Securities Appellate Tribunal
Sebi vs Shri Anirudh Sethi on 19 January, 2007
ORDER
G. Anantharaman, Member 1 Background 1.1 It has been noticed that some entities are offering investment advices/tips on purchase and sales of securities through media. Such recommendations aired through public media and their influence on the investors has been the concern of SEBI, particularly when the misleading information affects the market integrity, as unsuspecting investors fall prey to such information while making investment decisions. SEBI has earlier initiated actions against entities who attempted to mislead the general investing public by giving recommendation on securities through print and electronic media.
1.2 In continuance of the avowed objective to safeguard market integrity, SEBI looked into the advertisements issued by one Shri Anirudh Sethi in the name of "Stock Market Navigator" in the stock quotation section of financial dailies viz. "Business Standard" and "Financial Express". Hereinafter Shri Anirudh Sethi and the business name "Stock Market Navigator" (SMN) are collectively referred as "Shri Anirudh Sethi". The content of the one such advertisement which appeared in "Business Standard" dated November 16, 2006 is reproduced below:
Dear Traders & Investors, we are proud to announce that your Favorite (Stock Market Navigator) SMN is entering the 18th year. In this long successful journey our Newsletter in Internet, Articles, in Pink Papers etc. have become Heart-Throb of millions of market players from India as well Abroad. Our Real-time On-Line SMS recommendations are the ultimate to capture market moves for earning quick money.
On this eventful occasion, we are making a delightful very limited offer to the numerous aspiring On Line Clients:
Just pay Rs. 50, 000 as Fee for full One Year (Its only Rs. 200 per day) U will be getting 15 to 25 SMS each day both for Short & Long, Cash Stock & Futures Small-caps & Large-caps, Delivery & Intra-day Our SMS is suitable to all classes of Mkt Participants Gear-up, Get - Set for a Superior Life-style P1 Note: No Trials, No Monthly/Qtrly break-ups [email protected].
1.3 In the advertisement, Shri Anirudh Sethi has solicited business from prospective investors to subscribe to "Stock Market Navigator" on payment of Rs. 50000 p.a. per investor for receiving recommendation to buy or sell the shares of listed companies. It is also noted that Shri Anirudh Sethi gives recommendations on one of the website viz. valuenotes.com on a regular basis with an advice to contact him at the following email addresses:
http://www.valuenotes.com/tw_dailies/[email protected] http://www.valuenotes.com/tw_dailies/[email protected] [email protected] 1.4 It is also found that a website viz. www.sensexandnifty.com has been hosted to spread awareness about "Stock Market Navigator". As per the said website, "Stock Market Navigator" is headed by Chief Analyst & CEO, Shri Anirudh Sethi located at Baroda, Gujarat. It is stated that "Stock Market Navigator" is a team of professionals and technical analysts having an experience of more than 15 years in the Indian Stock Market and Shri Anirudh Sethi is a professional analyst having a rich experience of around 15 years successfully predicting the movement of Indian Stock Market. The vision of "Stock Market Navigator" is reported to be as mentioned below:
At a small price of nominal fees charged by us, it is our endeavor to ensure that targets of all clients should be met. Yes, you fix any kind of target from 5 digit figure to 8 digit figure and it will be met. Tell us your capacity and financial strength we will maximize the returns for you. We have a long lasted vision of seeing all people associated with us to successfully fulfill the stock market their dreams of life.
The address of "Stock Market Navigator" (Shri Anirudh Sethi) as given in the website www.indianyellowpages.com is B-228, Anand Baugh Society, Makarpura Road, Behind Suseen, Baroda, Gujarat.
2. Acting as a Portfolio Manager without SEBI Registration 2.1 In the advertisement, Shri Anirudh Sethi is offering to provide recommendations/tips on shares of listed companies to traders/investors on payment of certain amount as a fee. Hence, a contractual obligation arises between Shri Anirudh Sethi and investors/traders, out of such kind of fee based service of providing stock specific recommendations. This act of Shri Anirudh Sethi giving stock specific recommendations to the traders/investors on a contractual basis falls within definition of activities of Portfolio manager as defined in Regulations 2(e) of SEBI (Portfolio Managers) Regulations, 1993 which is given as under:
Portfolio manager means any person who pursuant to a contract or arrangement with a client, advises or directs or undertakes on behalf of the client (whether as a discretionary portfolio manager or otherwise) the management or administration of a portfolio of securities or the funds of the clients, as the case may be.
Therefore, it prima-facie appears that Shri Anirudh Sethi acted as a "Portfolio Manager" without obtaining registration from SEBI to act as a "Portfolio Manager" as required under Section 12 of SEBI Act, 1992 and Regulation 3 of the SEBI (Portfolio Managers) Regulations, 1993. The relevant provisions of the said Section and Regulations are reproduced below:
Section 12(1) of No stock-broker, sub-broker, share transfer agent, banker to an SEBI Act issue, trustee of trust deed, registrar to an issue, merchant banker, underwriter, portfolio manager, investment adviser and such other intermediary who may be associated with securities market shall buy, sell or deal in securities except under, and in accordance with, the conditions of a certificate of registration obtained from the Board in accordance with the (regulations) made under this Act. Regulation 3 of the No person shall carry on any activity as a portfolio manager SEBI (Portfolio unless he holds a certificate granted by the Board under the Managers) Regulations. Regulations, 1993.
3. Scrip Specific Information Announced by Shri Anirudh Sethi 3.1 It was noticed that the advertisement issued by Shri Anirudh Sethi also contains a stock specific recommendation with an assurance of price rise on account of certain company specific information which is not made public. SEBI had advised the exchanges to verify with the company with regard to the company specific news made by Shri Anirudh Sethi for the period from October 16, 2006 to November 16, 2006. SEBI had conducted a scrutiny of data received from the exchanges and analysis of post-recommendation impact on the price and volume of the scrip. The findings of the same as given below:
3.2 The details of the scrip specific information given by Shri Anirudh Sethi on the print as well as on the electronic media and the response of the companies, for the selected days, is given below:
Table A: Details of the advertisements by Shri Anirudh Sethi Sr. Date of (Media) Scrip Contents of Advertisement No Recommendation (Company specific news indicated in italics and in bold letters) Details of verification with company/announcement by the company 1 9-Oct-06 (valuenot Technically looking hot.
es.com) Today if trades above 21.50
Tamilnadu grab 100025000-1 lac shares
Petroproducts and enjoy huge explosion.
Ltd. Nonstop rally upto Rs. 28.25,
32 not ruled out.
Shareholders please hold upto
Rs. 32 +level. Today & Tomorrow
99.99% will hit freeze.
So you can take risk of Rs.
2.60 Your stoploss Rs. 18.50
and considered Rs. 16.50 as
rock bottom. It will hit
freeze.
Tamilnadu Petroproducts Ltd
(TNPL) Holds 1.9 cr (16.6%)
in Henkel India, Henkel KGaA
to Buy TNPLs 16.6% Stake in
Henkel India at Rs. 40/share.
TNPL to gain Rs. 76 cr
(9
RS/share)"
No such news was informed to
the Stock Exchange by the
Company.
2 12-Oct06 (valuenot Stock will surge by Rs.
es.com) 50-75. Any decline buy.
Glenmark A Molecule deal with
Pharmaceutical Merck on the cards,
Ltd.(GPL) expect the news in next
48 Hrs, Deal worth $$75
Millions.
Announcement dated
(17-Oct2006 around
18:00 hrs):Glenmark
Pharmaceuticals is
set to earn Eur 190
million (Rs. 1,077.5
crore) from Merck
KGaA by licensing
the German major to
develop a diabetes
drug.
3 18/10/06 (Financial Prefrential Issue to Bada
Express) bhai at Rs. 75/-; Expansion
SKS Ship Ltd. plan for 2500 Crores No such
news was informed to the
Stock Exchange by the Company.
4 19/10/06 (Financial The target price recommended
Express) was Rs. 99 to Rs. 118. Company
Millars India holds 10.6% in GMM Pfaudler
Ltd. worth Rs. 26 crores and has
granted joint development
rights worth Rs. 14.40 crore.
No such news was informed to
the Stock Exchange by the
Company.
5 27/10/06 (Financial It was mentioned that Mukesh
Express) (Bada Bhai) is buying the scrip
Standard No such news was informed to
Industries Ltd. the Stock Exchange by the
Company.
6 2/11/06 (Financial 30-52 in one month State has
Express) approved thea acquistion of 500
Synergy Login acres of land to create a IT hu
Systems No such news was informed to
the Stock Exchange by the
Company.
7 7-Nov06 Financial Your stop loss Rs. 19 if
Daily trades above Rs. 21 . by
Tamilnadu 25,000-1 lac shares and
Telecommuni watch one side freeze upto
cations Rs. 34, Rs. 42. Whole world
will buy this stock. you
will get jump of 50-60% in
coming days.
Fujikura, Japan holds 14%.
Disinvestment of TCIL through
IPO TCIL to sell its 31%
stake in TN Tele. Government
holding = 60%. TIDC holds 29%
Buy this No such news was
informed to the Stock Exchange
by the Company.
stock before TCIL IPO hits
the market.
8 7-Nov06 Financial Darling of the year 2000
Daily traded at NSE as HFCL (Stock
HFCL will make all of you multimi-
llionaire) Buy for day/swing
trading or hold for 10 15
days. Above 27-25 if trades
risk only 50 paise or 26-50.
101% will zoom to upper freeze.
Nonstop rally upto 37, 39, 41
level. Buy 1-5 lac shares at
opening bell and earn unexpe-
cted money. Dont raise eyeb-
rows. FIIs hold about 35%.
Has a strong order book of
nearly Rs. 620 crore plus Rs.
450 crore contract with Relianc
Infocomm for supply of CDMA
based mobile handsets and fixed
wireless phones.
Trigger for Firework: Optical
fibre business is getting sold
for Rs. 160 +crores.
No such news was informed to
the Stock Exchange by the
Company.
9 10/11/06 (Financial In Dec 06 -22/25-50+- Tie up
Express) with USA & Tokyo Companies
Sybly No such news was informed to
Industries Ltd. the Stock Exchange by the
Company.
10 13-Nov06 (Financial Watch upper freeze.
Express) Major order received from
Repro India Microsoft.
Limited No such news was informed to
the Stock Exchange by the
Company.
11 13-Nov06 (Financial Jump of Rs. 100/-
Express) Stock split NEWS on card.
Indiabulls No such news was informed to
Financial the Stock Exchange by the
Services Company.
Limited
12 14-Nov06 (Financial Traded at NSE too as SUP
Express) Petro. Technically looking
Supreme very explosive. Thirsty day
Petrochem traders. Do you know hope is
Ltd. the last gift given to man. So
today at opening bell try to
catch this baby if trades above
Rs. 29 with volumes, it will zoo
Rs. 36, 38, 42 in hours only. A
jump of Rs. 12-15 on card. Stop-
loss 27, consider 25 as rock
bottom. We boldly recommend
25,000-1 lac shares and freeze
in first 10 minutes not ruled
out. Dont raise eyebrows.
Sales for FY June end 2006 =
1430 Crore. MCAP = 292 Crore
only which is less than Q1
September sales of 2006. Suprem
Inds holds 29.6%, R.Raheja
Investments Pvt. Ltd. hold 29.6%,
Stake Sale news on Cards at
unexpected Price Level. Why RVF
and leading funds running
behind???
Exchange had written a letter t
the company for rumour
verification. However, company
denied it.
13 20-Nov06 valuenot Grab @ opening bells & hold
es.com for two sessions. Today, if
The trades above Rs. 42/with
Dhanalakshmi volumes. Grab Rs. 10,000
Bank Ltd. 25,000 or 1 lac shares
for Day Trading. Today
itself.
Will try to kiss Rs. 52-54.50
nonstop rally. Your stop loss
of Rs. 39/- in next 2-3 days
whole world will run to buy
this stock. Buy today or
regret after 2-3 sessions.
Choice is yours. Our ultimate
target in this rally in next
few days Rs. 6270/-
Highly places sources after
acquiring stake in chinese
BANK huaxia bank, deutsche
bank has picked up stake in
INDIAN private bank
Exchange had written a
letter to the company for
rumour verification. However,
company denied it.
14 21-Nov06 (Financial Defence PSU Bharat Electronics
Express) (BEL) has bagged an order for
Bharat supply of 2 lakh set top boxes
Electronics (STBs) from Wire and Wireless
Ltd. India (WWIL), a Zee Group
Buy company.
Bharat Electronics Ltd
informed that exchange that it
had issued a press release
dated 20/11/06 that the Comp-
any has bagged a prestigious
order for supply of 200,000
nos. of Set Top Boxes (STBs)
from M/s. Wire and Wireless
India Ltd. of Zee Group, Mumbai.
15 29-Nov06 valuenot Ready to kiss: 411-425.
es.com December 2006. Risk Rs.
CESC Ltd. 12-15.
BUY Today... Just Grab
December Future... If
trades above 349.50...
It will zoom to kiss
370-381 in hours only.
We boldly recommend to
buy 10-50-100-500 lot
Yes, Today itself expect
huge short covering in Nov
segment.
Stop-loss :Rs. 335.
Land sale...is nothing,
we expect major announce-
ment from Center.
No such news was informed
to the Stock Exchange by
the Company.
16 7-Dec-06 valuenot Very intelligent traders are
es.com buying this stock Dont trade
Siemens Ltd. no problem. They want people
should go short and they will
trap everybody Spurt of Rs.
100-125 very soon
Bonus Announcement On Card.
Exchange had written a letter
to the company for rumour
verification. However,
company denied it.
3.3 It is seen from the above table that Shri Anirudh Sethi has made price sensitive announcement viz. future plans of the companies, bonus etc which on verification by the exchanges with the concerned company were either found to be denied by the said company or the company has not made any announcement to that effect to the exchange.
3.4 In the advertisement, Shri Anirudh Sethi has issued a disclaimer/disclosure in fine print that "the objective of publication is to promote the Science & Article of Technical Analysis to forecast price movements and this information should not be construed as an offer to buy or sell securities of any kind". However, it was observed that most of the recommendations made by him contained an assurance of price rise alongwith the company specific news relating to company's business, its future prospects, bonus etc, which were either denied by the said company or in respect of which the company has not made any such announcement to that effect to the exchange.
4. Impact on Price and Volume of the Shares of the Company
4.1 Analysis of trading in the shares of companies, for which Shri Anirudh Sethi had given advertisements, was carried out to ascertain its impact on the price and volume of concerned scrips. The details of the analysis are given in table below:
Table A: Price Impact and Volume Impact Analysis Sr Date Sha- Trad Clo- Clo- High Clo- Vol- Vol- Vol-
No. of res ed Vo- se se Pric- se ume Ume ume
Rec- Pri- lumes Price Price e as Pri- T-1 on on
omme- ces (no of as on as on on ce day T T+1
ndat- (In shar- T-2 T-1 Day as day day
ion Rs.) es) day day T on
(Day day T+1
T) day
Scrip
1 9-Oct Tnpe- 17.35 17.75 21.30 22.40 594- 165- 852- 2050-
-06 tro 90 637 799 830 2 12-Oct Glen- 325.5 321.85 362.00 341.60 652- 411- 1602- 1266-
-06 mark 612 743 948 571
3 18/10 SKS 34.35 41.20 44.60 38.85 133- 343- 1220- 58-
/06 Ship 198 874 637 973
Ltd.
4 19/10 Mill- 73.15 85.15 94.00 91.15 29- 81- 356- 51-
/06 ars 393 654 218 368
India
Ltd.
5 27/10 Stan- 46.40 48.70 51.10 50.20 296- 857- 398- 388-
/06 dard 103 599 436 274
Indus-
tries
Ltd.
6 2/11 Syne- 17.15 20.55 24.65 22.65 21- 222- 908- 332-
/06 rgy 282 012 373 822
Log
-in
Sys-
tems
7 7-Nov Tamil- 18.95 20.80 21.80 20.20 181- 212- 404- 132-
-06 nadu 364 302 134 509
Telec-
ommuni-
cations
8 7-Nov HFCL 25.25 27.15 29.45 27.25 2611- 714- 1344- 5009-
-06 011 8344 1465 136
9 10/11 Sybly 21.10 22.90 23.90 20.10 124- 102- 2411- 322-
/06 Indus- 653 8736 857 395
tries
Ltd.
10 13- Repro 107.7 118.50 126.00 107.25 88- 236- 190- 91-
Nov 450 860 702 147
-06
11 13- Ind- 477.1 508.20 531.40 556.95 283- 684- 287- 660-
Nov iab- 4530 8674 4674 4830
-06 ulls
12 14- Sup 24.8 29.80 32.85 26.25 67- 660- 141- 156-
Nov Petro 920 792 9141 167
-06
13 20- Dhan- 36.1 43.35 52.05 45.05 63- 509- 131- 551-
Nov bank 643 720 2033 713
-06
14 21- BEL 1,120. 1107. 1,165. 1169. 175- 129- 208- 195-
Nov 90 05 45 85 444 982 758 719
-06
15 29- CESC 342.6 344.75 353.90 341.75 125- 159- 161- 823-
Nov 524 942 696 36
-06
16 7- Siem- 1,175. 1160. 1,193. 1169. 100- 740- 130- 130-
Dec ens 30 15 90 50 1204 576 5534 1221
-06
4.2 It is seen from the above table that shares prices of the above companies have gone up on the day of recommendation given by Shri Anirudh Sethi in the media. However, next day, the share prices of 13 companies, out of 16 companies had fallen next day. Further, it is also observed from the above table that the volumes traded on the day on which recommendation appeared in the media had increased substantially as compared to previous day. It is pertinent to mention that during this period, the companies either denied the existence of such information or had not sent any notice to the stock exchange as statutorily required under the Listing Agreement.
4.3 This suggests that company specific news was planted by Shri Anirudh Sethi in the media which had an impact on the price and trading volume of the shares of the concerned company, which were not substantiated by the companies, except in two cases out of sixteen cases. It appears that the major objective of Shri Anirudh Sethi for issuing such advertisement is to attract the investors to subscribe to his services provided through emails and/or SMS messages on making certain payment to him.
5. Violation of SEBI Regulations
5.1 From the above, it is apparent that Shri Anirudh Sethi is inducing the investors to deal in the shares of a particular company by disseminating company specific information, through advertisement on print and electronic media, which had not originated from the company and which had not been confirmed by the company. This act of Shri Anirudh Sethi is in violation of Regulation 4(1) read with Regulation 2(1)(c)(5) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 [SEBI (FUTP) Regulations]. The relevant provisions of the said regulations are reproduced below:
Regulation 4(1) No person shall indulge in a fraudulent or an unfair trade practice in securities Regulation 4(2) Dealing in securities shall be deemed to be a fraudulent or an unfair trade practice if it involves fraud Regulation 2(1)(c)(5)(c):
"fraud" includes any act, expression, omission or concealment committed whether in a deceitful manner or not by a person or by any other person with his connivance or by his agent while dealing in securities in order to induce another person or his agent to deal in securities, whether or not there is any wrongful gain or avoidance of any loss, and shall also include a representation made in a reckless and careless manner whether it be true or false a false statement made without reasonable ground for believing it to be true And "fraudulent" shall be construed accordingly 5.2 The above act of Shri Anirudh Sethi is also in violation of Regulations 4(2)(k) and 4(2)(r) of SEBI (FUTP) Regulations. The relevant provisions of the said Regulations are reproduced below: Regulation 4(2) Dealing in securities shall be deemed to be fraudulent or an unfair trade practices if it involves fraud and may include all or any of the following, namely:Regulation 4(2)(k) An advertisement that is misleading or that contains information in a distorted manner and which may influence the decision of the investors; Regulation 4(2)(r) Planting false or misleading news which may induce the sale or purchase of securities.
5.3 The aforesaid provisions of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 are statutory provisions aimed at ensuring market integrity and protecting the lay investors.
6 Conclusion
6.1 Shri Anirudh Sethi, disseminated company specific information through advertisement on print and electronic media which has been denied by the company and in respect of which the company had not sent any notice to the Stock Exchanges as statutorily required under Listing Agreement. This is a clear case of an attempt to mislead the investors by indulging in activities prejudicial to the price discovery mechanism of the Stock Exchange. Hence, Shri Anirudh Sethi has violated the above said provisions of the SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003. Further, it prima-facie appears that Shri Anirudh Sethi acted as a "Portfolio Manager" without obtaining registration from SEBI to act as a "Portfolio Manager" as required under Section 12 of SEBI Act, 1992 and Regulation 3 of the SEBI (Portfolio Managers) Regulations, 1993.
6.2 Having regard to the foregoing, it is apprehended that lay investors could be further misled on account of such continuous dissemination of untrue information. As a regulator, it is SEBI's duty to take immediate steps to prevent such persons from further misleading investors and impairing the integrity of the market. Accordingly, in this case I feel that immediate action is called for in the interest of the investing public.
7 Order 7.1 Therefore, in exercise of the powers delegated to me by the SEBI Board in terms of Section 19 of the SEBI Act, 1992 read with Section 11B and 11D, I hereby, by way of, ex-parte order, direct Shri Anirudh Sethi and the business name "Stock Market Navigator"(SMN) to cease and desist from giving investment advice to clients including any recommendations containing company specific news which amounts to violation of Regulation 4(1) read with Regulation 2(1)(c)(5) and Regulation 4(2)(k) and 4(2)(r) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003.
7.2 Further, Shri Anirudh Sethi and the business name "Stock Market Navigator"(SMN) are directed to cease and desist from acting as an unregistered portfolio manager until they are registered with the Board in terms of Section 12 of SEBI Act read with Regulation 3 of SEBI (Portfolio Managers) Regulations, 1993.
7.3 The above order is without prejudice to the any other action that may be initiated against the said violations.
7.4 I also take this opportunity to caution investors to take informed investment decisions without being influenced by such recommendations given in the public media.
7.5 The print and electronic media has a wide reach; therefore, they have a responsibility cast on them for exercising due care and diligence to ensure that such persons do not misuse the power and credibility of the media for illegal pecuniary gains.
7.6 The above order shall take effect immediately. However, the entities/persons against whom this order is issued may file their objections, if any, to this order within 15 days from the date of this order at the Securities and Exchange Board of India, SEBI Bhavan, C4-A, G-Block, Bandra-Kurla Complex, Bandra (East), Mumbai-400 051.