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 2, Cited by 3]

Securities Appellate Tribunal

Sanman Consultants vs Securities & Exchange Board Of India on 31 January, 2001

ORDER

1. This appeal is directed against the order dated 31.7.2000 made by Chairman of the Respondent, rejecting the Appellant's claim for Rs. 86, 100/- being difference between standard price and close out price in respect of purchase of the shares of Magan lndustries Ltd., in the 22nd settlement of 1995-96 of Bombay Stock Exchange.

2. Factual background of the case, as reflected from the material before me, is as follows:

"Magan Industries Ltd., an Ahmedabad based company (the company) made a public issue of shares sometime in 1993. Par value of the share was Rs. 10/- each. The shares of the company were listed in Bombay stock exchange (the Exchange) on 1.6.1995. On the basis of the information of the price volume data of trading in the scrip of the company at the exchange, the respondent observed that there was unusual price movement ranging from Rs 27/- to Rs 118/- within a short span of about 15 days preceding 25.1.1996. The exchange suspended trading in the scrip for one day on 5 occasions in December 1995 and January 1996. Thereafter the trading in the scrip was suspended for 2 days from January 29 and later on from 1.2.1996 trading was suspended indefinitely. The Respondent, by then had initiated an investigation into the matter. The investigation revealed heavy accumulation of the shares of the company with certain entities to manipulate and raise the price and later sell the same at higher prices and offer in the auction to book heavy profits.
On receiving complaints and other information from the exchange regarding the unusual price movement of the scrip, the Respondent had directed the exchange to freeze the proceeds which were received by the exchange from auction / closing out the transactions with a view to ensure that if there was any market manipulation, the manipulators should not be in a position to receive illgotten profits arising out of such manipulation. Therefore, pending investigation the money remained frozen with the exchange. Since the investigation revealed that there was price rigging and market manipulation in the trading of the scrip, and having viewed that the auction price did not reflect the true market price, it was decided that amount equal to the standard price of the security for the respective settlement be released to the offerers. Accordingly the stock exchange was directed to release the money to all the offerers to the extent of the transaction price/standard price of the securities offered and impound only the difference between the transaction price/standard price and the auction price. Persons affected by the said decision were given an opportunity to make representation to the stock exchange. Availing the opportunity the Appellant also represented. The representations received by the exchange were forwarded to the Respondent. An inhouse committee was appointed by the Respondent and the committee after considering the written and oral representations made before it by the parties, submitted report to the Respondent. The said committee had concluded in the case of the appellant that the "short position of the Appellant in 21st Settlement was a case of selling the shares of Magan Industries Ltd without having the shares in position. Therefore, Appellant's short position for 5, 800 shares for which the appellant could not give delivery was rightly closed out at Rs 118/- as per the Bye-laws of the Stock Exchange."

3. The Appellant's representation was rejected by the Chairman, after hearing it. The Appellant paid a sum of Rs. 2, 81, 400/- as a result of the same. However, in settlement 22 of 1995-96 the Appellant had an outstanding purchase involving 51, 00 shares which as in the case of settlement 21 was also closed @ Rs. 1 18/-. But the Appellant was given credit of Rs. 34, 069/- at the standard rate of RS.97/- instead of at the then close out price of Rs. 1 18/-. If credit had been given at the said close out price of Rs.118/-, the Appellant would have got Rs. 86, 100/- more, which as a result of the Respondent's decision was not given to it. Aggrieved on this account, the Appellant represented to the Respondent again. The Appellant felt that it has been penalised on two counts - on sale and purchase. A committee consisting of 2 officers of the Respondent constituted by the Respondent heard the Appellant and submitted its report to the Respondent. After affording reasonable opportunity to the Appellant the Respondent concluded that the Appellant was not entitled to the close out price of Rs. 118/- and rejected its claim of Rs. 86, 100/- vide order dated 31.7.2000. The present appeal is directed against the said rejection order.

4. The Appellant's main contention is that it is a genuine investor. The Respondent, though mandated to protect the interests of the investors has acted in a contrary manner denying the legitimate claim of the Appellant in settlement 22. In settlement 21 the short position of 5800 shares was closed by the exchange @ Rs. 1 18/and made the Appellant to pay Rs. 2, 81, 400 as a result thereof. Whereas in settlement 22, the exchange had closed out the purchase price also @ Rs. 118/- but only the standard price was credited though it should have been @ 118 and the balance amount of Rs. 86, 000/- was due to the Appellant. The Appellant submitted in detail the sequence of events following the impounding of the funds leading to the representations before the committee and the Chairman. According to the Appellant, in the initial stage the respondent did not even bother to consider the appellants case in 22nd settlement and only after making representation after representation, the matter was looked into by appointing another committee and that committee proved that it was only a formality to cover up the deficiency in the findings of the first committee. The Chairman, though after providing an opportunity to the Appellant, was swayed by the findings arrived at by the in-house committee and rejected the Appellant's legitimate claim without any justification. According to the Appellant, it has been penalised in both sell out position and purchase position, ignoring fairness and reasonableness. The Appellant urged the Tribunal to obtain the complete text of the order made by the Respondent covering the claim of all the persons numbering 34, who had represented to the Respondent.

5. The Respondent on the other hand in its written statement has raised certain preliminary objections to which we will come later. The Respondent's main contention is that the investigation carried out by it had concluded that there was price rigging and manipulation in the trading of the company's shares and as such the auction price cannot be considered as the true market price of the scrip. According to the Respondent the closing out of short position for failure to deliver shares did not entitle the Appellant to claim or adjust undue/illgotten benefit for his purchase in the next settlement. The Appellant did not get delivery of the shares purchased in settlement 22, due to cornering, market manipulation, etc. of the scrip. Therefore, the Appellant was not given credit to the standard price of Rs. 118/- as the same was based on artificial market conditions. The Appellant had already received Rs. 34, 069 being difference between purchase price and the standard price i.e. at the rate of Rs.97/-. According to the Respondent no purchaser who had not received delivery was given credit of Rs. 118/- as the same was based on artificial market conditions. It was submitted that the Appellant did not incur any real loss in the purchase transaction as it received standard price on his purchase position. It was also submitted by the Respondent's Representative that transactions in settlement 21 and 22 are entirely different transactions and two different transactions in two separate settlements cannot be clubbed. The respondent denied the allegation that the claim was not considered by the first committee.

6. The rival contention put forth by the parties have been carefully considered by me. I have also perused the material furnished by the Respondent on 1. 1.2001 in compliance to the directions given by me during the course of hearing and also the reply thereto filed by the Appellant on 8.1.2001.

7. It is felt that the preliminary objections raised by the Respondent in its reply need be considered and decided first, before proceeding with the merits of the appeal.

8. These are the preliminary objections raised by the Respondent.

9. The appeal is barred by limitation as the same has been filed after expiry of limitation period from the date of the order.

10. The Appellant has already received purchase consideration of Rs. 34, 069/- on 12th February, 1996 in respect of purchase price of 4100 shares for which delivery was not received due to cornering, market manipulation etc, and therefore no claim survives.

(3) The claim of Rs. 86, 100/- for which the impugned appeal has been filed has already been considered by SEBI. There is no merit in the appeal in respect of the said claim of Rs. 86,100. The claim of the Appellant is not tenable under any law.

11. The bar of limitation raised by the Respondent is a bald objection ignoring the legal and factual position. On a patient reading of sub section (3) of section 15T, it could be seen that the requirement is linked to the date on which the copy of the is received and not linked to the date of the order, as stated in the written reply of the Respondent. It is seen that even though the order is dated 31.07.2000 it was forwarded to the Appellant vide Respondents letter dated 11.8.2000(page 76 of the appeal). The appeal was presented in the registry of the Tribunal on 20.9.2000 as could be seen from the endorsement thereon. Even if it is assumed that the appeal was received by the Appellant on the same day it was issued, that is on 11.8.2000 itself, still the Appellant had time to file appeal upto 25.8.2000 as section 15T of the Securities and Exchange Board of India Act, 1992 provides 45 days from the date on which the copy of the order is received by the party. It appears that the objection has been raised without any effort on the part of the Respondent to verify the factual position. The other two objections at 2 and 3 above also, cannot survive for the reason that the grounds stated therein are the substantive issues raised in the appeal. If one is to go by the Respondent's view that a matter already considered by the Respondent is beyond the scope of an appeal, then not even a single appeal would lie against the Respondent's order! Since these objections are untenable, I over rule the same and proceed with the merits of the appeal.

12. The Appellant's request that this Tribunal should call for the Respondent's order in all the 34 cases where the Respondent had received representations is not acceded to. It is not necessary or relevant to have the orders made in all the 34 cases to decide the limited issue involved in the present appeal. The Appellant's grievance is against the specific order affecting its interest and for that a copy of the said order is available with the appeal.

13. The reasoning for rejecting the claim of the Appellant as recorded in the impugned order is as follows: -

"I find that the price of the scrip of MIL during the settlement period 21st and 22nd in 1995-96 was rigged as per the investigation report of SEBI. The trading in the scrip was also suspended. The Investigation Report reveal that price rise of the scrip from Rs. 40/- to Rs. 118/- was unusual and abnormal and was based on artificial condition. Therefore, all the purchases were given credit for which delivery could not be given at the standard price of Rs. 97/-. No one was given credit at the close out price of Rs. 118/-. The giving of credit at the rate of Rs. 118/- will amount to giving credit at the price, which was not real but based on rigged price or artificial market conditions. I agree that no one should be given the credit at the rate of artificial price of Rs. 1 18/-.
I am of the view that the transactions in two separate settlements should not be clubbed as is sought to be claimed by M/s.Sanman Consultants. The short position of M/s, Sanman Consultants in 21st settlement was without having the shares in possession and certainly deserve to be penalised for that. Therefore, his short position was rightly closed out at Rs. 118/- as per the byelaws of the stock exchange. The penalty on the short position does not entitle M/s Sanman Consultants to claim undue/ill-gotten benefit for his long position in the next settlement. He has already received difference between the purchase price and the standard price. No one is entitled to get close-out price which was result of artificial market conditions due to cornering and rigging etc., I, therefore, reject the claim of M/s. Sanman Consultants for Rs. 86, 100/- being difference between standard price and close out price in respect of said purchase position in 22nd settlement of 1995-96 of BSE".

14. During the course of the hearing I had asked the Respondent to produce a copy of its order giving opportunity to the persons affected by its decision to represent regarding release or impounding of monies received from auction or close out transactions. Learned representative furnished a copy of the order dated 4.7.1996 stating that it is the relevant order. It has been inter alia stated in the order that:

"In this case the securities were taken from the offerers but the auction proceeds were not released to the offerers in view of the SEBI directions as there was alleged Price rigging and market manipulation in the trading of the scrip and the offerers should not be able to take away undue and illgotten profits arising out of such manipulations. The investigations carried out have concluded that there was price rigging and market manipulation in the trading of this scrip and therefore the auction price does not reflect the true market value of the scrip. It is also found in investigations that some of the Offerers were directly involved in the manipulation. However, at the same time in the interest of fairness and justice it is to be considered that the securities offered by the offerers have some value and therefore the amounts equal to the standard price of the security for the respective settlement should be released to the offerers as the intention is only to ensure that the offerers should not get undue or ill gotten profits arising out of the rigged/manipulated price.
This action is taken in the overall interest of the investors and the securities market and to prevent the manipulators to benefit from the manipulation process. It may be mentioned that no detriment would be caused to any Offerers as what is being denied to the offerers is the undue and ill gotten profits in the background of the abnormal speculative and manipulative trading and not the fair price of the securities since the amounts equal to the standard price is being released to the Offerers".

15. It is clear from the said order dated 4.7.1996, that the predominant factor which guided the Respondent in the matter was the interest of the investors and the securities market. Naturally it should be so, as the very purpose of establishing the Board, as reflected in the preamble to the Act, is to protect the interests of the investors in securities and to promote the development of, and to regulate the securities market. Unless the transactions in stock exchange are made with transparency and free of manipulations, genuine investors will suffer. It is also a well-settled principle that no one should be allowed to enjoy the fruits of one's misdeeds so any action denied undue and illgotten profits arising out of manipulations to manipulator is also welcome. The market riggers should be sternly dealt with.

16. The term rigging denotes the practice of inflating the price of given stocks or enhancing their quoted value, by a system of pretended purchases, designed to give the air of an unusual demand for such stocks. In a market, where share price is rigged, even unsuspecting investors will also get involved. Normally they are the casualities. It may not be correct to generalise that all those who had transacted in the shares of the company during that particular period were manipulators. In the absence of genuine buyers and sellers in the market the rigging scheme won't successfully operate. Before penalising the person, it is absolutely necessary to find out as to whether the particular person was a manipulator or genuine investor. On the basis of a stray case of purchase or sale alone it cannot be concluded that it was a case of manipulation. According to Blacks Law Dictionary manipulation means "series of transactions involving the buying or selling of a security for the purpose creating a false or misleading appearance of active trading or to raise or depress the price to induce the purchase or sale by others". The person, who induces not the one induced to purchase or sell in an artificial set up, is the manipulator. This principle has been well recognised by the Courts. A Division Bench of the Gujarat High Court in DM Investments' case [SEBI Vs. Alka Synthetics Ltd. (1999) 19 SCL 4601 had viewed that the relief has to be given to persons who were not found involved in price rigging. There is no indication or even a suggestion in the impugned order that the Appellant was at all concerned with rigging/manipulation of the market price in any way. The Respondent's submission that in settlement 21, the Appellant had short sold and as such he is not a genuine investor by itself is not sufficient proof to establish that Appellant was manipulating the market at that point of time. In the absence of any evidence to show that the Appellant was in any way concerned with the manipulation of the market the impugned order rejecting his claim is not tenable. If the gain made by the Appellant is out of a legitimate transaction it cannot be termed as ill gotten gain and deprived of. Deprivation of property without adequate justification and without force of law cannot be allowed to go unobstructed. Sustainability of the impugned order depends on the finding of the role of the Appellant in the market backed up with adequate proof at the relevant point of time. If there is enough proof to show that the Appellant was involved in manipulating the prices, he need be penalised. But if he was not a manipulator but a genuine investor, by no standard he deserve to be punished. So it is for the Respondent to decide as to whether the Appellant was guilty of market manipulation so as to take advantage of the higher prices at the auction and only if it is found that the Appellant was a party to the market rigging or manipulation the order passed by the Respondent shall stand confirmed. I find no material in the order, as such, to believe that the Appellant was involved in manipulating the market. An observation without adequate supporting evidence that the Appellant was involved in market rigging is not sufficient to deny the legitimate claim. It is for the Respondent to establish that the Appellant was involved in rigging. This requirement appears to have been not seriously looked into. It is, therefore, felt that the matter need be further examined by the Respondent. Since the matter requires to be remanded for the reasons stated above the impugned order requires to be set aside. I do so.

17. For the reasons stated above, the appeal is allowed by way of remand.