Securities Appellate Tribunal
Sahara India Real Estate Corporation ... vs Sebi on 29 November, 2012
BEFORE THE SECURITIES APPELLATE TRIBUNAL
MUMBAI
Appeal No. 221 of 2012
Date of Decision : 29.11.2012
1.Sahara India Real Estate Corporation Limited (formerly also known as Sahara India "C"
Junxion Corporation Limited).
1, Kapoorthala Complex, Aliganj, Lucknow.
2. Sahara Housing Investment Corporation Limited (formerly also known as Sahara India Trustee Company Limited) Sahara India Point, CTS 40 & 44, S.V. Road, ...Appellants Goregaon (West).
Versus Securities and Exchange Board of India Plot No.C4-A, G Block, Bandra (E), Mumbai - 400051. ...Respondent Mr. Gopal Subramaniam, Senior Advocate with Mr. Ashok Panja, Mr. Satish Kishanchandani, Mr. Jatin Pore, Mr. Parag Khandhar, Mr. Devansh Mohta, Mr. Salman, Mr. Keshav Mohan and Mr. Gaurav Kejriwal, Advocates for the Appellant.
Mr. Prateek Seksaria, Advocate with Mr. Jayesh Ashar and Mr. Mobin Shaikh, Advocates for the Respondent.
CORAM : P.K. Malhotra, Member & Presiding Officer (Offg.) S.S.N. Moorthy, Member Per : P.K. Malhotra This appeal has been filed on November 27, 2012 and mentioned today by counsel for the appellants. With the consent of learned counsel for the parties, the same is taken up for disposal.
2. The appeal is filed by Sahara India Real Estate Corporation Limited and Sahara Housing Investment Corporation Limited impugning the letter dated 2 November 1, 2012 issued by the Securities and Exchange Board of India (for short the Board) to the two appellants asking them to furnish details of all the bank accounts and properties. The impugned letter refers to the judgment of the Hon'ble Supreme Court dated August 31, 2012 in Civil Appeal no. 9813 and 9833 of 2011 and states that the appellants have failed to furnish the documents to the Board within the stipulated time and thereby violated the direction of the Hon'ble Supreme Court.
3. The grievance of the appellants is that the Board has deliberately refused to accept the documents / information and wrongly proceeded on the basis that the appellants are in non-compliance of the directions in the said judgment of the Hon'ble Supreme Court. The appellants have also filed a review petition before the Hon'ble Supreme Court seeking review of the judgment under Article 137of the Constitution and the same is pending for hearing. The appellants are apprehending that the Board may not accept the payments that may be tendered in compliance with the orders of Hon'ble Supreme Court as the Board has arbitrarily refused to accept the documents / information with regard to the investors of the Optionally Fully Convertible Debentures (OFCD) issued by the appellants. It is, therefore, prayed that this Tribunal may direct the Registrar, Securities Appellate Tribunal, to accept custody of the amount to be paid by the appellants to the respondent by November 30, 2012, being the total amount payable by the appellants, towards the outstanding and unredeemed OFCDs along with the interest thereon as per the directions of the Hon'ble Supreme Court. It is further prayed that the Board be directed to provide the time frame within which the respondent will repay the amount to the OFCD holders and a scheme as to how SEBI proposes to refund the money / implement the said judgment dated August 31, 2012.
4. At the outset, Mr. Prateek Seksaria, learned counsel for the respondent Board took a preliminary objection with regard to the maintainability of the appeal saying that the letter dated November 1, 2012 issued by the Board to the two appellants is not an appealable order within the meaning of Section 15T of the Securities and Exchange Board of India Act, 1992 and hence the appeal is not maintainable. He also 3 submitted that the appeal is premature as no amount has been tendered by the appellant in compliance with the directions contained in the order dated August 31, 2012 passed by the Hon'ble Supreme Court.
5. Mr. Gopal Subramaniam, learned senior counsel, appearing for the appellants, strenuously argued before us that the appellants are forced to approach this Tribunal in view of the conduct of the respondent Board in not accepting the documents tendered by them and it is apprehended that the pay order amounting to ` 5120 crores for repaying the amount to the OFCD subscribers will also not be accepted by the Board. The last date for depositing this amount is November 30, 2012 and if the amount is not accepted, it may amount to violation of the order passed by the Hon'ble Supreme Court. He, therefore, prayed that a direction may be given to the Board to accept this amount or the amount be accepted by the Registrar of this Tribunal, as prayed for in the appeal.
6. We have heard learned counsel for the parties for some time. The Hon'ble Supreme Court by its judgment dated August 31, 2012 while dismissing the appeals filed by the appellants against the order passed by this Tribunal, issued certain directions in modification of the directions issued by the Board and endorsed by this Tribunal, as under:
"O R D E R We, therefore, find, on facts as well as on law, no illegality in the proceedings initiated by SEBI as well as in the order passed by SEBI (WTM) dated 23.6.2011 and SAT dated 18.10.2011 and they are accordingly upheld. The order passed by this Court in C.A. No.9813 of 2011 filed by SIREC and in C.A. No.9833 of 2011 filed by SHICL, praying for extending the time for refund of the amount of Rs.17,400 crores, as ordered by SAT, stands vacated and consequently the entire amount, including the amount mentioned above will have to be refunded by Saharas with 15% interest. We have gone through each other's judgment and fully concur with the reasoning and the views expressed therein and issue the following directions in modification of the directions issued by SEBI (WTM) which was endorsed by SAT:
1. Saharas (SIRECL & SHICL) would refund the amounts collected through RHPs dated 13.3.2008 and 16.10.2009 along with interest @ 15% per annum to SEBI from the date of receipt of the subscription amount till the date of repayment, within a period of 4 three months from today, which shall be deposited in a Nationalized Bank bearing maximum rate of interest.
2. Saharas are also directed to furnish the details with supporting documents to establish whether they had refunded any amount to the persons who had subscribed through RHPs dated 13.3.2008 and 16.10.2009 within a period of 10 (ten) days from the pronouncement of this order and it is for the SEBI (WTM) to examine the correctness of the details furnished.
3. We make it clear that if the documents produced by Saharas are Not found genuine or acceptable, then the SEBI (WTM) would proceed as if the Saharas had not refunded any amount to the real and genuine subscribers who had invested money through RHPs dated 13.3.2008 and 16.10.2009.
4. Saharas are directed to furnish all documents in their custody, particularly, the application forms submitted by subscribers, the approval and allotment of bonds and all other documents to SEBI so as to enable it to ascertain the genuineness of the subscribers as well as the amounts deposited, within a period of 10 (ten) days from the date of pronouncement of this order.
5. SEBI (WTM) shall have the liberty to engage Investigating Officers, experts in Finance and Accounts and other supporting staff to carry out directions and the expenses for the same will be borne by Saharas and be paid to SEBI.
6. SEBI (WTM) shall take steps with the aid and assistance of Investigating Authorities/Experts in Finance and Accounts and other supporting staff to examine the documents produced by Saharas so as to ascertain their genuineness and after having ascertained the same, they shall identify subscribers who had invested the money on the basis of RHPs dated 13.3.2008 and 16.10.2009 and refund the amount to them with interest on their production of relevant documents evidencing payments and after counter checking the records produced by Saharas.
7. SEBI (WTM), in the event of finding that the genuineness of the subscribers is doubtful, an opportunity shall be afforded to Saharas to satisfactorily establish the same as being legitimate and valid. It shall be open to the Saharas, in such an eventuality to associate the concerned subscribers to establish their claims. The decision of SEBI (WTM) in this behalf will be final and binding on Saharas as well as the subscribers.
8. SEBI (WTM) if, after the verification of the details furnished, is unable to find out the whereabouts of all or any of the subscribers, then the amount collected from such subscribers will be appropriated to the Government of India.
9. We also appoint Mr. Justice B.N. Agrawal, a retired Judge of this Court to oversee whether directions issued by this Court are properly and effectively complied with by the SEBI (WTM) from the date of this order. Mr. Justice B.N. Agrawal would also oversee the entire steps adopted by SEBI (WTM) and other officials for the effective and proper implementation of the directions issued by this Court. We fix an amount of Rs.5 lakhs towards the monthly remuneration payable to Mr. Justice B.N. Agrawal, this will be in addition to travelling, accommodation and other expenses, commensurate with the status of the office held by Justice B.N. Agrawal, which shall be borne by SEBI and recoverable from Saharas.5
Mr. Justice B.N. Agrawal is requested to take up this assignment without affecting his other engagements. We also order that all administrative expenses including the payment to the additional staff and experts, etc. would be borne by Saharas.
10. We also make it clear that if Saharas fail to comply with these directions and do not effect refund of money as directed, SEBI can take recourse to all legal remedies, including attachment and sale of properties, freezing of bank accounts etc. for realizations of the amounts.
11. We also direct SEBI(WTM) to submit a status report, duly approved by Mr. Justice B.N. Agrawal, as expeditiously as possible, and also permit SEBI (WTM) to seek further directions from this Court, as and when, found necessary."
7. During the course of hearing, we were told that since the required documents, as per directions contained in the order of the Hon'ble Supreme Court, were not furnished by the appellants to the Board within the stipulated period, the Board has already filed a contempt petition before the Supreme Court. With regard to certain other directions the Board filed interlocutory applications (65 and 66 of 2012) which were disposed of on October 19, 2012 observing that there is no reason to pass any orders in the interlocutory applications since the directions given by the Court in its judgment dated August 31, 2012 are self explanatory. We are told a contempt petition filed by the respondent Board and a review petition filed by the appellants against the order dated August 31, 2012 are already pending before Hon'ble Supreme Court. The interlocutory application has already been disposed of observing that the directions given by the Apex Court are self explanatory. Under these circumstances, we fail to understand how this Tribunal gets the jurisdiction to entertain this appeal when the parties are supposed to take action in accordance with the directions given by the Hon'ble Supreme Court. Admittedly, the appellants have not yet tendered the money to the respondent Board as per directions contained in para 1 of the order, as reproduced above. The cause of action, if any, will arise if the money is tendered by the appellants as per directions of the Supreme Court and the same is not accepted by the Board. The Hon'ble Supreme Court is seized of the matter. The Board has been directed to submit status report, duly approved by Mr. Justice B.N. Agrawal who has been requested to oversee the implementation of the directions. We see no reason how this Tribunal gets jurisdiction to entertain the appeal or give any further directions in the matter. We are, therefore, of the view that any further direction or 6 modification in the directions issued by the Supreme Court can be sought for and granted by that Court alone.
We, therefore, find the appeal premature as well as non-maintainable. Dismissed. No costs.
Sd/-
P.K. Malhotra Member & Presiding Officer (Offg.) Sd/-
S.S.N. Moorthy Member 29.11.2012 Prepared and compared by:
msb