he had with Mr. Sarabjit Singh of Schaeffler over the telephone in
            2010 and 2011 (for which the DG had CDRs). Further, Mr. Harsh Sachdev,
            former Executive-in-charge, Bearings Division of Tata Steel, when confronted
            with such statement of Mr. Sarabjit Singh, simply stated that he could not recall
            such meeting and neither could he recall his travel to Delhi on this date (for
            which the DG had obtained his travel details from Tata Bearing). Again, Tata
            Bearing has contended before the Commission that Mr. Sanjiv Mohan had made
            such visit to Delhi to meet the channel partners of the company and Mr. Harsh
            Sachdev was in Delhi at the time to meet Hero Honda Motors Ltd. They also
            contended that both Mr. Sanjiv Mohan and Mr. Harsh Sachdev had made multiple
            visits in this regard to Delhi from 2009 to 2011. However, the Commission notes

Suo Motu Case No. 05 of 2017                                                               28
              that in their respective statements recorded before the DG, Mr. Sanjiv Mohan and
             Mr. Harsh Sachdev have made no such statements that they came to Delhi to
             meet any channel partners; rather they only evasively stated that they do not
             recall such visit. Therefore, the implication is clear, Mr. Sanjiv Mohan and Mr.
             Harsh Sachdev had visited Delhi to be a part of this meeting and as an
             afterthought, Tata Bearing has contended that they were in Delhi to meet some
             persons. Even Mr. Sanjeev Taparia of NEI has stated in his deposition before the
             DG with regard to this meeting that "From Tata's side, Mr. Harsh Sachdev and
             Mr. Sanjeev Mohan were also present."

      15.2.8 Thus, based on the aforesaid evidence, it is evident that the representatives of key
             competitors in the bearings market, namely, NEI (telephonically), Schaeffler,
             SKF and Tata Bearing, attended a meeting in Delhi on 31.01.2011. In the said
             meeting, the companies discussed and agreed to send letters to the OEMs
             regarding price increases.

 15.3 Meeting dated 22.04.2011

      15.3.1 Schaeffler had given details of another e-mail dated 22.04.2011 exchanged
             between Mr. Sarabjit Singh and Mr. Rajendra Anandpara as per which Mr.
             Sarabjit Singh informed Mr. Rajendra Anandpara about a meeting dated
             22.04.2011 held between NEI, Timken, Schaeffler, SKF and Tata Bearing.
             However, the DG, during its investigation, could not establish such meeting by
             the evidences on record. In light of no evidence to the contrary being brought to
             the knowledge of the Commission by the parties during the final hearing on the
             DG Report except bald contentions, the Commission agrees with the findings of
             the DG on this count.

16.    Thus, on the basis of the evidence regarding the two meetings held on 03.11.2009 and
       31.01.2011 between the representatives of NEI, Schaeffler, SKF and Tata Bearing, and
       the evidence of numerous calls exchanged between them during the period from
       November 2009 to March 2011 which fact has not been denied by the parties, the
       Commission is of the view that it is evident that these parties had attended these two
       meetings regarding commercially sensitive price related information and had several
       telephonic discussions with the view to mutually determine the prices of bearings sold



Suo Motu Case No. 05 of 2017                                                                   29
       by them to the OEM customers during the period from at least November 2009 to
      January 2011.

17.   The Commission notes that NEI and Tata Bearing have contended that the CDRs
      obtained by the DG cannot be relied upon as a Certificate under Section 65B of the
      Indian Evidence Act, 1872 has not been submitted in support thereof by the service
      providers Vodafone and Airtel. In this regard, it is noted that the representatives of the
      parties have themselves not denied the factum of telephonic communications with the
      competitors of the companies. Rather, some of them have confirmed that they used to
      interact telephonically with competitors‟ representatives. From such facts, seen
      holistically in light of the other corroborating evidences on record, the Commission
      opines that the factum of these conversations stands well established.

18.   Thus, in the opinion of the Commission, „cartel‟ as defined under Section 2 (c) of the
      Act, stands established amongst the 4 parties viz. NEI, Schaeffler, SKF and Tata
      Bearing, by way of meetings held on two occasions i.e. 03.11.2009 and 31.01.2011
      wherein price revision along with minimum percentage of price increase to be quoted to
      the OEMs were discussed and also through telephonic discussions, brought out by the
      evidence on record.

19.   As per Section 3 (3) of the Act, such agreements entered into between enterprises or
      associations of enterprises or persons or associations of persons or between any person
      and enterprise or practice carried on, or decision taken by, any association of
      enterprises or association of persons, including cartels, engaged in identical or similar
      trade of goods or provision of services, which (a) directly or indirectly determines
      purchase or sale prices; (b) limits or controls production, supply, markets, technical
      development, investment or provision of services; (c) shares the market or source of
      production or provision of services by way of allocation of geographical area of market,
      or type of goods or services, or number of customers in the market or any other similar
      way; (d) directly or indirectly results in bid rigging or collusive bidding, shall be
      presumed to have an appreciable adverse effect on competition.

20.   Thus, once cartel agreement between the parties is established by the evidence on
      record, as per Section 3 (3) of the Act, AAEC, in terms of the factors stated in Section
      19 (3) of the Act, is presumed. Thus, the DG has, in its report, presuming AAEC to
      have been caused in the domestic automotive and industrial bearings market in India,

Suo Motu Case No. 05 of 2017                                                                  30
       concluded that the parties have contravened the provisions of Section 3 (3) (a) read
      with Section 3 (1) of the Act.

21.   In this regard, the parties have contended that no AAEC, as a result of their discussions,
      has been caused in the market which is evident from the price analysis done in the DG
      Report itself. Further, as per the parties, even the OEMs when asked by the DG stated
      that they could not perceive any instance of cartelisation amongst the parties. It was
      also contended by the parties that the OEMs, in any case, exert significant
      countervailing buying power.

22.   The Commission has examined the contentions urged by the parties with regard to
      AAEC. The Commission is of the opinion that the pleas taken by the parties in this
      regard are misconceived and not available to them either in fact or in law. A bare
      reading of the provisions of Section 3 (1) of the Act shows that these provisions not
      only proscribe the agreements which cause AAEC but the same also forbid the
      agreements which are likely to cause AAEC. Hence, the plea taken by the parties that
      there is no contravention of the provisions of the Act in the present matter because no
      AAEC has been caused as a result of the alleged cartel between the parties, is not
      tenable in law.

23.   Further, as has been highlighted in the earlier part of this order, once an agreement of
      the types specified under Section 3 (3) of the Act is established, the same is presumed
      to have an AAEC within India. Therefore, in the opinion of the Commission, it can well
      be presumed in the present matter that the impugned conduct of the parties has, in fact,
      resulted in AAEC within India.

24.   As per the ratio of the decision given by the Hon‟ble Supreme Court in the matter of
      Rajasthan Cylinders and Containers Ltd. v. Union of India and Others, 2018 (13)
      SCALE 493, the presumption of AAEC in a case involving contravention of the
      provisions of Section 3 (3) of the Act can be rebutted by the parties by placing evidence
      to the contrary on record. The relevant excerpts of the Hon‟ble Supreme court decision
      in Rajasthan Cylinders (supra), are as follows:
            "73. We may also state at this stage that Section 19 (3) of the Act
            mentions the factors which are to be examined by the CCI while
            determining whether an agreement has an appreciable adverse effect on
            competition under Section 3. However, this inquiry would be needed in
            those cases which are not covered by clauses (a) to (d) of sub-section (3)

Suo Motu Case No. 05 of 2017                                                                  31
             of Section 3. Reason is simple. As already pointed out above, the
            agreements of nature mentioned in sub-section (3) are presumed to have
            an appreciable effect and, therefore, no further exercise is needed by the
            CCI once a finding is arrived at that a particular agreement fell in any of
            the aforesaid four categories. We may hasten to add, however, that
            agreements mentioned in Section 3(3) raise a presumption that such
            agreements shall have an appreciable adverse effect on competition. It
            follows, as a fortiori, that the presumption is rebuttable as these
            agreements are not treated as conclusive proof of the fact that it would
            result in appreciable adverse effect on competition. What follows is that
            once the CCI finds that case is covered by one or more of the clauses
            mentioned in sub-section (3) of Section 3, it need not undertake any
            further enquiry and burden would shift upon such enterprises or persons
            etc. to rebut the said presumption by leading adequate evidence. In case
            such an evidence is led, which dispels the presumption, then the CCI
            shall take into consideration the factors mentioned in Section 19 of the
            Act and to see as to whether all or any of these factors are established. If
            the evidence collected by the CCI leads to one or more or all factors
            mentioned in Section 19 (3), it would again be treated as an agreement
            which may cause or is likely to cause an appreciable adverse effect of
            competition, thereby compelling the CCI to take further remedial action
            in this behalf as provided under the Act. That, according to us, is the
            broad scheme when Sections 3 and 19 are to be read in conjunction."
25.   In view of the Commission, such rebuttal can be made by the parties taking recourse to
      all or any of the factors provided under Section 19 (3) of the Act. In the present matter,
      neither of the parties has been able to demonstrate before the Commission, as to how
      their impugned conduct resulted into any (i) accrual of benefits to consumers; (ii)
      improvements in production or distribution of goods or provision of services; or (iii)
      promotion of technical, scientific and economic development by means of production
      or distribution of goods or provision of services, in terms of Section 19 (3) of the Act.
      By simply stating that the price revisions quoted by the parties to the OEMs are not in
      accord with what was decided between them, the parties cannot rebut the statutory
      presumption of AAEC as specified under the provisions of the Act. The very factum of
      the parties meeting with each other to decide the price revisions to be quoted to the
      OEMs, compromised their independence, enabling them to quote price revisions to the
      OEMs, different than what they would have otherwise quoted independently.




Suo Motu Case No. 05 of 2017                                                                  32
 26.   Therefore, in view of the Commission, since the parties have been unable to rebut the
      presumption of AAEC raised in the present matter, contravention of the provisions of
      Section 3 (3) (a) read with Section 3 (1) of the Act by these 4 parties viz. NEI,
      Schaeffler, SKF and Tata Bearing, as a result of their cartel arrangement reached
      through the meetings held on 03.11.2009 and 31.01.2011, stands established.

27.   With regard to the liability of individuals of these 4 entities, the DG has found the
      following persons of NEI, Schaeffler, SKF and Tata Bearing liable in terms of the
      provisions of Section 48 (1) of the Act, being in-charge of and responsible to their
      respective companies for the conduct of the business of the companies:
         OP        Person                              Designation
        OP-2 Rohit Saboo              President and CEO, 03.11.2009 to 31.03.2011
        OP-3 Rajendra Anandpara       Managing Director, 03.11.2009 to 31.03.2011
             Rakesh Makhija           Managing Director, 03.11.2009 to 30.11.2009
        OP-4
             Shishir Joshipura        Managing Director, 01.12.2009 to 31.03.2011
                                      Executive in-charge of Bearings Division,
        OP-5 Harsh Sachdev
                                      03.11.2009 to 31.03.2011
28.   Before the Commission, neither of the above individuals have been able to prove that
      the contravention committed by their respective companies was without their
      knowledge or that they had exercised all due diligence to prevent the commission of
      such contravention. Though Mr. Rakesh Makhija and Mr. Shishir Joshipura of OP-4
      have contended that their role in OP-4 was limited to ensuring that infrastructure to
      service business opportunities was up to date and delivered according to commitments
      of company, their opinion and involvement was sought by Global Sales Head only if
      the deals involved any strategic decision, they were responsible only for the growth and
      development of the company, and that they were not privy to the details of negotiations
      or contracts that would take place on day to day basis with customers, they have been
      unable to give any cogent evidence that they had no knowledge of the cartel activities
      being indulged into by OP-4 or that they had exercised all due diligence to prevent the
      commission of such contravention. Therefore, by virtue of the deeming provisions of
      Section 48 (1) of the Act, the Commission finds the aforesaid five officials of NEI,
      Schaeffler, SKF and Tata Bearing liable for the acts of contravention committed by
      their respective companies.




Suo Motu Case No. 05 of 2017                                                                33
 29.     Further, the DG has identified the following persons of NEI, Schaeffler, SKF and Tata
        Bearing, to be liable in terms of the provisions of Section 48 (2) of the Act for their
        specific role in the contravention committed by their respective companies:


            OP        Person                             Designation
           OP-2 Sanjeev Taparia         Senior VP (Marketing)
                Rajendra Anandpara      Managing Director
                Sarabjit Singh          VP (Sales and Marketing)
           OP-3
                Rajiv Ghai              Head of Highway Business
                Ajay Kabu               General Manager
           OP-4 Lokesh Saxena           Former General Manager (Sales)
                Harsh Sachdev           Executive in-charge of Bearings Division
           OP-5
                Sanjeev Mohan           Chief of Marketing and Sales


30.     With respect to the above persons, the Commission notes the following specific roles
        played by them:


      OP      Person                                   Role
                      Mr. Taparia was responsible for price related decisions in OP-2;
           Sanjeev    through in-person meeting with competitors held on 03.11.2009 and
      OP-2
           Taparia    telephonic discussions held on 31.01.2011, Mr. Taparia agreed to
                      seek co-ordinated price increase from OEM customers
                      Mr. Anandpara approved the cartel activities of Mr. Sarabjit Singh,
           Rajendra   who was a key person in-charge of pricing decisions in OP-3; Mr.
           Anandpara Anandpara was the kingpin of the cartel in the domestic bearings
                      market
                      Mr. Singh organised the meetings of competitors on two occasions
           Sarabjit
                      i.e. 03.11.2009 and 31.01.2011 and agreed to seek price increase
           Singh
                      from OEM customers in a concerted manner
                      Mr. Ghai alongwith Mr. Sarabjit Singh participated in the meeting of
                      competitors held on 31.01.2011 wherein agreement to seek co-
           Rajiv Ghai
                      ordinated price increase from OEMs was reached; Mr Ghai was also
      OP-3            CC‟d the e-mail dated 03.02.2011
                      Mr. Kabu was fully aware of the cartel activities of Mr. Sarabjit
           Ajay Kabu Singh and Mr. Rajiv Ghai; Mr. Kabu was also CC‟d the e-mail dated
                      03.02.2011
                      Mr. Saxena was in-charge of the Two-Wheeler and Electrical OEMs
                      business in OP-3; Mr. Saxena participated in the meetings/
           Lokesh
      OP-4            discussions with competitors held on 03.11.2009 and 31.01.2011 and
           Saxena
                      reached an agreement to seek price increase from OEM customers in
                      a concerted manner


Suo Motu Case No. 05 of 2017                                                                 34
       OP      Person                                      Role
                          Mr. Sachdev was responsible for the pricing decisions of Bearings
                          Division; Mr. Sachdev participated in the meetings of competitors
             Harsh
                          held on two occasions i.e. 03.11.2009 and 31.01.2011 wherein
             Sachdev
                          agreement to seek price increase from OEM customers in a concerted
      OP-5                manner was reached
             Sanjeev      Mr. Mohan accompanied Mr. Harsh Sachdev in the meeting of
             Mohan        competitors held on 31.01.2011


31.    None of the above individuals have been able to rebut or deny before the Commission,
       the above specific roles played by them in the cartel for which the DG has cogent
       gathered evidences. Therefore, the Commission finds the aforesaid eight officials of
       NEI, Schaeffler, SKF and Tata Bearing liable in terms of the provisions of Section 48
       (1) of the Act.

Conclusion:

32.    In view of the above, the Commission holds NEI, Schaeffler, SKF and Tata Bearing
       guilty of contravention of the provisions of Section 3 (3) (a) read with Section 3 (1) of
       the Act. Further, the Commission holds the following persons of NEI, Schaeffler, SKF
       and Tata Bearing liable in terms of Section 48 of the Act for the acts of contravention
       of the provisions of the Act committed by their respective companies:


      OP             Person                                Designation
             Sanjeev Taparia         Senior VP (Marketing)
      OP-2
             Rohit Saboo             President and CEO, 03.11.2009 to 31.03.2011
             Rajendra Anandpara      Managing Director
             Sarabjit Singh          VP (Sales and Marketing)
      OP-3
             Rajiv Ghai              Head of Highway Business
             Ajay Kabu               General Manager
      OP-4   Lokesh Saxena           Former General Manager (Sales)
             Rakesh Makhija          Managing Director, 03.11.2009 to 30.11.2009
             Shishir Joshipura       Managing Director, 01.12.2009 to 31.03.2011
             Harsh Sachdev           Executive in-charge of Bearings Division
      OP-5
             Sanjeev Mohan           Chief of Marketing and Sales




Suo Motu Case No. 05 of 2017                                                                  35
                                            ORDER

33. The Commission, in terms of Section 27 (a) of the Act, directs the Opposite Parties NEI, Schaeffler, SKF and Tata Bearing and their respective officials who have been held liable in terms of the provisions of Section 48 of the Act, to cease and desist in future from indulging in practices which have been found in the present order to be in contravention of the provisions of Section 3 of the Act, as detailed in the earlier part of the present order.

34. Regarding penalty, it is observed that in light of the peculiar facts and circumstances of the present case as detailed in this order, ends of justice would be met if the parties cease such cartel behaviour and desist from indulging in it in future, as directed earlier. The parties are however, cautioned to ensure that their future conduct is strictly in accord with the provisions of the Act, failing which any such future behaviour would be vied seriously with attendant consequences.

35. The Secretary is directed to inform all concerned, accordingly.

Sd/-

(Ashok Kumar Gupta) Chairperson Sd/-

(Sangeeta Verma) Member Sd/-

New Delhi                                                           (Bhagwant Singh Bishnoi)
Date: 05.06.2020                                                    Member




Suo Motu Case No. 05 of 2017                                                                   36