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 47, Cited by 55]

Securities Appellate Tribunal

Nirmal Bang Securities Pvt. Ltd. vs The Chairman, Securities And Exchange ... on 31 October, 2003

Equivalent citations: [2004]49SCL421(SAT)

ORDER

C. Achuthan, Presiding Officer

1. These four appeals are directed against the Respondent's composite order pertaining to the Appellants passed on 30.7.2002. The order is under regulation 29(3) of the Securities and Exchange Board of India (Stock Brokers and Sub Brokers) Regulations, 1992 (the Stock Broker Regulations) read with regulation 13 of the Securities and Exchange Board of India (Prohibition of Fraudulent and Unfair Trade Practices relating to Securities market) Regulations, 1995 (the FUTP Regulations). According to the Respondent (SEBI) "the index movements of stock exchanges showed excessive volatility especially during mid February to mid March, 2001". In the context of "apprehensions of possible attempts by certain entities to distort the true market discovery and manipulate the securities market" SEBI carried out a preliminary investigation to find out the role of various entities including the Appellants. According to SEBI these preliminary investigations revealed that the Appellants had indulged in large trading transactions in the scrips of some companies (stated in the impugned order) and "these transactions prima facie appeared, inter alia, to have been carried out to artificially depress the prices" of the scrips of the said companies. In that context on 18.4.2001 SEBI passed an exparte order debarring the Appellants from undertaking any fresh business as stock brokers and sub brokers till further order. A post decisional hearing was given to the Appellants on 30.4.2001 and thereafter an interim order confirming the exparte order was passed on 4.6.2001. On the same day an Enquiry Officer was appointed. The Enquiry Officer issued a show cause notice to the Appellant on 10.9.2001. He also issued a second show cause notice to them on 25.1.2002. The Enquiry Officer submitted his report on 22.5.2002. The Enquiry Officer in his report observed inter alia that:

A. Nirmal Bang Securities Pvt. Ltd.(NBS):
1. Indulging in large trading transactions in the selective scrips with a view to depress artificially the prices of these securities between mid February and mid March 2001 in a concerted manner with BEB. These scrips are of Global Tele, HFCL, Infosys, Satyam, DSQ Software, Zee Telefilms and Reliance Industries.
2. Dealing with unregistered sub brokers, Money Growth Investments and Arihant Investments
3. Indulging in short sales after 8.3.2001 in violation of SEBI Circular dated 7.3.2001.

A. Bang Equity Broking Pvt. Ltd. (BEB):

1. Indulging in large trading transactions in the selective scrips with a view to depress artificially the prices of these securities between mid February and mid March in a concerted manner. NBS was acting in concert with BEB in effecting large scale transactions in the scrips of Global Tele, HFCL, Infosys, Satyam, DSQ , Zee Telefilms. The trading by BEB in Global Tele, HFCL, Infosys, Satyam, DSQ Software and Zee Telefilms in which BEB had significant sales between mid February & mid March were found manipulative.
2. Two lakh shares of Global Tele were sold when share prices registered substantial fall.
3. Indulging in synchronised trades with First Global Stock Brokers (FGSB) in which the price, quantity etc were matched and which in turn is a manipulative practice.
4. Dealing with Palombe, an unregistered sub broker.
5. Indulging in short sales after 8.3.2001 in violation of SEBI Circular dated 7.3.2001.

A. Bama Securities Ltd (Bama):

1. Indulging in large trading transactions in the selective scrips with a view to depress artificially the prices of these securities between mid February and mid March in a concerted manner. The trading by Bama in Global Tele in Settlement No.8, HFCL in Settlement No.11, Satyam in Settlement No. 11, are considered significant sales. The trading by Bama on 23rd February, 1st March, 2nd March 2001 are very high and manipulative.
2. When share prices registered substantial fall - there were 11 sales in time slots which were considered significant.
3. Bama was acting in concert with Bang Securities (BSL/BSPL) for indulging in simultaneous sales in the scrips of Infosys, Reliance and Satyam on the specified dates.

A. Bang Securities P. Ltd. (BSL/BSPL):

Indulging in large trading transactions in the selective scrips with a view to depress artificially the prices of these securities between mid February and mid March in a concerted manner. The trading by BSL in Global Tele, HFCL, Reliance and Satyam were considered significant sales for the depression in the share prices.

2. The Respondent, in the light of the findings of the Enquiry Officer issued a show cause notice to the Appellants on 30.5.2002. They responded to the same by filing replies. They made oral submissions and filed written submissions also. The Respondent adjudicated matter and came to the conclusion that the Appellants "have indulged in large trading transactions with a view to depress the market artificially in a concerted manner, (indulged) in short sales, synchronised trading, trading in particular time slots when the share prices registered substantial fall, routing of large transactions through unregistered sub brokers". In the light of the said finding, the Respondent held the Appellants guilty of violating the Code of Conduct specified in Schedule II of the Stock Broker Regulations and regulations 4(a) to (d) of FUTP Regulations and ordered cancellation of the Appellants' registration with SEBI. Claiming to be aggrieved by the said order the Appellants preferred the present appeals under section 15T of the Securities and Exchange Board of India Act, 1992, (the SEBI Act) praying inter alia that the Respondent's order dated 30.7.2002 be set aside.

3. Shri Janak Dwarkadas, learned Senior Counsel appearing for the Appellants referred to the profile of the Appellants in each of the appeals. He submitted that the Appellants in appeal no.54/2002 (NBS) and 55/2002 (BEB) are corporate members of Bombay Stock Exchange (BSE) with three membership rights. Appellant in appeal no.56/2002 (Bama)is a member of National Stock Exchange and Appellant in appeal no. 57/2002 (BSPL) is a sub broker of Appellants in appeal no.54/2002 and 55/2002. The Appellant companies are presently under the management of the family members of Shri Nirmal Bang, namely Shri Delip Bang and Shri Kishore Bang. There are over 100 sub brokers registered under these entities - 56 sub brokers of NBS , 20 of BEB and 35 of Bama providing service to over 10000 retail investors across the country. According to the Appellants during the year 2000-2001, their annual traded turnover was to the tune of Rs.57,196 crores. Learned Senior Counsel submitted that the Appellants merely act as brokers for their various clients and transact in securities on their behalf without giving them any advice as to what securities to buy or sell, that they simply execute the orders for the sale or purchase of securities placed with them by their clients without influencing or contributing to the investment decisions of their client in any manner. Learned Counsel submitted that SEBI has not bothered to recognise the Appellants' position. For executing the orders of the clients as the clients' agents, the Appellants can not be held to have indulged in price manipulation, that the Respondent has not made any attempt to find out whether the alleged transactions were all proprietary transactions or transacting for the clients. Shri Dwarkadas submitted that according to the Respondent's theory Bulls are good and Bears are bad. He submitted that a market cannot operate without a buyer and a seller, that it is not proper to condemn those who sell the shares. Learned Senior Counsel submitted that SEBI has provided several built in safeguards to regulate the market and it is for SEBI to show how these safeguards were not observed, that carrying on transactions without flouting any of the regulations and by adhering to the safeguards cannot be viewed as a violation of SEBI requirements in position.

4. Learned Senior Counsel referred to the list of dates and events furnished in the written submission of the Appellants and submitted that in 1999-2000 there was an unprecedented boom in the information technology communication and entertainment stock (ICE Stocks) all over the world, that this resulted in buoyancy in the price of ICE stocks, that the prices of these stocks rose inter alia on NASDAQ as well as on the Stock Exchanges in India, that during this period the prices of these ICE stocks touched all time higher figures. He submitted that share of companies whose prices, the Appellants are accused of artificially depressing, had also risen as part of the unprecedented boom in prices during the period. Learned Senior Counsel stated that during the period March 2000 -2001 the upward trend in the prices of the ICE stock witnessed a global meltdown and the prices of these shares fell rapidly during this period, that NASDAQ registered a fall of over 60% during this period, that even in India the prices of ICE stocks crashed and the Sensex registered a fall of around 28% during this period, that the same shares the Appellants are accused of depressing, also witnessed a fall in prices in tune with the said trend. He submitted that on 28.2.2001, on presentation of Union Budget, the Sensex rose by 176 points. The share prices reacted to the market sentiment and rose, including the relevant shares referred to in SEBI's order, but SEBI has not charged any person in the context of Sensex going by 176 points. But Sensex fell by 171 points on 2.3.2001. According to the learned Senior Counsel this fall was due to sell off by foreign funds in Technology, Media and Telecom Stocks and profit warning by Oracle, the world's second largest software company as reported in the media, that the Respondent took note of the said fall and commenced investigation to ascertain the reasons for the fall in the market, though it did not consider to carry out any investigation on the sudden spurt of Sensex by 176 points on 28.2.2001. He submitted that SEBI conducted itself in such a manner, as if it is mandated to carry out investigations etc., only when the share prices fall and not when the prices move up even if such movement is artificial. Learned Senior Counsel stated that on 13.3.2001 "Tehehlka" revelations led to overall depression in market sentiment owing to political instability. He submitted that the Respondent has ignored the circumstances leading to the fall in price of scrips, which was a general phenomenon, and decided to charge the Appellants responsible for depressing the market without any justification.

5. Learned Senior Counsel having stated the scenario as aforesaid made the following submissions.

Limitation:

6. The impugned order has been passed in violation of Regulation 29(3) of the Stock Brokers Regulations, that Regulation 29(3) requires SEBI to pass the requisite orders within 30 days of the receipt of the reply to the show cause notice from the noticee. He submitted that the requirements under Regulation 29(3) are mandatory and no relaxation is available.

7. Even where a personal hearing has been sought, it is incumbent on SEBI to conclude such process and make the Order within the aforesaid period of 30 days. But SEBI has failed to follow the mandatory requirement of regulation 29(3) in the Appellants' case. He stated that the show cause notice dated 30th May, 2002 was issued to all the Appellants including Bama. Bama replied to the aforesaid notice vide its letter dated 12th June, 2002. This reply was delivered to SEBI on 12th June, 2002. Bama did not seek any personal hearing in the matter. Accordingly Bama did not appear before the Chairman, SEBI at the hearing afforded by the Chairman, SEBI and availed by the other Appellants. Consequently, as far as Bama is concerned, the order in the show cause notice was required to be passed not later than 11th July, 2002 in view of the said Regulation 29(3). The impugned order is however dated 30th July, 2002. Therefore, as far as Bama is concerned the impugned order has been passed in violation of the said Regulation 29(3). The provisions of Regulation 29(3) being mandatory the failure to comply with the same will vitiate any order passed in violation thereof. In view of the aforesaid, the impugned order is vitiated at least qua Bama. In the impugned order, the Respondent has come to the conclusion that all the Appellants were acting in concert to artificially depress the price in certain scrips. In this regard, the findings against the Appellants are therefore not severable. SEBI, passed a common order against all the Appellants in spite of the requests of the Appellants to treat them all individually and separately and to pass separate orders in respect of each of them. By clubbing all the Appellants together and rendering a finding in the impugned order that all the Appellants acted in concert to artificially depress the price in the scrip, the impugned order has become inseverable. Consequently, if the impugned order is vitiated qua Bama on account of a violation of the said Regulation 29(3), the impugned order can not survive qua the other three Appellants and must be set aside in toto. In support of the submission this Tribunal's decision in Atul Kanodia Vs. SEBI ((2002) 46 CLA 251 (Sat) was cited.

Cancellation of Registration of the Appellants not permissible

8. SEBI is not empowered to cancel the registration of the Appellants on the basis of the findings rendered in the impugned order. From the impugned order it is clear that SEBI has found the Appellants guilty of having violated the provisions of the Stock Brokers Regulation and the FUTP Regulations and the impugned order has been passed by SEBI, under Regulation 29(3) of the Stock Brokers Regulations and Regulation 13 of the FUTP Regulations. SEBI is not empowered or entitled to cancel the registration of the Appellants on the grounds of violation of the aforesaid Regulations. The penalty of cancellation of registration of Stock Broker/Sub Broker can be imposed by SEBI only on the grounds stipulated under Regulation 26(2) of the Stock Brokers Regulations that:

i if the stock broker/sub-broker violates any provisions of the insider trading regulations or take over regulations; or (ii) if he is guilty of fraud or is convicted of a criminal offence; or (iii) if his membership of the Stock Exchange is cancelled by the Stock Exchange.

9. In the instant case, the Appellants have not been charged with or found guilty of any of the aforesaid. Therefore, SEBI is not entitled or empowered to cancel the registration of the Appellants.

10. Regulation 13 of the FUTP Regulations provides that:

"The Board may, in the circumstances specified in Regulation 11, and without prejudice to its powers under Regulation 12, initiate action for suspension or cancellation of registration of an intermediary holding a certificate of registration under section 12 of the Act.
Provided that no such certificate shall be suspended or cancelled unless the procedure specified in the Regulation applicable to such intermediary is complied with."

11. It is apparent that though Regulation 13 empowers SEBI to initiate action for suspension or cancellation of registration of an intermediary, which would include a stock broker / sub-broker, it does not provide for the situations in which the registration may be suspended or cancelled.

12. The situation under which the registration of a Stock Broker - Sub-Broker may be suspended or cancelled by SEBI are prescribed in Regulation 26 of the Stock Brokers Regulations. Therefore, of necessity, in deciding whether the registration of a Broker / Sub-Broker can be suspended or cancelled in a given situation, aid must be taken of the provisions of the said Regulation 26. In this regard, it be noted that the FUTP Regulations, were made in 1995 whereas the Stock Brokers Regulations, were made in 1992 i.e. prior to the notification of FUTP Regulations, which shows that while framing the FUTP Regulations the law-makers were aware and in any event deemed to be aware of the pre-existing Stock Brokers Regulations. Consequently, the proviso to Regulation 13 must be read harmoniously with the provisions of the said Regulation 26. The Stock Broker Regulations provide for suspension of registration of Stock Brokers / Sub-Brokers in Regulation 26(1) in certain situations. Regulation 26(1)(v) specifically provides for the suspension of registration in the event of a Broker / Sub-Broker indulging in manipulation or price rigging in the market (which is the charge / finding against the Appellants in the present case). Regulation 26(2) provides for the penalty of cancellation of registration. Regulation 26(2)(ii) provides for the cancellation of registration in the event of a Stock Broker /Sub- Broker being found guilty of fraud. Hence it is clear that though market manipulation and fraud are both covered by the FUTP Regulations, different penalties are prescribed for market manipulation and fraud by Regulation 26 of the Stock Broker Regulations. Thus, it is clear that when an intermediary - such a Broker / Sub-Broker - is found guilty of violating the FUTP Regulations, the penalty which may be awarded would depend upon whether the violation complained of is within Regulation 26(1) or Regulation 26(2) of the Stock Broker Regulations. Though market manipulation and fraud are both covered by the FUTP Regulations, market manipulation entails suspension of registration, fraud entails cancellation of registration. The different punishments of suspension and cancellation have obviously been provided for on the basis of the seriousness of the charge / violation. The charge of fraud, being more serious than that of market manipulation, therefore entails cancellation of registration while market manipulation entails suspension of registration. As far as the Appellants are concerned, the charge / finding against the Appellants is that of market manipulation, i.e. violation of Regulation 4 of the FUTP Regulations. This would be covered by Regulation 26(1)(i)(v) of the Stock Broker Regulations and not by Regulation 26(2). Accordingly, there was no question of canceling the registration of the Appellants and the impugned order is therefore clearly ultra vires and without authority. Regulation 13 of the FUTP Regulations, uses the word "intermediary". An intermediary would include merchant bankers, portfolio managers, mutual funds, venture capitalists, registrars to an issue, share transfer agents, under-writers, foreign institutional investors, etc., that for each of the intermediaries separate Regulations have been framed by the Legislature. It is significant that each of these Regulations which apply to the different intermediaries, contain provisions such as Chapter VI of the Stock Broker Regulations, providing for eventualities/situation in which the registration of the intermediary can be suspended or cancelled. An examination of the different Regulations in respect of the different intermediaries will show that the Legislature has consciously provided for specific situations in which the registration of a particular intermediary may be cancelled or suspended. These provisions are intermediary-specific and offence-specific. It is apparent that while prescribing the situations / eventualities in which the registration of an intermediary may be cancelled or suspended, the Legislature has taken into consideration the functions of the intermediary, the likelihood, ability, and possibility of the intermediary committing a particular violation, the consequences on the intermediary, etc. For example, whereas Regulation 26 of the Stock Broker Regulations merely provides for suspension of the registration of a Stock Broker / Sub-Broker for market manipulation, Regulation 23 of the SEBI (Foreign Institutional Investors) Regulations, 1995 provides for cancellation of registration of an FII for indulging in market manipulation.

13. An analysis of the provisions of Regulations 25 and 26 will show that Regulation 25 is a general provision conferring upon SEBI the general power to impose the penalty of suspension or cancellation of registration, Regulation 26 prescribes the situations, conditions under which the penalty of suspension or cancellation of registration may be imposed. In other words Regulation 26 contains the guidelines to be followed by SEBI while imposing a penalty of suspension or cancellation of registration and such penalties imposed by SEBI is strictly in accordance with the provisions of Regulation 26. This is further born out by the fact that Regulation 26 covers all the situations listed in Regulation 25(1). This is the only harmonious construction that can be placed on Regulations 25 and 26 and the only construction by which the provisions of Regulations 25 and 26 will be given full effect to and rendered workable. This will also prevent Regulation 25 from being rendered unconstitutional.

No Artificial Depression of Prices by the Appellants Artificial depression not established

14. Apart from intention, it has also to be established as a fact that the depression in the prices of the securities was artificial. Hence, it will have to be shown that the depression in share prices was an unreal or a fake or a temporary one. In the instant case, it is absolutely clear that the depression in share prices was an unreal or a fake or a temporary one. In the instant case, it is absolutely clear that the depression in the share prices was a real and genuine depression caused by such factors like unprecedented boom in the Information Technology, Communication and Entertainment stocks, (ICE stocks) all over the world, an irrational exumberance witnessed in the various stocks and global indices touched all time high figures, that this uptrend started witnessing a meltdown post March 2000 and prices of the ICE stocks started falling rapidly, the NASDAQ registered a fall of over 60% between March 2000 to March 2001, the Japanese markets and Korean markets also fell between 25% to 40% during this period that in consonance with the Intentional trends, Indian share prices also fell and the Sensex registered a fall of around 28% during this period. Various Indian Companies had overseas listings. The ADR's of various Indian IT companies like Infosys, Wipro, Satyam (Relevant stocks) etc. also fell in line with the fall of Global prices. Factors particular to Indian markets were failure of the Calcutta Stock Exchange; Madhavpura Bank Scam; financial problems of Ketan Parekh; large selling by FIIs; large selling by Indian Institutions; issues of Corporate Governanace in specific stocks; Gujrat Earthquake ; fears of economic slowdown; downward revision of weightage to India in the MSCI Emerging markets index; the UTI debacle ; the sudden withdrawal of funds from the ALBM segment etc. as reported by SEBI and Newspapers.

15. If SEBI does not admit the above factors responsible then it has to prove its version. It can not go by surmises and conjunctures.

16. One fact alone establishes that the depression in the share prices of the concerned scrips was not an artificial one but was a real one. The prices of shares continued a downward spiral even after 15th March 2001 upto August 2001. If, as alleged, the depression in the prices were artificial and brought about by the alleged acts of the Appellants, then on and after 18th April, 2001, when the Appellants broking operations were suspended, the trend would have been reversed.

17. Before SEBI can accuse a person of causing an artificial depression in the price of a scrip, SEBI must also determine how much of the fall in the price was artificial and how much of it was real and what proportion of the fall can be attributed to a particular person / transaction.

18. It was impossible for the Appellants to have depressed the prices of the concerned scrips in view of the following: Referred to the following chart showing the equity capital and market capitalization of the concerned scrips together with the average traded volumes in the said stocks.

Stock Equity Capital Price 15-Feb Market Cap Average volume BSE Average volume NSE Appellants Volume % of total volume   Rs. Crs.

Rs.

Rs. Crs.

No. of Shares No. of Shares No of Shares   Global Tele 43.72 642 2,806 52,84,591 75,09,931 3,65,094 2.85% HFCL 78.82 1002 7,897 65,23,179 1,00,05,672 4,21,854 2.55% DSQ Software 30.55 457 1,396 45,44,178 87,50,937 4,15,657 3.13% Zee Telefilms 41.25 244 10,065 1,32,91,975 1,63,99,270 11,55,038 3.89% Wipro 46.50 2943 68,424 8,91,076 7,83,576 45,847 2.74% Satyam 56.24 378 10,629 1,36,41,985 1,82,03,321 10,97,614 3.45% Comp.

             

MTNL 630.00 182 11,466 27,54,052 27,37,317 2,60,165 4.74% SBI 526.30 244 12,841 21,65,460 28,50,512 1,95,352 3.89% Infosys 33.08 6497 42,984 6,42,255 7,35,470 59,591 4.33% Sterllte 27.95 768 4,293 9,29,737 5,62,615 47,196 3.16% Opticals              

19. By way of illustration referred to Global Tele, that against a capital of Rs.43.72 crores market capitalisation was Rs.2806 crores, which indicates that the share was heavily traded. Trades transacted by the Appellant was just 2.86% of the total volume. No inference can be drawn on the basis of the data that such a small percentage of trade was responsible for depressing the market. SEBI has not bothered to find out who are the persons who traded in the balance 97.15%, that it is not stated as to whether 2.85% was purchase or sale, that SEBI has not stated as to whether the Appellants were doing proprietary transactions or for clients.

20. All the stocks listed above have a huge market capitalization and substantial holdings by the FIIs and Indian Financial Institutions and are highly liquid and actively traded scrips. FIIs and Indian Institutions like UTI have come to play a very important role in the Indian Capital market and market movements to a large extent are determined by the buying and selling pattern of the FIIs & Indian Institutions. FII volumes are 5%-10% of the total volumes and account for 35% to 40% of the total delivery volumes at the exchange. FIIs had cumulative sales of Rs.1,344 crores on February 28, 2001, March 1, 2001 and March 2, 2001. Any attempt to depress the prices of the said shares "artificially" would result in an immediate buying from the various FIIs and FIs. SEBI over the years has put in a number of safeguards in terms of limits on individual scrips a broker can carry, global limits across scrips on individual brokers, high / low circuit filters for each stock on any trading day etc. Requisite intention not established

21. Before a person can be held guilty of violating Regulation 4(a) of the FUTP Regulations, it must be established that the transaction in securities were effected or entered into with the intention of artificially depressing the prices of securities. This intention will have to be determined inter alia on a consideration of the factors: (a) that the role played by the intermediary in the market. For instance, that, they operated a discount broking house; that they did not control or influence the investment decisions of their clients; that if such an intermediary were to only execute orders of its constituents, it cannot be held guilty of depressing the price artificially or otherwise, (b) the market conditions e.g. whether the share price was already falling before the sales were effected, (c) the nature of sales, i.e. short sales, sales against previous purchases, sales against deliveries, limit order sales etc., (d) previous positions in the scrip (e) subsequent positions in the scrip, (f) previous and subsequent volumes of the member in the relevant scrip, (g) trading pattern in other scrips, (h) motive (i) general trading pattern of other market participants like FIIs (j) general sentiment in the market.

22. The fact that the Appellants did not have any such intentions is clear from the fact that the markets were already falling since January 2001 and continued to fall even after 15th March 2001; that most of the sales of the Appellants were either against previous purchases or for delivery, all sales were limit order sales, the Appellants were also net buyers during the relevant period. On a particular day in a particular settlement, there are several instances where when one of the Appellants had net sales in a scrip, the other Appellants had net purchases in the same scrip. The Appellants were overall net buyers in the market especially in index weighted stocks during the relevant period. No motive has been established by SEBI.

Net sales methodology flawed

23. For holding a person guilty of violating Regulation 4(a), it must be established that certain specific transactions effected or entered into by a person caused a depression in the price of a scrip. In other words, SEBI must identify those specific transactions of a person, which in fact depressed the price of the scrip. SEBI cannot hold a person guilty of violating Regulation 4(a) on the basis of the net sales of the person either at the end of the day or at the end of the settlement. In the instant case, this is exactly what SEBI has done. SEBI has impugned all the net sales of the Appellants and concluded that these net sales led to an artificial depression in prices of the concerned scrips. This approach of SEBI is absurd for the reason that if net sales are to be the criteria for holding a person guilty of market manipulation, a person who short sells a large quantity of shares which actually results in the artificial depression of price of the scrip but covers up these sales by purchasing the same after the price has fallen and creates a small purchase position, will not be guilty of artificial depression of prices. On the other hand, a person who has been holding a huge quantity of shares of a particular scrip for a long period of time finds that the market is falling and decides to sell the whole lot of shares thereby creating a net sale position for himself, will be held guilty of artificially depressing prices. The relevant findings of the Chairman, SEBI in this regard are that "the findings are given in the context of market fall therefore there is no need to give a finding for every instance that it resulted in a fall. The co-relation between the price movement and fall is self-explanatory from the figures." SEBI says there is a fall in the market and therefore it need not explain. Sales have resulted in delivery. So how Appellants are benefited, that SEBI has to show this.

"the net sale position is not altered whether there is a delivery". SEBI sees only net sales. In fact actual delivery of shares indicates the bonafides of the Appellants.
"I found that the member did not deny the sales but only stated that they resulted in deliveries, which in any case will not alter the net sales position". In a falling market the Appellant sold, so it is necessary to correlate the sale.
"as already stated, it is not necessary that every time the finding on correlation between the transactions and the fall should be given."

The aforesaid "findings" are fallacious and in fact demonstrates the inability of SEBI to arrive at a sound factual finding.

24. The concerned scrips are traded on both NSE and BSE. All market participants are permitted to trade on both the exchanges. NSE had twice the traded volumes of the BSE. Accordingly, the aggregate net sales of both BSE & NSE, are required to be considered when computing the percentage net sales of the Appellants. This is more so because both the exchanges had different settlement period and lot of shifting of positions used to take place on the last day of the settlement period in view of the carry forward margin requirement.

Aappellants' net sales had no impact on prices.

25. Far from causing any depression in the share price, the net sales of the Appellants, in fact, had no impact on the prices of the concerned scrips. This is clear from the discussion below. It will be seen that the Enquiry Officer (EO) as well as the Respondent have deliberately ignored and overlooked all the relevant and material facts, which were obviously inconvenient for them, with a view to achieve the pre-determined objective of holding the Appellants guilty. The facts set below completely demolish the findings in the Enquiry Report and the Impugned Order.

Specific submissions on the Enquiry Report and the Impugned Order Net positions of NBS and BEB The scrip-wise analysis of the same is given below:

HFCL Settlement Number Date From Date To Opening price High Price Closing price Our Net Position % of net of BSE Our Net Position % of net of BSE Rs.
Rs.
Rs.
Nirmal Bang Bang Equity
-
1044
22.1.01

26.1.01 1,241 1,300 1,269

-46,225

-5.0% +59390 6.4% 1045 29.1.01 02.2.01 1,250 1,264 1,027

-16,257

-0.7% +3935 0.2% 1046 35.2.01 09.2.01 1,000 11,039 965 +16,375 +1.0% +57764 3.7% 1047 12.2.01 16.2.01 950 1,019 909

-20,173

-1.9% 53,442

-5.0% 1048 19.2.01 23.2.01 910 923 743 +69,761 +6.7% +78,220 +7.5% 1049 26.2.01 02.3.01 740 I752 605 +16,852 +0.7%

-86,055

-3.5% 1050 05.3.01 09.3.01 585 I625 326 +18,015 +0.5% +5,556 +0.2% 1051 12.3.01 16.3.01 301 022 214 +22,820 +0.6% +27,724 +0.7%

34. Significantly, the Enquiry Officer has not found NBS and BEB guilty of artificially depressing the price of this scrip. Despite this, the Respondent has concluded that NBS and BEB depressed the price of this scrip by acting in concert.

35. From the above table, it is clear that in 3 of the settlements, the net positions of NBS and BEB were exactly the opposite. In 4 settlements, NBS and BEB had net purchase position. In fact, BEB has net purchase position in 6 out of 8 settlements. NBS and BEB have common net sales position only in one settlement i.e. S.No.1047. This fact clearly established that NBS and BEB were not at all acting in concert to depress the price of the scrip. Admittedly, in Settlement 1047, the entire net sales of NBS were against delivery and the entire net sales of BEB were against previous purchases. In S.No.1047, the price of the scrip fell by Rs.41. Accordingly the fall that can be attributed to NBS and BEB is 6.9% of Rs.41 i.e. Rs.2.83, which is insignificant. In S.No.1049, while BEB was a net seller, NBS was a net purchaser. This clearly shows that the Appellants had no intention of depressing the price of the scrip. In S.No.1049, BEB had a combined sale position of 2.8% and the price fell by Rs.138. Accordingly, the fall that can be attributed to NBS and BEB is 2.8% of Rs.138 i.e. Rs.3.86, which is again insignificant. In S.No.1048, when NBS and BEB were both net purchasers, the price fell by Rs.166 i.e. from Rs.909 to Rs.743, a fall of 18.26%. This shows that there was no co-relation between the Appellants' transactions and the fall in the share prices. Similarly in S.No.1050 and 1051, when NBS and BEB were net purchasers, the price fell from Rs.605 to Rs.214, a fall of Rs.396 (65.45%). This shows that there was no co-relation between the Appellants' transactions and the fall in the share prices.

36. All the sales of NBS and BEB were pursuant to limit orders. In other words, NBS and BEB specified the price at which they were offering to sell the shares to willing buyers. The limit prices were within +/- 0.5% of the prevailing market prices. The significance of a limit order is that if a person is desirous of artificially depressing the price, his natural and most obvious action would be to either make huge sales without any limit or more likely to offer large number of shares for sale at a price much lower than the prevailing market price. It is pertinent to note that this is not the case in respect of even a single sale transaction of either NBS or BEB. Both the Enquiry Officer and the Respondent have conveniently ignored this aspect of the matter. Not a single sale transaction of NBS or BEB were executed at the lower circuit filter rate.

37. All the net sales considered by SEBI include sales on behalf of the clients, which were effected on the instructions of the clients. SEBI has not bothered to distinguish between client sales and proprietary sales and has treated them on par. This action is clearly untenable. This is more so in view of the fact that SEBI has nowhere alleged that the Appellants were acting in concert with their clients nor that these client trades were actually proprietary trades of the Appellant. In the case of BEB, all the sales were on behalf of clients.

Infosys Tehnoloaies Settlement Number Date From Date Opening price High Closing price Our Net Position % of net of BSE Out Net Position % of net of BSE To Price Rs.

Rs.

Rs.

Nirmal Bang BangEquity 6,860 1046 05.2.01 09.2.01 6,777 6.777 6,406 +1,796 +1.0% +341 +0.2% 1047 12.2.01 16.2.01 6380 6.537 6,254 +7.139 +4.8% +270 +0.2% 1048 19.2.01 23.2.01 6260 6,343 5,598

-2.687

-1.0% +220 +0.1% 1049 26.2.01 02.3.01 5,730 6,330 4,940

-18,600

-6.4% +1,011 +0.3% 1050 05.3.01 09.3.01 4,700 5,315 4,817

-9,549

-3.3%

-1,225

-0.4% 1051 12.3.01 16.3.01 4,738 4,990 4,694

-42,013

-12.6%

-162

-0.0%

38. The net sales of 18,600 of NBS in S.No.1049 were fully delivered. In S.No.1049, the price of the scrip fell fromRs.5,598 to Rs.4,940 i.e. by Rs.658. On this basis, the net sales of 6.4% of NBS accounted for only Rs.42.11 of the fall. In S.No.1049, while NBS was a net seller, BEB was a net purchaser. This clearly militates against any intention on the part of the Appellants to depress the price of the scrip.

39. The sale of 42,013 shares by NBS in S.No.1051 was backed by delivery. The fall in price during S.No.1051 was Rs.123. Consequently, the fall is attributable to NBS would be Rs.15.50 only. In S.No.1046 and S.No.1047, when NBS and BEB were net purchasers, the price fell from Rs.6,860 to Rs.6,254, a fall of Rs.606. This shows that there is no co-relation between the transactions of the appellants and the fall in the price of the scrip. In S.No.1048, when NBS sold 2,687 shares, the price fell by Rs.656 whereas in S.No.1049 when NBS sold 18,600 shares the price fell by Rs.658 only. This again shows that there was no co-relation between the net sales by NBS and the fall in prices. In S.No.1050 when NBS sold 9,549 shares, the price fell by Rs.123 and in S.No. 1051, when NBS sold 42,013 shares, the price fell by Rs.123 only. This again shows that there is no co-relation between the net sales by NBS and the fall in prices. On SEBI's own showing, the net sales of BEB of 162 shares in S.No.1051 constitutes 0.0% of the net of BSE and yet an allegation of acting in concert with NBS is made on the basis of this sale. This establishes that the fall is natural and not artificial. In S.No.1048, the net sales of NBS amounting to 2,687 shares were equivalent to only 1% of the net of BSE. Hence, it follows that totally 2,66,013 shares were sold by others. Similarly in S.No.1049, while NBS sold 18,600 shares, 2,72,025 shares were sold by others. So also, in S.No.1050, while the combined net sales of NBS and BEB were 10,774 shares, the net sale of others was 2,78,589. In S.No.1051, while the combined net sales of NBS and BEB were 42,175 shares, the net sale of others was 2,91,261. In total, while NBS and BEB sold 73,005 shares in 4 settlements on the BSE, a total of 11,07,888 were sold by other market participants. If the figures of NSE are taken into account, the percentage net sale of NBS and BEB would be miniscule. Hence it is clear that NBS and BEB were net sellers only to a small extent and the major net sales were by other market participants.

40. The submissions regarding limit orders, non-distinguishing of client and proprietary trades and the absence any sales at the lower circuit filter levels reiterated.

Satvam Computers Settlement Number Date Date Opening price High Price Closing price Our Net Position % of net of BSE Our Net Position % of net of BSE From To       Rs.

Rs.

Rs.

Nirmal Bang   Bang Equity

-

1043

15.01.01 19.01.01 386 421 418

-70,086

-2.2% +17,147 +0.5% 1044 22.1.01 26.1.01 424 430 414 +2,41,352 +9.2%

-56,404

-

                 

2.2.% 1045 29.1.01 02.2.01 400 428 415 +2,813 +0.1%

-23,185

-0.8% 1046 05.2.01 09.2.01 400 412 372

-224,803

-5.6% +7,944 +0.2% 1047 12.2.01 16.2.01 375 387 365 +289,734 +9.5% +85,763 +2.8% 1048 19.2.01 23.2.01 361 376 318

-35,040

-1.6%

-82,550

-3.8% 1049 26.2.01 02.3.01 321 353 263

-344,378

-8.2% +26,357 +0.6% 1050 05.3.01 09.3.01 250 280 229 +305,263 +10.2% +2,365 +0.1% 1051 12.3.01 16.3.01 230 264 237

-78,831

-1.6%

-36,222

-0.7%

41. The settlement-wise position given above are admittedly net positions for the settlement without taking into account the opening positions. Hence, the finding of the Respondent, that the purchase position of 2,41,352 shares in S.No.1044 were reduced to 2,813 shares in S.No.1045 is incorrect (Page 68 of the Appeal). In fact, these were separate purchases made in two different settlements.

42. The net sales of NBS in S.No.1046, 1048 and 1051 were either against previous purchases or against delivery. The net sales of BEB in all the settlements were either against previous purchases or for delivery. Besides, all sales of BEB were on behalf of its clients.

43. In S.No.1046, when NBS was a net seller, the price of the scrip fell from Rs.415 to Rs.372. Thereafter, in S.No.1047, when NBS was a net purchaser, the price still fell. Also in S.No.1050, when NBS was a net buyer, the price fell further by Rs.34. Thereafter, in S.No.1051, when both NBS and BEB were net sellers, the price went up by Rs.8/-. This clearly shows that there is no co-relation between the transactions of the appellants and the movement in the price of the scrip. This also shows that NBS and BEB were not acting in concert. Out of the 9 settlements shown above, NBS and BEB had different positions in 5 settlements, common purchase positions in 2 settlements and common sale positions in 2 settlements. In S.No.1046 and 1049, in respect of which it is alleged that NBS effected net sales with a view to depress the price of the scrip, it is seen that BEB had net purchases. This clearly militates against the imputation of any intention to the appellants to depress prices. It has been held by the Respondent that NBS and BEB acted in concert in S.No.1048 and 1051 to bring down the prices as they were both net sellers in these settlements. The Respondent completely overlooked the fact that in S.No.1051, the price of the scrip closed at a figure higher than the closing price in S.No.1050. The Respondent has surmised that the net purchases in S.No.1047 and 1050 were to cover the net sales of the previous settlements. He has conveniently ignored the fact that the net sales in S.No.1046 and 1051 were against previous purchases.

44. The particulars of the net sales of NBS and BEB viz-a-vis the net sales by other market participants are that S.No. Our Sales Sales by other market participants.

1046

-2,24,803

-37,89,536 1047 +

-30,49,830 1048

-1,17,590

-20,72,410 1049

-3,44,378

-38,55,354 1050 +

-29,92,775 1051

-1,15,053

-48,11,884 DSQ Software Settlement Number Date From Date To Opening price High Price Closing price Our Net Position % of net of BSE Out Net Position % of net of BSE       Rs.

Rs.

Rs.

Nirmal Bang   Bang Equity             415         1046 05.2.01 09.2.01 410 446 418 +321.012 +57.2% +405 +0.1% 1047 12.2.01 16.2.01 415 463 423 +415 +0.1%

-3.358

-0.5% 1048 19.2.01 23.2.01 424 433 369

-14.298

-3.1%

-606

-0.1% 1049 26.2.01 02,3.01 375 398 304 +132.30C +19.8% +285 +0.0% 1050 05.3.01 09,3.01 300 318 212 +15,195 +0.6% +9.255 +0.3% 1051 12.3.01 16.3.01 195 195 145 +4,020 +0.1% +7,245 +0.2%

45. Significantly, neither the Enquiry Officer nor the Respondent has found that either NBS or BEB effected transactions in the shares of this scrip with the intention of causing an artificial depression in the price of this scrip or that the transactions effected by NBS or BEB, in fact, caused a depression in the price of this scrip. In fact, as far as BEB is concerned, the Respondent has not even confirmed the findings of the Enquiry Officer. The only conclusions of the Enquiry Officer are that NBS unwound its net purchases and that BEB was also simultaneously selling shares of this scrip.

46. The finding of the Enquiry Officer and the Respondent that the net purchases made by NBS in S.No.1046 were unwound in the subsequent S.No.1047 and 1048 is incorrect. The Respondent has wrongly stated that this fact was admitted by the Appellants. The net positions given in the statement contained in the report of the Enquiry Officer are the net positions arrived at on the basis of the purchases and sales in a particular settlement without taking into account the opening position in the settlement. In view of this, the net positions of +415 and -14298 in S.Nos.1047 and 1048 do not reflect the unwinding of previous purchases. This establishes that the findings that the net purchases in S.No.1046, which stood at 52.6% of the net of BSE came down to 0.1% of the net purchase position in S.No.1047, which shows that NBS purchased more shares in this settlement than the shares it sold. These facts have been conveniently ignored by the Enquiry Officer as well as the Respondent.

47. Both the Enquiry Officer as well as the Respondent have failed and neglected to analyse the trend in the price of this scrip with reference to the transactions of NBS and BEB, which is essential to determine whether these transactions caused any depression, artificial or otherwise, in the price of the scrip. In fact, this is the single most important factor, which was required to be considered by SEBI. The approach of SEBI for reaching conclusions on the basis of unwinding of previous purchases de hors the effect of the transactions on the price of the scrip is misconceived and erroneous. The reasons for adopting this approach are obvious, as will be evident from the following that even if the finding of the Enquiry Officer and the Respondent that NBS unwound previous purchases in S.No.1047 is to be accepted, it is significant that the price of the scrip has risen during this settlement as compared to the previous one. This shows that the purported unwinding of previous purchases did not cause any depression in the price of the scrip.

48. In S.No.1049, 1050 and 1051, the price of the scrip registered a substantial fall despite NBS being a net purchaser in each of these settlements. Instead of appreciating this fact, both the Enquiry Officer and the Respondent have stated that the net purchases in these settlements have to be seen against the background of unwinding previous purchases. The whole approach of SEBI is flawed. The Enquiry Officer and the Respondent have both failed to appreciate that out of the six settlements under consideration, NBS had net sales only in one. In S.No.1047, while NBS was a net purchaser, BEB was a net seller. This completely demolishes the finding that BEB was simultaneously selling shares of this scrip. The net sales of BEB are completely insignificant in comparison with the total volumes of the scrip on the BSE. The net sales of BEB constituted 0.5% and 0.1% of the net of BSE in S.No.1047 and 1048 respectively. In fact, the net sales of BEB in S.No.1048 were only 606 shares. These net sales could never have had any effect on the price of the scrip. In fact, also, the net sales of BEB did not cause any fall in the price of the scrip. This is clear from one fact alone and that is that when BEB was a net seller in S.No.1047, the price of the scrip rose. The submissions regarding limit orders, non-distinguishing of client and proprietary trades and the absence of any sales at the lower circuit filter levels reiterated.

Zee Telefilms Settlement Number Date From Date To Opening price High Price Closing price Our Net Position % of net of BSE Out Net Position % of net of BSE Rs.

Rs.

Rs.

Nirmal Bang Bang Equity 254 1046 05.2.01 09.2.01 252 260 230

-52,205

-1.8%

-150,508

-5.3% 1047 12.2.01 16.2.01 229 247 231

-21,936

-0.7% +144.34C +4.5% 1048 19.2.01 23.2.01 234 240 210

-141,699

-1.6%

-182,780

-2.0% 1049 26.2.01 02.3.01 215 215 136 +209,795 4.37%

-82,020

-1.7% 1050 05.3.01 09.3.01 125 147 115 +37,013 0.3% +44,200 +0.4% 1051 12.3.01 16.3.01 113 156 144

-87,183

-1.1%

-31,846

-0.4% Date BEB Net Closing Price Price Change 16.2.2001   231   19.2.2001 +63.025 229

-2 20.2.2001 +105.925 232 +3 21.2.2001

-41,500 237 +5 22.2.2001

-257.590 235

-2 23.2.2001

-52,640 210

-25 26.2.2001 +18,865 192

-18 27.2.2001

-95,510 165

-27 28.2.2001

-850 171 +6 01.3.2001 +23,135 162

-9 02.3.2001

-27,660 136

-26

49. With regard to trading in this scrip, the main findings are against BEB. As far as NBS is concerned, the only finding of the Enquiry Officer as well as the Respondent is that to the extent that NBS and BEB were simultaneously selling in S.No.1048 and 1049, they could not be said to be acting in concert. As against BEB, the Enquiry Officer has come to the conclusion that "it can be reasonably concluded that the purchases in S.No.1050 when the closing price was Rs.115 could be with a view to cover the earlier short sales and / or taking advantage of the fall in prices after hammering down the prices." The Respondent has merely substituted the words "could be" with the word "was". Both the Enquiry Officer and the Respondent have not given any reasons in support of the finding of "hammering down the prices" by BEB. As such, it is clear that the Enquiry Officer and the Respondent have both proceeded on the presumption that BEB hammered down the price of the scrip without coming to any independent reasoned conclusion in that regard.

50. An examination of the above tables will clearly show that the transactions of NBS and BEB did not cause any depression in the price of the scrip. In fact, these transactions did not have any impact at all on the price of the scrip. In S.No.1047, the price of the scrip remained steady despite net sales of NBS to the tune of 21,036 shares and net purchases of BEB to the tune of 1,44,340 shares. Thereafter, despite NBS being a net purchaser in S.No.1049 to the tune of 2,09,795 shares, the price of the scrip registered a substantial fall. Subsequently, even though NBS and BEB were both net purchasers in S.No.1050, the price of the scrip continued to fall. Significantly, in S.No.1051, when both NBS and BEB were net sellers, the price of the scrip rose. These facts clearly establishes that neither NBS nor BEB caused any fall in the price of the scrip much less hammered the price of the scrip. In S.No.1047 and 1049, both NBS and BEB had different positions. When NBS had net sales, BEB had net purchases and vice versa. This completely demolishes the charge/finding that NBS and BEB were acting in concert. Even the net sales of NBS and BEB taken together were insignificant when compared to the net of BSE and consequently could never have had any impact on the price of the scrip. Both the Enquiry Officer and the Respondent have stressed on the fact that on 23rd and 27th February and 2nd March 2001, when BEB was a net seller the price of the scrip registered a fall. Both the Enquiry Officer and the Chairman, SEBI have ignored the fact that the price of the scrip registered a fall even when BEB was a net purchaser on 19th & 26th February and 1st March 2001, which shows that the transactions of BEB did not have any effect on the price of the scrip much less resulted in a depression in the price of the scrip. Another significant fact is that when BEB had a relatively large net purchase position on 20th February 2001 and a relatively large sale position on 22nd February 2001, the price of the scrip barely moved. Further, on 21st February 2001 and 28th February 2001, the price of the scrip in fact rose despite the net sales of BEB. All these relevant facts have been conveniently ignored and overlooked by the Enquiry Officer and the Chairman, SEBI. It is clear that they have deliberately turned a blind eye to these facts. When confronted with all this facts both Enquiry Officer as well as the Respondent has rendered an incredible findings as follows(in confirmation of the finding of the EO) that :

"As already stated, it is not necessary that every time the finding on correlation between the transactions and the fall should be given. It is to be kept in mind that the whole enquiry is with regard to depression in share prices caused artificially by the member" (Page 36 of the Impugned Order).
"In cases of this nature when there is a series of transactions over a period of time, it cannot be determined with mathematical accuracy the extent of the fall vis--vis the members trade. What is to be seen is the overall trading behaviour of the member The proportion of his sales to the exchange net sales should be taken into account. I am of the view that we should see as to what is the contribution of the member to the demand as a whole in the market whether the purchases are on account of covering of previous short sales" (Page 46 of the Impugned Order).

51. The submissions regarding limit orders, non-distinguishing of client and proprietary trades and the absence of any sales at the lower circuit filter levels reiterated.

Wipro Settlemenl Number Date From Date To Opening price High Price Closing price Our Net Position % of net of BSE Out Net Position % of net of BSE       Rs.

Rs.

Rs.

Nirmal Bang   Bang Equity             2,713         1046 05.2.01 09.2.01 2.755 2,985 2,938 +16.153 +4.8% +9,844 +2.9% 1047 12.2.01 16.2.01 2,930 3,074 2,828

-4,359

-2.2%

-10,198

-5.2% 1048 19.2.01 23.2.01 2,820 2,889 2,501 +3,171 +l.9% +238 +0.1% 1049 26.2.01 02.3.01 2,550 2,637 2.079

-10.229 3.96% +258 +0.1% 1050 05.3.01 09.3.01 2,001 2,315 1,935 +12,005 5.1%

-217

-0.1% 1051 12.3.01 16.3.01 1,890 1,950 1,660 +265 0.1%

-139

-0.1%

52. Though the Enquiry Officer concluded the trading pattern in the scrip did not show any significant net sales with a view to depress the prices except in S.No.1047 when both NBS and BEB had net sales, the Respondent did not confirm this finding in the Impugned Order. The Respondent has completely ignored this finding. The only reasonable conclusion can be that the Respondent has not agreed with the findings of the Enquiry Officer. In this view of the matter, the Appellants are not dealing with the findings of the Enquiry Officer.

Trading by BAMA on 23rd February, 1st & 2nd March 2001.

53. The Enquiry Officer and the Respondent both came to the conclusion that the trading pattern of Bama on 22nd, 23rd and 28th February, 1st and 2nd March in the scrips of Global Telesystems, HFCL, Satyam, Silverline, Zee and Wipro showed that Bama was a consistent net seller and also unwound the previously built purchase positions and created fresh net sales positions that can be said to have contributed to the artificial depression of prices of these scrips during the relevant period.

54. According to the Enquiry Officer and the Respondent, Bama was a consistent seller in these scrips on 22nd, 23rd and 28th February and 1st and 2nd March, 2001 as under:

Scrip 22-Feb 23-Feb 28-Feb 1-Mar 2-Mar Global Telesystems (10,577) (163,155) 36,939 (41,385) (99,548) HFCL 50,480 33,699 (27,086) (27,893) (23,541) Satyam (194,626) 42,254 306,214 (171,620) (238,514) Silverline (41,920) (63,020) (144,930) (139,598) (84,724) Wipro 855 2,413 (55) (15,068) (19,282) Zee Telefilms 164,460 27,194 (64,563) (117,316) 61,164

55. On the basis of the aforesaid data, the Respondent and the EO concluded that Bama was a consistent net seller in the above scrips on the above dates.

56. The above figures were supplied by Bama to the EO on the basis of the data contained in the first Show Cause Notice. The net positions on each day have been computed after considering the opening purchase/sale positions and do not represent the net positions only for that day. This being so, it is apparent that Bama was not a net seller as alleged but was a net purchaser on several days. For eg. On 23rd February 2001, Bama was a net purchaser in Satyam and Wipro; on 1st March 2001, Bama was a net purchaser in Silverline; and on 2nd March 2001, Bama was a net purchaser in HFCL, Silverline and Zee Telefilms. It is obvious that both the EO and the Respondent have erred while analyzing the data and have overlooked the aforesaid facts.

57. It is submitted that the entire approach of the EO and the Respondent, of judging Bama on the basis of net sales is misconceived and erroneous. All the findings rendered by the EO and the Respondent on the basis of the net sales methodology are vitiated. While analyzing the transactions of Bama, SEBI ought to have considered the fact that Bama had also purchased shares of these scrips on the days in question and that Bama was not only selling shares. This is a relevant factor required to be considered when determining whether Bama had entered into transactions with the intention of hammering the prices of the scrips. Both the EO and the Respondent have failed to consider this fact.

58. It is also imperative for SEBI to determine the impact of the sales on the price of the scrips before coming to the conclusion that these sales could be said to have contributed to the artificial depression of prices of these scrips. No such exercise was carried out either by the EO or the Respondent. In fact, the prices of the scrips have not even been referred to either in the show cause notices or in the Impugned Order. No attempt whatsoever has been made to establish that the prices of the scrips had fallen. This alone vitiates the findings of the EO and the Respondent. There has also been no attempt to show that the depression in the prices of the scrips, if any, was indeed artificial and both the EO and the Respondent have proceeded on the assumption that the prices of the scrips had fallen and that such a fall was artificial.

59. It is clear from the findings of the EO and the Respondent that no correlation between the net sale position of Bama and the alleged artificial depression of prices of the scrips was established. Both of them have concluded that the net sales position of Bama "can be said to have contributed to the artificial depression of prices of these scrips during the relevant period." This finding is clearly speculative and vague and can never form the basis of a finding of guilt against Bama. When faced with the submission that no such correlation has been established, both the EO and the Respondent concluded that it was not necessary that everytime the finding on correlation between the transactions and the fall should be given.

60. Despite the fact that all the aforesaid submissions of Bama were contained in its replies to the show cause notices, the same have been totally ignored b y the EO and the Respondent while arriving at the final conclusions. This shows the prejudiced mind of SEBI and its pre-determined intention of holding Bama guilty irrespective of the facts of the case.

Sales in Select Time Slots

61. The particulars of the transactions in respect of which the Respondent has found Bama guilty of causing a fall in the prices of the scrip by selling in specified time slots are as that:

Scrip Date Time Time to Minutes Quantity % of market Fall in price % fall in price from Global Telesystems 23-Feb-01 15:04 15:14 0:10 85,655 11.68% (18.65)
-4.08% Global Telesystems 2-Mar-01 12:33 12:41 0:08 49,315 9.74% (12.90)
-3.91% Satyam 1 -Mar-01 14:13 14:33 0:20 155,744 5.01% (17.65)
-5.26% Satyam 2-Mar-01 10:57 11:05 0:08

62.714 3.97% (12.201

-4.10% Satyam 2-Mar-01 13:17 13:53 0:36 63,979 2.56% (12.85)

-4.57% SSI 2-Mar-01 13:41 13:54 0:13 9,955 14.79% (28.00)

-2.70% SSI 2-Mar-01 12:32 13:01 0:29 19,450 11.13% (71.00)

-6.48% Wipro 1-Mar-01 13:33 13:41 0:08 9,026 15.46% (15.00)

-0.60% Zee Telefilms 23-Feb-01 12:26 12:35 0:09 76,279 2.33% (8.35)

-3.68% Zee Telefilms 1 -Mar-01 12:53 13:56 1:03 129,478 6.52% (8.95)

-5.17% Zee Telefilms 2-Mar-01 12:00 12:22 0:22 116,932 7.04% (11.65)

-7.77%

62. It is to be noted that the E.O. did not find Bama guilty of selling shares with the intention of artificially depressing the prices of the scrips to induce the sale or purchase of securities by any other person. The E.O. has simply concluded that net sales of Bama in thee time bands caused a fall in the share prices. The report of the E.O. which Bama was called upon to show cause to, itself failed to make out a case of any violation of the prohibition contained in respect of the FUTP Regulations. The report was liable to be discarded exfacie on this ground alone. The Respondent before whom this argument was raised, realising this inherent deficiency in the Enquiry Report, exceeded his jurisdiction by holding that these net sales of Bama were effected deliberately to depress the prices of the scrips. It is therefore, clear that the Respondent has gone beyond the report of the E.O. Not only this, it is also apparent that the Respondent has held Bama guilty of a charge, which was not made by the Enquiry Officer.

63. The very graphs relied upon by the Enquiry Officer reveal a completely perverse, arbitrary, unscientific and irrational approach on the part of the Enquiry Officer. In fact, it is a clear attempt to reach a pre-meditated conclusion or a case of misplaced wisdom by hindsight. This is established by the fact that the Enquiry Report does not contain any information or particulars with regard to either the quantity or price or the sellers responsible for the fall in the price of the very same scrips during the other time slots plotted on the graph. The Enquiry Report does not contain any information whatsoever with regard to the purchases, if any, made by Bama either before or during the concerned time slots. In fact, from charts appearing hereinafter, it will be apparent that within the very same time slots in which Bama is alleged to have sold shares with the alleged intention of depressing the prices, Bama also purchased shares. What the EO however appears to have done is to deliberately withhold the information with regard to the purchases made during the time slots by Bama and tabulate "the net sales position" giving the impression to the reader that Bama was only a seller and not a purchaser of these shares within these time slots. The Enquiry Report does not contain any information with regard to the other sellers, if any, the quantity and the price at which such sellers also sold the shares of the very same scrip during the very same time slots during which Bama is alleged to have caused a fall in the price of the scrips. The Enquiry Report does not take into account the market sentiments as well as the other factors which could have lead to either a general fall in the prices of the scrips or a fall in the prices of the scrip in this particular segment of the market which is reflected by segment-wise indices popularly known as BSE Index or Mindex. The Enquiry Report also does not take into account the fact whether there was any means rea or motive on the part of Bama in allegedly causing a fall in the prices of the scrips which would have been easily ascertainable or determined if Bama had purchased the shares of the very same scrips soon after having allegedly caused a fall in the prices thereof. The Enquiry Report also overlooks another extremely significant fact, namely, that whereas Bama did sell the shares mentioned the above table during the indicated time slot, Bama also purchased shares of other companies in the same segment during the same time slot. Enclosed herein and marked as Annexure "3" is a Chart showing the different purchases made by Bama during the same time slot. This would show that not only were the sales driven by market prices but also that the purchases within the same segment were also at the market determined prices. If the intention, as held by the Respondent (but not by the Enquiry Officer) was to deliberately depress the prices of the scrip then Bama would not have simultaneously acquired shares of other scrip in the same segment at market determined prices during the same time slot. The Enquiry Report further overlooks another significant fact, namely that during the said time slots Bama purchased shares of the very same companies. This information was deliberately overlooked by SEBI though available in the trade logs. This militates against any allegation / charge of any intention of Bama to depress the price of scrip much less to depress them artificially. The Enquiry report further overlooks that each and every sale was a limit order sale, the limit being in the range of 0.5% of the market price. All the sales were executed as per the limit orders.

Analysis of time slots

64. The following analysis will clearly establish that the sales of Bama did not have any impact on the price of the scrip, much less cause any fall / depression thereof.

i) 23rd February'01 Global Telesystem Time: 15:04 to 15:14 Price fell by Rs. 18.65 from Rs. 457 to 438 Order BUY       SELL       Total Qty Averagerate Start time End time Totalqty Average rate Start time End lime 200102231327097 300 453.00 15:05:52 15:06:07         200102231340940         6521 450.01 15:06:33 15:06:39 200102231341857         20599 448.02 15:06:44 15:07:03 200102231280548 100 447.00 15:06:58 15:06:58         200102231325974         300 445.40 15:7:08 15:07:08 200102231320707 10 445.00 15:07:28 15:07:28         200102231345924         50000 444.00 15:07:32 15:08:06 200102231311249 1000 442.00 15:08:39 15:08:33         200102231275361         100 441.23 15:08:49 15:08:49 200102231356040 50 442.00 15:09:30 15:09:30         200102231359429 50 443.00 15:10:11 15:10:11         200102231359738 50 443.90 15:10:38 15:10:38         200102231368207 50 441.25 15:11:59 15:11:59         200102231369114 100 441.00 15:12:12 15:12:12         200102231356834 5 440.00 15:12:54 15:12:54         200102231376357 50 439.00 15:13:50 15:13:50         200102231377229         20000 438.00 15:14:00 15:14:08 200102231378908 100000 439.74 15:14:23 15:14:23         200102231379097 100 440.00 15:14:26 15:14:26        

65. Apart from sales there were also purchases made by Bama during this time slot, which were uniformly spread out throughout the time slot. Before the first sale transaction of Bama, the price had already fallen from Rs.457 to Rs.450 i.e. Rs.7 out of a total fall of Rs.18. Between the period from 15:08:39 to 15:13;50, Bama was a continuous purchaser, inspite of which the prices of the scrip fell. After every sale transaction of Bama, the price of the scrip in fact, remained almost the same - it moved up / down by only a rupee i.e. 0.20% of the prevailing price. After the sale transaction of 20,000 shares in the period from 15:14:00 to 15:14:08, the price of the scrip rose. 50000 shares were traded in 33 second from 15:07:33 to 15:08:06 and 20000 shares were traded in 8 seconds from 15:14:00 to 15:14:08. This is indicative of the depth and liquidity of the scrip. It also shows that the trades were between willing buyers and willing sellers at prevailing market prices. Any fall in price cannot be attributed to the seller.

66. It is clear from the above that there is no co-relation between purchases / sales by Bama and the movement in share price. This indicates the depth in liquidatory of the scrip.

ii) 2nd March'01 Global Telesystem Time: 12:33 to 12:41 Price fell by Rs. 12.90 from Rs. 330 to 317 Order BUY       SELL       Total Qtv Average rate Start End Total qty Average rate Start time End time time time 200103020764670 100 328.80 12:34:41 12:34:41         200103020786247 100 325.40 12:36:11 12:36:11         200103020791513         5000C 320.35 12:37:27 12:37:29 200103020805710         15 317.25 12:41:06 12:41:06 200103020807073 500 318.00 12:41:27 12:41:29        

67. The price of the scrip was already falling when Bama sold 50,000 shares. By this time, the price of the scrip had already fallen by about Rs.10. After the sale of 50,000 shares by Bama, the price of the scrip remained almost unchanged. In the 4 minutes after the sale of 50,000 shares, the price had moved only by about Rs.2.39 i.e. 0.74%.

68. The sales and purchases were uniformly spread out throughout this time slot.

iii) 1st March'01 Satyam Computers Time: 14:13 to 14:33 Price fell by Rs. 17.65 from Rs. 333 to 315 Order BUY       SELL       Total Qty Average rate Start time End time Total qty Average rate Start time End time 200103011239131 50 332.50 14:15:42 14:15:42         200103010794985 50 332.50 14:15:44 14:15:44         200103011184900 200 332.50 14:15:44 14:15:44         200103011241115         150 331.50 14:16:05 14:16:05 200103011246832         200 331.60 14:17:14 14:17:14 200103011184456 200 331.00 14:17:45 14:17:46         200103011251660         1000 330.00 14:18:12 14:18:12 200103011255062 100 329.90 14:18:49 14:18:49         200103011275317 200 332.25 14:22:59 14:22:59         200103011276396 500 332.70 14:22:59 14:22:59         200103011276746 50 332.25 14:23:10 14:23:17         200103011258565 200 330.00 14:25:26 14:25:26         200103011256768 25 329.85 14:25:32 14:25:32         200103010983473 300 328.00 14:25:59 14:26:18         200103011243574 50 327.60 14:26:19 14:26:19         200103010737582 50 327.60 14:26:19 14:26:19         200103011293812         200 328.70 14:26:36 14:26:36 200103011295406         500 329.00 14:26:57 14:26:57 200103011295532 50 328.00 14:27:36 14:27:36         200103011300134 50 327.73 14:27:57 14:27:57         200103011300601 50 326.15 14:28:26 14:28:26         200103011304023 50 325.10 14:28:47 14:28:47         200103011304713       77961 325.02 14:28:47 14:28:55 200103011191399 500 325.00 14:28:48 14:28:48         200103011307208 25 323.00 14:29:13 14:29:13         200103011307596         1000 321.05 14:29:17 14:29:17 200103011308362 50 322.80 14:29:24 14:29:24         200103011308736         600 322.50 14:29:27 14:29:27 200103011310444         1000 322.60 14:29:43 14:29:43 200103011312279         5000 321.05 14:29:58 14:29:58 200103010583294 100 320.00 14:30:14 14:30:14         200103011315834         100 319.00 14:30:31 14:30:31 200103011319104         96006 317.75 14:31:02 14:31:59

69. After one of the largest sale transactions of 77,961 shares, there was no change at all in the price of the scrip. After the other large sale transaction of 96,006 shares, there was virtually no change in the price of the scrip. The sale of these shares was at the average rate of Rs.317.75. Two minutes thereafter, the price of the scrip was Rs.315.

70. During the periods when the price of the scrip registered the latest fall of Rs.4, Bama was a continuous purchaser (Bama had insignificant sales prior to these periods). When the price fell from Rs.333 to Rs.325, Bama was a net buyer to the extent of 125 shares. 77,961 shares were sold within 7 seconds, which is indicative of the fact that the trades were between willing buyers and willing sellers. It also reflects the depth and liquidity of the scrip.

iv) 2nd March'01 Satyam Computers Time: 10:57 to 11:05 Price fell by Rs. 12.20 from Rs. 298 to 286 Order BUY       SELL       Total Qty Average rate Start time End time Total qty Average rate Start time End time 200103020359977         500 297.49 10:57:27 10:57:27 200103020356895         20 298.00 10:58:11 10:58:11 200103020367822 20 296.00 11 :00:30 11:00:30         200103020375050         5000 295.04 11:00:49 11:00:49 200103020379158         200 292.55 11:01:34 11:01:34 200103011546973 25 292.00 11:01:43 11:01:43         200103020322064 200 291.00 11:01:51 11:01:51         200103020139520 500 290.00 11:02:02 11 :02:02         200103020168259 100 290.00 11 :02:02 11:02:02         200103020283549 200 290.00 11:02:03 11:02:03         200103020217637 10 289.00 11:02:04 11:02:04         200103020383631 1000 288.80 11:02:23 11:02:23         200103020383828 200 288.80 11:02:25 11:02:25         200103020385548         200 286.18 11:03:18 11:03:18 200103020389146         45026 286.52 11:03:19 11:03:26 200103020392602 200 287.45 11:03:52 11:03:52         200103020394248 100 287.80 11 :04:07 11:04:07         200103020397663 100 287.00 11:04:40 11:04:40         200103020397592         15623 287.02 11:04:40 11:04:51 200103020398480         300 286.10 11:04:56 11:04:56 200103020399354         1000 286.00 11:04:58 11:04:58

71. Apart from sales, there were also purchases made by Bama during this time slot, which was uniformly spread out throughout the time slot. After the first two sales transactions, the price of the scrip actually rose. Between the period from 11:01:43 to 11:02:25, Bama was a continuous purchaser, inspite of which the price of the scrip fell. After the largest sale transaction of 45,026 shares in the period from 11:03:19 to 11:03:26, the price of the scrip rose. After the sale of 15,623 shares by Bama, the price fell by less than a rupee. This shows that this sale had no impact on the price of the scrip. During the period when the share price registered the maximum fall from Rs.297.49 to Rs.22286.18, Bama had purchases of 2,255 shares. Hence the net sales of Bama during this period, were only 3,665 shares. When compared with the total net sales of Bama of 65,214 shares during this time slot, it is seen that the net sales of Bama during the period when the shares registered the maximum fall, were insignificant. SEBI has alleged that during this time slot, the price of the scrip registered a fall of Rs.12.2. From the above facts, it is clear that when the share price fell from Rs.297.49 to Rs.286.18 i.e. by Rs.11.31, the net sales of Bama were 3,665 shares, which is insignificant. According to SEBI, the net sales of Bama of 62,714 shares constituted 3.97% of the market. On this basis, 3,665 shares would constitute only 0.23% of the market. It is therefore clear that when the share price fell by Rs.11.31, the net sales of Bama were only 0.23% of the market. It is clear from the above that even the sale of 45,026 shares of Satyam within 7 seconds, had no impact on the market price of the share. In fact the price rose. This indicates the depth and liquidity of the scrip.

v) 2nd March'01 Satyam Computers Time: 13:17 to 13:53 Price fell by Rs. 12.85 from Rs. 280 to 267 Order BUY       SELL       Total Qty Average rate Start time End time Total qty Average rate Start time End ime 200103020932830         500 279.75 13:17:13 13:17:13 200103020935465 100 279.65 13:18:53 13:18:53         200103020937137 500 280.00 13:18:53 13:18:53         200103020944086         100 280.55 13:18:57 13:18:57 200103020948389 500 280.50 13:19:49 13:19:54         200103020961160         100 277.90 13:22:40 13:22:40 200103020961358         500 278.50 13:23:05 13:23:05 200103020963342 260 278.50 13:23:14 13:23:14         200103020979429 500 278.05 13:27:49 13:27:49         200103020987307 50 276.20 13:30:10 13:30:10         200103021000571 200 274.50 13:33:52 13:33:52         200103020996365         200 274.35 13:34:25 13:34:25 200103021005619 5,000 274.99 13:35:06 13:35:07         200103021015912 1,000 274.89 13:37:51 13:37:51         200103021036928 500 276.00 13:43:32 13:43:32         200103021035966 500 275.05 13:44:20 13:44:20         200103021042941 20 275.50 13:45:23 13:45:23         200103021044099 1,000 275.75 13:45:35 13:45:35         200103021060951         2,500 273.64 13:50:30 13:50:31 200103021063019         5,000 272.53 13:51:07 13:51:07 200103020747051 20 271.00 13:51:27 13:51:27         200103020578969 50 271.00 13:51:27 13:51:27         200103021007512 5,000 271.00 13:51:28 13:51:29         200103021064782         70,299 270.04 13:51:33 13:51:39 200103021065419 20 270.00 13:51:41 13:51:41         200103021067738         300 268.55 13:52:11 13:52:11 200103021071400 200 268.95 13:53:01 13:53:01         200103021075430 100 268.95 13:53:58 13:53:58        

72. Apart from sales, there were also purchases made by Bama during this time slot, which was uniformly spread out throughout the time slot. The latest and only significant sale transaction of Bama of 70,299 shares had no impact whatsoever on the price of the scrip - the price of the scrip did not change at all. From 13:17:13 to 13:51:33 (before the sale of 70,299 shares) i.e. when the price of the share fell from Rs.282 to Rs.270, Bama was a net buyer to the tune of 6,300 shares. After the sale of 70,299 shares, during this time slot, the price fell only by s.3. After the purchase of 5,000 shares at 13:51:28, the price of the scrip fell. Similarly, after the purchase of 1,000 shares at 13:45:35, the price of the scrip fell. This clearly shows that there was no correlation between the transactions of Bama and the movement in the price of the scrip.

vi) 2nd March'01 SSI Time: 12:32 to 13:01 Price fell by Rs. 71 from Rs. 1101 to 1030 Order BUY       SELL       Total Qty Average rate Start time End time Total qty Average rate Start time End time 200103020803796         500 Total 12:40:38 12:40:38 200103020805447         10000 1070.00 12:41:18 12:41:27 200103020819153 10 1065.00 12:44:35 12:44:35         200103020831870         9000 1062.21 12:47:48 12:48:34 200103020848913 25 1054.00 12:52:40 12:52:40         200103020852567         5 1048.10 12:53:45 12:53:45 200103020856801 10 1050.00 12:55:19 12:55:19         200103020859198 10 1040.00 12:57:50 12:57:50        

73. Apart from the sales, there were also purchases made by Bama during this time slot, which was uniformly spread out throughout the time slot. By the time Bama's first sale transaction took place, the price of the scrip had already fallen by Rs.30. This fall can therefore never be attributed to Bama. It also shows that the price was already falling before Bama executed its first sale transaction in this time slot. The sales of Bama did not have any significant effect on the price of the scrip. After Bama sold 10,000 shares at 12:41:18 at the average rate of Rs.1070, after 4 minutes the price of the scrip was about Rs.1065. Similarly, after Bama sold 9,000 shares at 12:47:48 at the average rate of Rs.1062, after almost 8 minutes the price of the scrip was about Rs.1050. The percentage fall comes to 0.93% and 1.13% respectively, which is insignificant. This is without taking into account the transactions of other market participants in the intervening periods. During the period between 12.52 and 12.58, though Bama was a net purchaser, the price of the scrip continued to fall.

vii) 2nd March'01 SSI Time: 13:41 to 13:54 Price fell by Rs. 28 from Rs. 1033 to 1005 Order BUY SELL Total Qty Average rate Starttime Endtime Total Average rate Starttime Endtime 200103021070827 10000 1010.62 13:52:53 13:52:53 200103021078802 50 1005.00 13:54:48 13:54:48 200103021079417 5 1006.00 13:54:55 13:54:55

74. By the time, Bama sold 10,000 shares, the price of the scrip had already fallen by about Rs.23. Obviously, Bama cannot be held responsible for the fall in the share price. The price had already declined. Apart from sales, Bama had also purchased shares of this scrip during this time slot. Even if it is assumed (without admitting) that Bama's sale of 10,000 shares caused the price to fall by Rs.5.62, this fall is less than 0.5%, which is totally insignificant. Despite Bama's sales, the price of the scrip rose to Rs.1016 at about 13:57. This shows that Bama's transactions had no impact on the price of the scrip.

viii) 1st March'01 SSI Time: 13:33 to 13:41 Price fell by Rs. 15   BUY       SELL       Order Total Qty Average rate Start time End time Total qty Average rate Start time End time 200103011091685 100 2541.62 13:35:44 13:35:44         200103011096686         4128 2522.41 13:37:26 13:37:29 200103010244645 2 2515.00 13:37:29 13:37:29         200103011101887         5000 2500.6C 13:39:14 13:39:14

75. Just as in the other cases, apart from sales there were also purchases by Bama during this time slot, which was uniformly spread out throughout the time slot. Even after Bama purchased shares in this scrip, the price fell. Significantly, these purchases were of very small quantities - 100 shares and 2 shares. After the sale of just 2 shares, the price of the scrip fell by almost Rs.15. This clearly establishes that the price of the scrip was falling due to market sentiments and not due to the transactions of Bama. In the period between Bama's first purchase and first sale, the price of the scrip had already fallen by Rs.19. This was before even Bama executed a single sale transaction. This shows that the price of the scrip was already falling. Even if the traded price of the scrip is taken at Rs.2500, a fall in price of Rs.15 is only 0.6%, which is totally insignificant. Coupled with the fact that this scrip was extremely liquid and traded in large volumes, the fall in price by Rs.15 was not at all unusual.

ix) 1st March'01 Zee Telefilms Time: 12:53 to 13:56 Price fall by Rs. 8.95 Order BUY       SELL       Total Qty Average ate Start time End time Total qty Average rate Start time End time 200103010953046         500 173.25 12:53:51 2:53:51 200103010956501         500 173.15 12:54:47 2:54:47 200103010960525 10 173.00 12:55:51 12:55:51         200103010965739 100 172.95 12:57:20 12:57:20         200103010970970 1000 172.55 2:58:51 12:58:51         200103010825864 200 171.50 13:00:31 13:00:31         200103010686143 10 171.00 13:03:44 13:03:44         200103010992233 200 170.90 13:05:46 13:05:46         200103010998502 300 171.00 13:09:43 13:09:43         200103011011428         34448 170.00 13:11:29 13:11:40 200103010471763 500 169.00 13:11:56 13:11:56         200103011013448         500 169.00 13:12:17 13:12:17 200103011015752 500 169.45 13:12:55 13:12:55         200103010272796 100 168.60 13:13:08 13:13:08         200103011022048 100 168.45 13:14:59 13:14:59         200103011027995 1000 169.20 13:17:04 13:17:04         200103011031102 50 169.00 13:18:07 13:18:07         200103011044769         2500 166.00 13:22:44 13:22:44 200103011050071 200 166.00 13:24:35 13:24:35         200103011054592         500 166.00 13:25:35 13:25:35 200103011055411         500 165.75 13:25:51 ,____ 200103011062476         200 166.20.13:27:52 13:27:52 200103011071378         100 167.17 13:30:24 13:30:24 200103011083849 5000 168.00 13:33:15 13:33:18         200103011097345 50 167.00 13:37:43 13:37:43         200103011103164 500 167.50 13:39:39 13:39:39         200103011108332 200 167.00 13:41:34 13:41:34         200103011124772 100 167.00 13:48:00 13:48:00         200103011128094 50 166.00 13:51:47 13:51:47         200103011136077         2500 166.21 13:52:00 13:52:00 200103010446964 500 165.00 13:53:55 13:53:55         200103010224307 1000 165.00 13:53:55 13:53:55         200103011082701 100 165.10 13:53:55 13:53:55         200103011141482         99000 16.05 13:52:00 13:52:00 200103011116349 500 165.00 13:53:57 13:53:57         200103011142075         550 165.00 13:55:10 13:55:12 200103011146762 550 165.00 13:55:34 13:55:34         200103011086577         500 164.64 13:56:05 13:56:05

76. Apart from sales, there were also purchases made by Bama during this time slot, which was uniformly spread out throughout the time slot. The two major sale transactions of 34,448 and 99,000 shares did not have any impact at all on the price of the scrip. The share price barely moved after these sales. The price of the scrip fell during the period when Bama was a continuous purchaser. Though Bama was a net buyer from 12.53 to 13.10 and 13.33 to 13.53, the price of the scrip continued to fall. It is seen that the price of the scrip fell steadily irrespective of the nature of the transaction of Bama i.e. whether it was a sale or a purchase. This clearly establishes that the decline in the price of the scrip was due to market sentiments and not due to the transactions of Bama.

ix) 23rd February'01 Zee Telefilms Time: 12:26 to 12:32 Price fell by Rs. 8.35 from Rs. 228 to Rs. 220 Order BUY       SELL       Total Qty Average rate Start time End Time Total qty Average rate Start time End time 200102230349791 10915 226.20 12:27:44 12:27:47         200102230140708 10 225.00 12:28:10 12:28:10         200102230518566 100 225.10 12:28:10 12:28:10         200102230695006         99000 225.02 12:28:10 12:28:13 200102230682257 60 225.00 12:28:14 12:28:14         200102230697472 200 223.90 12:28:52 12:28:52         200102230698033         1000 223.75 12:29:00 12:29:00 200102230700697 200 224.00 12:29:44 12:29:44         200102230700811 100 224.00 12:29:46 12:29:46         200102230705467 1000 222.50 12:31:10 12:31:10         200102230707239 2000 222.90 12:31:39 12:31:39         200102230708358 200 222.45 12:31:56 12:31:56        

77. Neither of the two sale transactions had any impact whatsoever on the price of the scrip. Even after the sale of 99,000 shares, the price of the scrip remained unchanged. In fact, the price of the scrip fell steadily during the period when Bama was purchasing the shares. This shows that the transactions of Bama had no impact on the price. Significantly, after Bama's relatively large purchase of 10,915 shares, the price of the scrip fell marginally by Rs.120. This again shows that Bama's transactions did not affect the price of the scrip and that the price was ruled by market sentiments. During the period that Bama traded in the shares of this scrip, the price fell by only Rs.3.75 out of the fall of Rs.8.35 attributed by SEBI during this time period. By the time Bama sold shares of this scrip, the price had already fallen. Apart from sales, Bama also purchased shares during this time slot.

2nd March '01 Zee Telefilms Time: 12:00 to 12:22 Price fell by Rs. 11.65 from Rs. 150 to Rs. 138 Order BUY       SELL       Total Qty Average rate Start time End time Total qty Average rate Start time End time 200103020646954 100 149.80 12:01:07 12:01:07         200103020651953 200 149.75 12:03:21 12:03:21         200103020660118         25000 148.80 12:04:58 12:06:26 200103020686361         1000 145.87 12:13:40 12:13:40 200103020701918         40538 145.16 12:16:19 12:16:24 200103020702181         361 144.95 12:16:25 12:16:28 200103020704266 100000 143.75 12:16:59 12:16:59         200103020707935         87680 143.00 12:18:07 12:18:38 200103020686171         10000 142.59 12:18:09 12:18:09 200103020709997         5000 142.88 12:18:25 12:18:25 200103020696148 1000 140.75 12:19:21 12:19:21         200103020705077 100 141.00 12:19:21 12:19:21         200103020711086 5000 139.90 12:19:24 12:19:29         200103020713343 50 140.00 12:19:24 12:19:25         200103020714384         35599 140.05 12:19:24 12:19:29 200103020714799         18204 139.90 12:19:29 12:19:57

78. Apart from sales, there were also purchases made by Bama during this time slot. The transactions were uniformly spread out throughout the time slot. The price of the scrip continuously fell irrespective of whether Bama purchased or sold shares. Even after Bama purchased shares, the price continued to fall. In fact, despite Bama's relatively large purchase transaction of 1,00,000 shares, the price of the scrip fell. The sales of Bama had no real impact on the price of the scrip. After the sale of 40,538 shares, the price fell by only Rs.0.21. Similarly, after the sale of 87,680 shares, the price fell by only Rs.0.41 and after the sale of 35,599 shares, the price fell by only Rs.0.15. Significantly , after the sale of 10,000 shares, the price rose by Rs.0.29. The above facts clearly shows that the transactions of Bama did not affect the price of the scrip and that the price was ruled by market sentiments. The speed with which the transactions were executed indicate the tremendous depth and liquidity of the scrip and that the trades were between willing buyers and sellers at price discovered through the screen based trading mechanism.

Concerted action by BAMA and BSPL

79. Both, the Enquiry Officer and the Respondent have come to the conclusion that Bama and BSPL were acting in concert with each other to artificially depress the share prices of Infosys and Reliance on 1st March 2001 and of Satyam Computers on 2nd March 2001. This conclusion has been justified ostensibly on the basis of the following sale transactions of Bama and BSPL.

Date Scrip 3ama BSPL 31.03.01 Infosys 15000 2490 31.03.01 Reliance 85917 2,09,000 32.03.01 Satyam Computers 4,79,961 17,300

80. As far as Infosys and Reliance are concerned, the aforesaid finding is ex facie illegal and contrary to the other findings of the Enquiry Officer and the Respondent. Both, the Enquiry officer and the Respondent have come to the conclusion that the trading pattern of the Appellants in Infosys and Reliance on 1st and 2nd March 2001 did not show any consistent pattern that could be said to have hammered down the prices of these scrips. Having found that the transactions of the Appellants in the scrips of Infosys and Reliance on 1st and 2nd March 2001 could not be said to have hammered down the prices of these scrips, there was absolutely no question of the Appellants including Bama and BSPL acting in concert to artificially depress the prices of these scrips on 1st and 2nd March 2001. The finding of the Enquiry Officer and the Respondent in this regard is therefore not only unsustainable but is perverse. Further, as far as Reliance is concerned, the price of the scrip rose from Rs.415 to Rs.440 on 1st March 2001. The price of this scrip therefore did not fall on 1st March 2001. Hence there was no question of holding the Appellants guilty of depressing the price of the shares of Reliance on 1st March 2001, artificially or otherwise. Though this fact was noted by the Respondent, it was conveniently ignored and overlooked. It is apparent that SEBI acted with a predetermined mind with a view to find the Appellants guilty. Even otherwise, it is clear that the Enquiry Officer and the Respondent have reached the conclusion of guilt without making any attempt whatsoever to determine whether in fact the transactions of the Appellants had any impact on the prices of the scrips. Both of them have reached their conclusions merely on the basis of the fact that both Bama and BSPL had net sales in respect of these scrips on the same day. In this regard, the submissions of the net sales methodology and the impact price are reiterated. It is submitted that both the Enquiry Officer and the Respondent have ignored relevant facts and matters while arriving at their respective conclusions of guilt. They have based their conclusions entirely on extraneous considerations.

81. Both, the Enquiry Officer and the Respondent have not bothered to analyse the trading pattern of either Bama or BSPL on 1st and 2nd March 2001 to ascertain whether they in fact acted in concert. Both, the Enquiry Officer and the Respondent have conveniently ignored the fact that both Bama and BSPL had also purchased shares of these scrips on the aforesaid dates. In the case of Satyam Computers, they failed to appreciate that the net sales of BSPL were negligible and therefore insignificant for the purpose of concluding that BSPL was acting in concert with Bama. Once again, it is submitted that the Enquiry Officer and the Respondent have ignored relevant facts and have based their conclusions on baseless and unwarranted assumptions, surmises and conjectures.

82. The Respondent has simply copied the findings of the Enquiry Officer and reproduced the same in the impugned order. This shows a total non-application of mind on the part of the Chairman SEBI.

Dealings on behalf of Shankar Sharma

83. Significantly, neither the EO nor the Respondent has found that BEB was aware of the fact that the trades on behalf of Shankar Sharma were synchronized. In fact both have held that the circumstances surrounding the transactions should have aroused `the suspicion of BEB. This in fact implies that both the EO and the Chairman have accepted that BEB had no knowledge that the trades were synchronized. Unless the client informs the broker that a particular trade is synchronized, there is no way for the broker to know that the trade is synchronized. This is because in the screen based trading system, the identity of the counterparty broker is not revealed. In fact, his identity is never revealed. On SEBI's own showing in the report of the EO and the Order of the Respondent , knowledge is an integral constituent of these offences. If SEBI had any doubt as to whether Shri Nirmal Bang had knowledge of these trades, SEBI ought to have questioned him in that regard. However, SEBI did not do so and no statement of Shri Nirmal Bang was recorded by SEBI. So also, SEBI ought to have carried out investigations with Palombe to ascertain who executed the trades and whether such a person / s was aware that they were synchronized and whether BEB was informed / aware of the same. However, SEBI did not do this. These facts clearly establish that SEBI was convinced that Shri Nirmal Bang and consequently BEB had no knowledge of these trades. In any event an adverse inference must be drawn against SEBI for failing to obtain appropriate statements from Shri Nirmal Bang as well as Palombe. In view of the above, it must be presumed in favour of BEB that it had no knowledge of the impugned trades on behalf of Shankar Sharma.

84. Even if it is assumed without admitting that the trades were synchronized as charged and found by SEBI, BEB cannot be held guilty of having violated the FUTP Regulations as well as the BSE Bye-laws since BEB was not aware that the transactions were synchronized, that knowledge is an essential ingredient of the offences provided for in the FUTP Regulations as well as the said BSE Bye-laws quoted by SEBI.

85. SEBI has found BEB guilty of violating Regulations 4 ( c) and 4(d) of the FUTP Regulations by executing the purportedly synchronized trades. Even if it is assumed without admitting that the trades were synchronized, the trades do not violate the aforesaid Regulations 4( c ) and 4(d) inter alia, for the reasons that:

Regulation 4( c ) prohibits acts and which result in reflection of prices of securities based on transactions that are not genuine trade transactions. It is not the case of SEBI that the purportedly synchronized trades were not at market prices or that these trades had an impact on the market prices of the said scrips. This being so, it is not the case of SEBI nor has it been established by SEBI that these trades resulted in a reflection of the prices of the said scrips, which are not related to market prices. In view of the aforesaid these trades did not violate Regulation 4(c ). Regulation 4(d) prohibits transactions in securities not intended to effect transfer of beneficial ownership but intended to operate only as a device to inflate, depress or cause fluctuation in the market prices of securities. Significantly it is not the case of SEBI nor is there any finding that these purportedly synchronized trades were intended to operate as a device to depress or cause fluctuation in the market price of the said scrips. The case of the SEBI is only that the trades were synchronized and were not genuine and were not intended to effect transfer of beneficial ownership. It is submitted that this is not enough to find BEB guilty of violating Regulation 4(d) and in the absence of SEBI establishing that the trades were intended to operate only as a device to depress the market price of the scrips, the finding that these trades are in violation of Regulation 4(d) cannot be sustained.

86. Bye-law 357(iii) of the BSE Bye-laws provides that if a broker purchases or sells securities or assist or knowingly is a party to any purchase or sale of securities for the purpose of upsetting the equilibrium of the market or bringing about a condition of demoralisation in which the prices will not fairly reflect the market value, it will amount to prejudicial business. It is not the case of SEBI that these trades upset the equilibrium of the market or brought about a condition of demoralisation in which the prices did not fairly reflect the market value nor has SEBI established this. In view of this Bye-law 357(iii) has not been violated by BEB. This is apart from the fact that BEB had no knowledge that the sales were purportedly synchronized. Bye-law 357(ii) of the BSE bye-laws defines fictitious dealings and transactions in purchases or sales of securities the execution of which would involve no change of ownership or the giving of such orders for the purchase or sale of securities with the knowledge of the character of the transactions. It is clear that knowledge is an essential ingredient of the offence. As stated above BEB did not have any knowledge of the purportedly synchronized trades. Consequently BEB can not be said to have violated the said Bye-law 357(ii).

87. The EO and the Respondent have overlooked the fact that these trades were screen based. In a screen based system, the price discovery is achieved by a matching of "best buy" and "best sell" orders. For instance, if a client wishes to purchase X quantity of shares at a limit price, his order will be executed at the market price or the limit price, which is lower. The vice versa is also true for a seller. Further, with the variety of safeguards in place such as circuit filter, scrip-wise broker-wise limits etc. in a screen based trading system, a buy or sell order of unlimited quantity or at rates exceeding the circuit filter limits cannot even be booked on the screen. Such an order, if placed, will be rejected outright. Neither the EO nor the Respondent have made any efforts to examine and place on record material, which would indicate that the alleged synchronized transactions were at prices unrelated to the market. The finding of the EO and the Respondent that the quantum of the transactions i.e Rs.50 crores per month, should have aroused the suspicion of BEB is also baseless. Each of the scrips listed by the Enquiry Officer have large trading volumes and all trades have been carried out on the screen based trading mechanism in a transparent manner at the prevailing market price. The total volume of transactions of Nirmal Bang group at that time was about Rs.90,000 crores per annum. Hence the volume of transactions on behalf of Shankar Sharma w as too insignificant to arouse suspicion.

Relationship with Palombe Securities And Finance Ltd.

88. The EO found that the trading terminals of NBS, BEB and BSPL were installed at the office of Palombe. He further found that the activities of Palombe were analogous to the activities of a sub-broker in the securities market. On this basis, he concluded that BEB had dealt with / through an unregistered sub-broker (Palombe is not a registered sub-broker) which amounts to lack of due diligence, exercise of due skill and care expected of a registered broker as per the Code of Conduct applicable to broker (page 319 of volume II). The Respondent has reproduced the findings of the EO verbatim in his order. It is significant to note that the charge leveled against the Appellants is one of "lack of due diligence, exercise of due skill and care expected of a registered broker as per the Code of Conduct applicable to brokers". It is submitted firstly that neither the report of the EO nor the order of the Respondent identity the relevant Regulation / Rule of the Code of Conduct applicable to brokers, which is alleged to have been violated. Secondly, assuming while denying that Palombe was acting as a sub-broker, dealing with a unregistered sub-broker merely entails a penalty of Rs.25,000 under the Stock Exchange Bye-laws. If such an activity were a prohibited /banned activity, the imposition of a monetary penalty would not have been provided for in the Stock Exchange Bye-laws. Thirdly, it was only as late as 22nd October, 2001 that SEBI vide its policy circular advised all Stock Exchanges to grant trading Terminal only at the members Registered Office, Branch Office and their registered Sub-broker's Offices. The said circular goes to state that:

"Trading terminals granted earlier in places other than mentioned above should be withdrawn immediately."

89. The said circular further goes on to advise the Stock Exchanges to amend their bye-laws suitably to take action against broker who mis-utilise or permit misutilisation of their trading terminal for unregistered sub-broking activities and to amend its bye-laws to prohibit members from dealing with sub-brokers, who are not registered with SEBI. This circular itself illustrates that prior to the issuance of the same, there was no rule or regulation barring this activity. Since the terminal installed at the premises of Palombe was prior to 22nd October, 2001, the Appellants cannot be accused of lack of due diligence, skill or care. In any event, the mere installation of trading terminal in the premises of an unregistered sub-broker does not ipso facto result in evidence of lack of due diligence, skill or care on the part of broker. In fact, in the instant case, the Appellants cannot be said to have caused any prejudice to the investors because in respect of the trades executed by Palombe on behalf of its own clients, it was not Palombe but the Appellant who had issued the contract notes.

90. Another charge made by the EO and echoed by the Respondent is that it was not shown by the Appellants that Palombe was a person whom brokerage could be shared in terms of the proviso to Bye-Law 218(a) or that Palombe was not a disqualified person for sharing brokerage in terms of the proviso to Bye-Law 218(a). This charge is ex facie baseless and misconceived and from Bye-Law 218 it is abundantly clear that the Appellants were entitled to share brokerage with Palombe, even if Palombe was purportedly a sub-broker. For the sake of convenience, Bye-Laws 218(a) and (b) are reproduced below:

A member may share brokerage with remisier, authorized clerk or employee in his own exclusive employment. He may similarly share brokerage with any other person introducing a constituent provided such person:
a. Is not one with whom members are forbidden to do business under the rules, bye laws and regulations of the exchange.
b. Is not a remisier, authorized clerk or employee in the employment of another member.
c. Does not advertise in public press or in any other manner that he is acting as a broker.
d. Does not act as a broker within a distance of fifty miles of the city of Bombay.
e. Does not pass contracts in his own name or issue price lists or pamphlets in respect of business in securities if working within a distance of fifty miles of the city of Bombay.
f. Does not issue price list or pamphlets or circulars in respect of business in securities to other than its own constituents if acting as broker beyond the distance of fifty miles of the city of Bombay.

91. From Bye-Law 218(a), it is apparent that a broker may share brokerage with any person introducing a constituent pro vided such person is not disqualified under Clauses (i) to (vi) of Bye-Law 218(a). Even if it is assumed without admitting that Palombe was acting as a sub-broker, a sub-broker is not a person disqualified under Clauses (i)to (vi) of Bye-Law 218(a). Accordingly the Appellants were entitled to share brokerage with Palombe. Curiously, both the EO and the Respondent have alleged that it was not shown by the Appellants that Palombe is not a disqualified person for sharing brokerage in terms of the proviso to Bye-Law 218(a). It is submitted that it is not for the Appellants to show that Palombe is not a disqualified person for sharing brokerage but it is for SEBI to show that Palombe is a disqualified person for sharing brokerage under one or more of clauses (i)to (vi) of Bye-Law 218(a). he burden of proof is clearly on SEBI. It is obvious that, being unable to discharge this onus, SEBI has tried to pass the onus into the Appellants. The finding of the EO and the Respondent in this regard is clearly perverse.

Other Charges

92. The Enquiry Officer and the Respondent have concluded that the Appellants have violated the Code of Conduct prescribed In Schedule II of SEBI (Stock Brokers and Sub-brokers) Regulations, 1992. In this regard the following are the specific findings that (a) NBS and Bama dealt with 2 and 1 unregistered sub-brokers respectively. (b) BEB dealt with FGSB in a synchronized manner. (c) NBS & BEB violated the circular dated 7th March 2001 prohibiting short sales, to the extent of Rs.2.31 crores and Rs.3.05 crores respectively. (d) BSPL did not have client registration forms in respect of five clients and had not issued sales / purchase confirmation notes in respect of one of its clients viz: M/s. Indore Composite Pvt. Ltd.

93. As far as (b) is concerned, it has already been dealt with above and shown that the finding is baseless and erroneous. As far as (a), (c) and (d) are concerned, the charges / findings are of too trivial a nature to warrant any punishment. With specific reference to (a), it is to be noted that NBS had 56 registered sub-broker and Bama had 35 registered sub-brokers. Bama and NBS were not aware that these three persons were acting as sub-brokers and in fact these 3 persons had executed client registration forms. Moreover, there was nothing to prevent NBS and Bama from registering these 3 parties as their sub-brokers - this would have been granted for the asking. Also, there was nothing to gain for NBS and Bama by not registering them as sub-brokers. With specific reference to ( c), first and foremost the majority of short sales were by sub-brokers and only a small percentage were by direct clients of NBS and BEB. It is obvious that a broker cannot supervise every transaction of his sub-broker. Secondly, the quantity and volume of the trades are insignificant as compared to the overall volumes of NBS and BEB and the extent of compliance has been more than 95%. Thirdly, the contravention was by retail clients and not on the proprietary account of NBS and BEB. Finally, it is submitted that the short sales were not attributable to any willful default or neglect on the part of NBS and BEB but were purely technical and unintentional. With specific reference to (d), that out of about 282 clients, it was found that client registration forms were not available only in respect of 5 clients of BSPL and BSPL had not issued confirmation notes in the case of only one client. Moreover, BSPL has had no dispute with any of its aforesaid clients nor was their any default.

94. In view of the above, even assuming without admitting that the charges / findings are correct, a penalty of cancellation of registration is certainly not commensurate with the alleged contraventions. Even the Enquiry Officer has recommended that a lenient view be taken in respect of the absence of client registration forms

95. Certain statements made by SEBI in its Written submissions were also countered by the Appellants. On the Respondents statement that "Two of the Bang entities had committed a clear breach of the SEBI circular dated 22nd October 2001 by having their trading terminals in Palombe's office and allowing Palombe to execute trades on the said terminals" it was submitted that "This is not only a new argument, but also absurd, and total non application of mind. The Appellants were prohibited from trading with effect from 19th April 2001 by an order dated 19th April 2001 passed by the Chairmen, SEBI under section 11B of the SEBI Act. In these circumstances the Respondent is now accusing the Appellants of committing a breach of SEBI circular issued more than five months thereafter, i.e. 22.10.2001" The allegation in the Written Submission that "all the time slots, which are identified and given in the show cause notice are time slots where net sales of Bama in the time slot was preceded by short sales", that this allegation is false and represents a new element of a charge, never levelled earlier, that the Respondent has also not produced any evidence.

96. Referring to the Respondent's submission with reference to time slot (ref. Zee Telefilms on 23.2.2000) that "This is typographical error in Enquiry Report and Chairman order regarding timings of the time slot, the time slot is 12.26 to 12.35 and not 12.26 to 12.32", the Appellants submitted that the Respondent is now acknowledging errors in the impugned order, and thereby the Respondent has clearly acknowledged non application of mind. The Respondent is also now changing the purchase and sale quantities to press the charge.

97. With reference to the Written Submission on specific instances listed in the order, the Appellants have submitted that the Respondent suggests that the Appellants have selectively picked up certain scrips and analysed the trading pattern of Bama only in those scrips. This is a mischievous and malafide suggestion since it is the Respondent who had picked up those scrips to make allegations of artificial price depression against Bama. It was in response to these charges that the Appellants submitted an exhaustive explanation and analysis on scripwise basis clearly establishing that their transactions did not artificially depress the price of the scrips. It is apparent that SEBI is now relying on the findings of the Enquiry Officer and not those of the Chairman, SEBI. This is obviously because the Respondent has now realised that in the impugned order, the Chairman, SEBI has not found Bama guilty of artificially depressing the prices of the scrips and therefore the Respondent is attempting to impose the impugned order by making general and wide ranging allegations.

98. The authorities cited by the learned Senior counsel:

i. Bareilly Electric Supply co. Ltd. V Workmen & Ors. AIR 1972 SC 330 On the question of the requirement of the Respondent producing evidence to prove the charges - when it is claimed that Evidence Act is not applicable, that does not mean that the principles of natural justice are not to be complied with.
ii. Videocon International Vs. SEBI (2002)4 CLJ 402(SAT) In the absence of reasonably good evidence to support, charge of market manipulation, which is a very serious charge, can not stick on the Appellant Company merely on surmises and conjunctures.
Regulation 4(a) of the FUTP Regulation attracts only if the transaction is made so as to induce any other person to sell or purchase scuriti3es. To attract regulation the intention of the party is relevant - and element of mensrea is also involved.
iii. Hansraj Guipta & Ors. V Dehra Dun - Mussoorie Electric Tramway Co. Ltd., (AIR 1940 Privy Council 98) Party alleging fraud must prove it by cogent evidence.
The party alleging fraud is bound to establish it by cogent evidence and suspicion can not be accept as proof. Unless therefore the proved circumstances are incompatible with the hypothesis of the person charged with fraud having acted in good faith, they can not be accepted as affording sufficient proof of fraud.
iv. Gulabdchand V Kudilal (AIR 1966 SC 1734) The Indian Evidence Act applies the same standard of proof in civil cases.
It makes no difference between cases in which charges of a fraudulent or criminal character are made and cases in which such charges are not made. But this is not to say that the courts will not, while striking the balance of probability keep in mind the presumption of honesty or innocence or the nature of the crime or fraud charged.
v. Varanasaya Sanskrit Vishwa Vidyalaya a& Anr. V Dr. Rajkishore Tripathi and Anr.
Concept of acting in concert - using strong language not sufficient. Proof required . It is not enough to state in general terms that there was collusion "without more particulars. General allegations are insufficient even to amount to an averment of fraud or which only court ought to take notice, however strong the language in which they are couched may be, and the same applies to undue influence and coercion."
vi. A.N. Parasuraman Etc. State of Tamil Nadu (AIR 1990) SC 40 (cited in the context of interpretation of regulations 25 and 26 of Stock Broker Regulations) It is well established hat determination of legislative policy and formulation of rule of conduct are essential legislative functions which can not be delegated. What is permissible is to leave to the delegated authority the task of implementing the object of the Act, after the legislature lays down adequate guidelines for the exercise of power, uncanalised, unlimited and arbitrary power can not be exercised by the delegatee.
vii. State of Kerala V M. K. Krishnan Nair (AIR 1978 SC 747) There is ample authority for the proposition that where two constructions are possible, that one which leads to unconstitutionality must be avoided and the other which tends to take provision constitutional should be adopted, even if straining of language is necessary.
viii. British Airways Plc V Union of India (AIR 2002 SC 391) (on harmonious construction) It is a cardinal principle of construction of a statute that effort should be made in construing the different provisions so that each provision will have its play and in the event of any conflict, a harmonious construction should be given. The well known principle of harmonious construction is that effect shall be given to all the provisions so as to make it workable. A particular provision can not be picked up and interpreted to defeat another provision made in that behalf under the statute.
ix. Ranjit Thakur V Union of India (AIR 1987 SC 2386) (on quantum of penalty and bias) The sentence has to suit the offence and the offender. It should not be vindictive or unduly harsh. It should not be so disproportionate to the offence as to shock the conscience and amount in itself to conclusive evidence of bias. The doctrine of proportionality, as part of the concept of judicial review would ensure that even on an aspect which is, otherwise, within the exclusive province of Court Martial, if the decision of the Court even as to sentence is an outrageous defiance of logic then the sentence would not be immune from correction. Irrationality and perversity are recognized ground of judicial review.
The penalty imposed must be commensurate with the gravity of the misconduct and that any penalty disproportionate to the gravity of the misconduct would be violative of Art. 14 of the Constitution. The point to note and emphasise is that all powers have legal limits.
x. Atul Kanodia V SEBI ((2002) 46 CLA 251 (Sat) (on the requirement of adhering to 30 days period in terms of regulation 29(3) for passing orders) Regulation 29(3) of the Stock Broker Regulations has specifically put the time limit to pass the order of suspension or cancellation. It is a mandatory requirement, which SEBI cannot ignore but adhere to. Taking into consideration the strictly binding mandatory provisions of regulation 29(3) and the fact that the order was passed beyond the prescribed time limit of 30 days SEBI's order was set aside.

99. Shri Rafiq Dada learned Senior Counsel appearing for SEBI submitted that broadly the main limbs of the charges against the Appellants are that of (i) market manipulation (ii) Synchronised trading (iii) short sales and (iv)transactions with unregistered sub brokers.

100. Shri Dada explained the circumstances leading to the issuance of the impugned order, and the developments preceding the same. Learned Senior Counsel referred to the ad interim order passed by SEBI on 18.4.2001. He submitted that the Appellants in the context of the said ad interim order had submitted written submissions, describing them as "the Bang Entities". There is no denial that the Appellants are Nirmal Bang companies. He referred to para 10 of the said written submissions and stated that the Appellants have extracted therein the charges which they were required to answer. He referred to the first show cause notice dated 4.6.2001 and submitted that the facts stated therein were not contested by the Appellants, that only the inference drawn is in dispute. He also referred to the 2nd show cause notice dated 25.1.2002 and the material furnished therein in support of the charge of short sales, synchronised trading etc. He submitted that the Appellant had indulged in short sales even after banning the short sale on 7.3.2001. He referred to the data and submitted that there is evidence of synchronised transactions, the timing is incredible, that the transactions were effected not once but several times, that there is remarkable coincidence. He submitted that the scope of the order is confined to the scope of those two show cause notices. Shri Dada also stated that show cause notices issued to the Appellants are common, the charges are with reference to the manipulation of the market by dealing in common scrips, during the common period, that technically the Appellants are separate legal entities but in reality they are one and the same and they acted in concert. The Respondent made the following further submissions.

101. The main points in the Show Cause Notice, Enquiry Report and the Chairman's Order can broadly dealt with under the following captions:

i. Synchronised Deals with Shri Shankar Sharma which were fictitious in nature.
ii. Relationship between Bang entities and Palombe Securities and Finance Ltd.
iii. Short sales by NBS & BEB after the ban on short sales.
iv. Manipulative Trading by each of the Bang Entities.
Synchronised Deals with Shri Shankar Sharma which were fictitious in nature.

102. BEB has executed transactions, which are dubious in nature and made with a view to manipulate the market and avoid detection and to vitiate the transparency and fairness of the working of the market. These transactions were executed on behalf of Shankar Sharma, a director of First Global Stock Broking Private Ltd. (FGSB), member BSE and NSE and were matched with FGSB acting on behalf of its proprietary sub-broker Vriddhi Confinvest India Pvt. Ltd. (Vriddhi). Shri Shankar Sharma is the Director of both the firms FGSB and Vriddhi and he is also client of BEB. Thus BEB and FGSB were acting in concert and had indulged in fictitious trades. The approximate value of such trades executed through the member during the period 20-02-2001 to 02-03-2001 is in excess of Rs.50 crores. Further instances of such fictitious transactions for the month of 1st January to 19th February, 2001 and 5th March to 31st March, 2001 were brought out in Show Cause Notice dated January 25, 2002. The total amount of such transaction during the period January to March of 2001 was Rs.200 crores. The scrip, quantity and price for these orders had been synchronised by the counter party brokers resulting in circular trades, which were highly irregular in nature and violative of all prudential and transparent norms of trading in securities. BEB and FGSB were artificially shifting position which did not involve change of ownership and thereby creating false volumes resulting in upsetting the market equilibrium. It was contended that there are no means of knowing whether any entity controlled by the client is simultaneously entering any contra order elsewhere since in the online trading system, confidentiality of counter parties is ensured and it is not possible for the broker to know who the counter party broker is. Enquiry Officer has found that it is too much of a coincidence over too long a period in too many transactions where both the parties to the transaction (BEB on behalf of Shri Shankar Sharma and FGSB on behalf of Vriddhi) had entered buy and sell orders for the same quantity of shares almost simultaneously. The total amount of such transaction during the period January to March of 2001 was Rs.200 crores. In most of the instances, the gap between the order placement and its matching is too narrow and the complete order quantities got matched. In view of the close proximity of the order time punched by both the parties in the system, these transactions between BEB and FGSB can be termed as synchronized transactions. Both the parties to the transactions had entered buy and sell orders for the same quantity of shares almost simultaneously. There is no transfer of title in these shares since purchase and sale quantity is exactly the same and by the same party. In view of the above it is clear that FGSB and BEB were acting in concert with each other and entered into in the synchronised deals between the period 1st January, 2001 and 31st March, 2001 aggregating to approximately Rs.200 crores which did not involve change of ownership and thereby created a false volumes resulting in upsetting the market equilibrium. Such transactions are per se manipulative and are regarded as such not only in India but world over.

Relationship between Bang Entities and Palombe.

103. Investigations reveal that Bang Entities have a close nexus with a non-descript unregistered entity Palombe. Trading terminals of Bang Entities are installed at the office of Palombe. Palombe has been used by various established broking entities to put their trades with a view to circumvent trading limits and avoid detection. Palombe ostensibly introduced various clients for trading with Bang entities, which include Shankar Sharma of FGSB, who in turn had been introduced by CSL Securities Consortium (hereinafter referred to as "CSL") CSL also trades through BEB on the introduction of Palombe even though its own DSE and NSE trading terminals are installed at the office of Palombe. The arrangement between Bang entities and Shankar Sharma by way of passing of brokerage to Palombe and synchronisation of order entry is indicative of a close nexus between them and their acting in concert. It is extremely unusual for broking concerns to route their proprietary trades through other brokers and pay hefty brokerages. The instant arrangement appears even more intriguing since the brokerage have been passed on an shared between different entities. This complex arrangement has indications of a collusive nexus to circumvent and avoid detection of concentration and manipulative market practices. Whereas Palombe has described the payment of 50% brokerage earned on business done by such clients as "introductory fees", Shankar Sharma has described it as "Remissier charges". The true nature of sharing of brokerage is being disguised under different names but the fact remains that the payments have been made to Palombe for no role or responsibility in the trading of clients introduced by them. Bang entities made a cumulative payment of approximately Rs.1.4 crores during 2000-2001 @ 50% brokerage on the trading done by various clients introduced by Palombe. This translates into a business of approximately Rs.2800/- crores by Bang Entities for clients introduced by Palombe. This constitute a very important percentage.

104. The trading terminals of BEB, "BSL" and "NBS" (i.e. 3 out of the 4 Bang Entities) are installed at the office of Palombe. Its main business is jobbing and investment on own account and introducing clients to other brokers and sub brokers and earning sub brokers thereon. Palombe does jobbing and investments on NSE through Bama and BSL and on the BSE through BSL and NBS. It also trades through Consortium and on the DSE through CSL. Two of the Bang Entities had committed a clear breach of the SEBI circular dated 22nd October, 2001 by having their trading terminals in Palombe's office and allowing Palombe to execute trades on the said terminals.

105. Palombe has introduced various clients such as Shankar Sharma, CSL and other Clients who are front entities for the Ketan Parekh Group to the Bang Entities. For the trades done by these clients Palombe received sub brokerage fees from Bang entities. In the case of trades done by Shankar Sharma through Bang Entities during the period 1st April 200 to 1st March 2001 Palombe passed on part of sub brokerage received from BEB to CSL since they had introduced Shankar Sharma to Palombe. The introductory brokerage accrued to Palombe on account of trades done by Shankar Sharma through BEB was approximately 30 lakhs for the year 2000-2001 and therefore their trades routed by Shankar Sharma through BEB during the period was approximately Rs.600 crore.

106. The placement of terminals belonging to the Bang entities at a location outside the Bang entities office i.e. Palombe's office and permitting Palombe to carry on business on these terminals definitely goes beyond mere sharing of commission for introducing clients. From the facts it is clear that the relationship of Bang Entities with Palombe definitely goes beyond mere sharing of commission for introducing clients. The activities of Palombe may be considered as analogous to the activity of a sub broker in the securities market but were much more than that. Therefore the Bang Entities had dealt with through unregistered sub broker which amounts to lack of due diligence, exercise of due skill and care expected of a registered broker as per the code of conduct applicable to the brokers.

Short Sales by NBS & BEB after the ban on short sales.

107. NBS and BEB indulged in short sales between 8th March, 2001 and 31st March, 2001 to the extent of Rs.2.31 crores and Rs.3.05 crores respectively in breach of SEBI Circular No. SMD/RPD/Policy/CIR-13/2001 dated 7th March 2001. Instances of intra day short sales and net short sales of NBS and BEB can be seen from the Chartered Accountant Report dated 2nd September 2001 which is based on documentary evidences such as Cumulative Day wise Scrip wise client wise position, Demat Holding Statements etc. submitted by them pursuant to the inspection conducted by the BSE. Copy of the report filed in the proceedings was referred to.

108. The Appellants contention that the client was permitted to sell only when they had a prior purchase position with any other exchange is not correct in view of the clear observation of the Chartered Accountant, that the transaction in respect of corresponding purchases, demat holding statement, purchase position on other exchange have been excluded. The short sales as found by the Chartered Accountant are in breach of SEBI Circular. It is found that NBS and BEB violated Circular dated 7th March 2001 on short sales to the extent of Rs.2.31 crores and 3.05 Crores respectively Manipulative trading by each of the Bang Entities Trading by Bama Securities Ltd.

109. Bama has indulged in large trading transactions and has created significant net sales in key scrips that either form part of stock indices or were momentum scrips including the scrip of Global Tele, HFCL, Infosys and Satyam with a view to depress artificially the prices of these securities between mid February and mid March in a concerted manner. Most of these sales were on proprietary account and on behalf of Bang Securities. The Enquiry Officer has analysed the details of the trading pattern of Bama in the individual scrips and has come to the conclusion that the trading in the scrip of Global Tele in Settlement No.8, HFCL in settlement no.11, Satyam in settlement no 11 are significant. Bama has built significant sale position in several scrips on specific dated i.e. February 23, March 1st and 2nd of 2001. Bama took these positions essentially on its own account and on behalf of its proprietary sub brokers BSPL shows manipulative trading with a view to hammer the scrip prices.

110. Enquiry Officer found that Bama was a consistent net seller, and had also unwound the previously built purchase position and created fresh sales position especially in the scrip of Global Tele, HFCL, Satyam, Silverline, Zee Telefilms and Wipro on the crucial dates of 22nd , 23rd, 28th February, 1st and 2nd March of 2001. Enquiry Officer has come to the conclusion that Bama have contributed to the artificial depression of prices of these scrips during the relevant period.

Scrip 22-Feb 23-Feb   28-Feb 1st Mar     2nd Mar Closing Position Net for the day Closing Position Closing Position Net for the day Closing Position Net for the day Closing Position Global Tele (10577) (152578) (163155) 36939 (78324) (41385) (58163) (99548) HFCL 50480 (16781) 33699 (27086) (807) (27893) 4352 (23541) Satyam (194626) 236880 42254 306214 (477834) (171620) (66894) (238514) Silverline (41920) (21100) (63020) (144930) 5332 (139598) 54874 (84724) Wipro 855 1558 2413 (55) (15013) (15068) (4214) (19282) Zee 164460 (137266) 27194 (64568) (52753) (117316) 178480 61164

111. The table given in the Show Cause Notice dated September 10, 2001 contains the figures pertaining to purchases, sales made by Bama on the specific dates. The above table was derived from the said tables. The Enquiry Officer and the Respondent have considered the purchases, sales, opening and closing position of Bama on the specific dates. From the table above it can be seen that Bama was net seller in Global Tele on all the days i.e. on 23rd February, 1st and 2nd March 2001. Regarding the scrip of HFCL, Satyam, Wipro and Zee, Bama had net sales in 2 out of 3 days. The impugned order clearly establishes that the net sales of the Bang entities during Mid February and mid March when compared with the net at the exchange was significant. It is contended that basis of net sales taken by Enquiry Officer and Chairman is misconceived and erroneous. When there is substantial market fall it is more logical to examine net position for a particular period (settlement/day/time slot) to understand the trading behaviour. The net sales methodology gives the trading behaviour of the member during the relevant period (settlement/day/time slot). The Enquiry Officer in the Enquiry Report has come to the conclusion that such sales had resulted in artificially depressing the prices of the shares.

Sales in Concert with Bang Securities

112. Bama has built up position in several scrips in concert with BSPL to manipulate the shares prices. Net sales position in Global Tele. HFCL, Infosys, Reliance, Satyam Computers, HLL, Wipro, Zee Tele, HCL Tech, DSQ Software, Aptech, etc. were taken by the Bama on 1st and 2nd March, on own account and for Bang Securities. It may be noted that BSPL is a sub-broker of NSB and BEB. Enquiry officer has found that to the extent of the trading in Infosys, and Reliance on 1st March and Satyam Computers on 2nd March, BSPL and Bama Securities were acting in concert with each other to artificially depress the share price. The section of Enquiry Report (Page 92) referred by the Appellant pertains to analysis of trading pattern of Bama in certain scrips including Infosys, Satyam, etc. for the date 22nd, 23rd, 28th February, 1st and 2nd March, 2001. The finding of Enquiry Officer is specific to trading pattern of Bama. Whereas in page no 103 of Enquiry Report the Enquiry Officer has analysed the trading position taken by Bama and BSPL on 1st and 2nd March of 2001 and have come to conclusion that BPSL and Bama Securities were acting with each other artificially depress the share price.

Sales in Time Slots

113. During mid February to mid March 2001 when the index movements of stock exchanges showed excessive volatility there were apprehensive of possible attempts by certain entities to distort the true price discovery and manipulate the securities market. It was seen that there was sudden and abrupt intra-day price movement in the scrips including index scrips and in momentum scrips. The time slots were identified when the price of the scrip has displayed sudden fall and the trading pattern of the members during the time was analysed to identify the member(s) responsible for the fall. The analysis includes their sales, purchases during the time slot and their net position prior to the time slot i.e. whether member has already short sold in the scrip. It may be noted the time slots identified and given in the Show Cause Notice are those where net sales of Bama in the time slot was preceded by short sale. The sale in the time slots by Bama had contributed to the decline in the share prices. Enquiry Officer has observed that Bama had sales, including short sales in the specified time slots as given in the show cause notice, taking into account the quantum of shares sold, the fall in prices of the shares during the time slots, the percentage of members sales to the market and the duration of the time bands, it is concluded that the following are significant transactions in support of the charge that the member had sales including short sales during specific time bands and caused fall in the prices by these sales.

Scrip Date Time From Time To Minutes Sales % of market Fall in Price Global Tele 23-2-01 15:04 15.14 0.10 85655 11.68 (18.65) Global Tele 2-3-01 1233 12.41 0.08 49315 9.74 (12.9) Satyam 1-3-01 14.13 14.33 0.20 155744 5.01% (17.65) Satyam 2-3-01 10.57 11.05 0.08 62714 3.97% (12.2) Satyam 2-3-01 13.17 13.53 0.36 63979 2.56% (12.85) SSI 2-3-01 13.41 13.54 0.13 9955 14.79% (28) SSI 2-3-01 12.32 13.01 0.29 19450 11.13% (71) WIPRO 1-3-01 13.33 13.41 0.08 9026 15.46% (15) Zee Tele 23-2-01 12.26 12.32 D.09 76279 2.33% (8.35) Zee Tele 1-3-01 12.53 13.56 1.03 129478 6.52% (8.95) Zee Tele 2-3-01 12.00 12.22 0.22 116932 7.04% (11.65)

114. Enquiry Officer has observed that the purchases in some other counters in this regard are not relevant as the issue being examined is whether the member was selling in the particular scrip during the specified time slot when the prices of these scrips had fallen. Further, it is not known whether such purchases made during the time slot when the price had fallen were preceded by the short sales, in which case, it would be taking advantage of the fall in prices after hammering down the price earlier. It is not correct to say that there is deliberate attempt to withhold the information regarding purchases of Bama during the time slot. The purchases and sales by Bama during the time slot were considered to arrive at net sales figure. The data pertaining to purchases made during the time slot was available with appellant and the same has been given in his submissions. In all the time slots, which are given in Show Cause Notice, Bama has shot sold before it has pressed further sales in the time slot. The information regarding the other sellers, their sales and purchases during the time slots during which Bama was alleged to have caused a fall in price of the scrips is irrelevant. The sales by other major sellers during the said period has been separately investigated by SEBI. The investigation was conducted to examine the impact of trading pattern of Bang Entities on the prices of the shares and hence the findings given in Show Cause Notice is relevant only to Bang entities.

115. Specific instances listed in the Enquiry Report and Chairman Order with regard to sales in selected time slots were dealt with that:

(i) Global Telesystems - 23rd February Scrip Date Time band Short Sell(Qty) % of short sale to market Qty) Diff in the op-cl price % of fall Global tele 23/2/01 15:04-15:14 85655 11:68 (18.65) (4.08)

116. The show cause notice has given the net position during the time band, which has been arrived after considering both purchases and sales made by the member during the relevant time band. Bama has purchased 11865 shares and sold 97520 shares during the time slot.

117. The Appellant has claimed that the purchases were uniformly spread out during the time slot, but it can be seen from the data given in the Appellant's submission that quantum of purchases and sales were different.

118. The Appellant has argued that before the first sale transaction of Bama, the price already fallen by Rs. 7/-. In this regard it is to be noted that the Appellant has not considered each execution price and had merely taken average price for the sale transaction of 6521 shares. Based on this average price the Appellant has concluded that price of the scrip has fallen by Rs.7 before the first sale transaction, that during the time slot Bama has sold 97520 shares which is the relevant factor.

119. The Appellant has argued that between the period from 15:08:39 to 15:13:50, Bama was a continuous purchaser. During the said time period Bama has merely purchased 1350 shares. Whereas, just before and after the aforesaid time band Bama has sold 50000 shares (15:07:33) and 20000 shares (15:14:00) respectively.

120. The Appellant has argued that after every sale transaction, the price of the scrip, has almost remained same. This interpretation of the Appellant is not correct. The data given by him pertain to his transaction only and merely shows that his next trade (purchase) was executed at 15:14:23 which was after 15 seconds.

121. The Appellant has argued that order of 50000 shares and 20000 shares that trade in 33 seconds and 8 seconds respectively is indicated of the depth and liquidity of the scrip. The appellant should consider change in price which resulted in execution of 50000 shares to ascertain impact of his trades. The next trade of Bama was purchases of 1000 shares at Rs.442/- which is Rs. 2/- below then the average rate at which trade of 50000 shares were executive. This clearly shows the correlation between sale by Bama and the movement in share prices.

(ii) Global Telesystems

- 2 March Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Global tele 12:33-12:41 149315 |9.74 (12.90) (3.91) The Appellant purchased 700 shares and sold 50015 shares during the time slot when the scrip price dropped by Rs.12.90.

122. The Appellant has argued that the price of the scrip has already fallen by about Rs.10/- when Bama sold 50000 shares. The Appellant has further argued after the sale of 50000 shares the price almost remained same. In the four minutes of the sale the price has moved only by Rs.2.39/- This interpretation of the Appellant that after the sale of 50,000 shares is not correct. The data presented by the Appellant merely shows that his subsequent purchase was at Rs.318.00 at 12:41:27.

123. The Appellant argued that sale and purchase were uniformly spread out through out the time slot, that during the time slot the appellant had purchased 700 shares and had sold 50015 shares. This shows that quantum of sales and purchases in the time slot is not uniform and that the sales are far in excess of the purchases.

Satyam Computers - 1st March, 2001 Scrip Time band Short Sell (Qty) % of short sale to market sell Diff in the op-cl price during the band % of fall Satyam comp 14:13-14:33 155744 5.01 (17.65) (5.26) The Appellant has argued that after one of the largest sale transactions of 77961 shares, there was no change at all in the price of the scrip.

124. In this regard it was submitted by the Respondent that the said sale transaction of 77,961 shares took placed at 14:28:47 hours at Rs. 325.02. The order number for the said trade is 200103011304713. The order number of subsequent trade of 500 shares was 200103011191399. From the order number it can be concluded that this purchase order was placed much before the sale order for 77961 shares was placed. Subsequent order after the sale order for 77961 shares which resulted in purchase of 25 shares at Rs.323.00 was placed on 14:29:13 hours. The above analysis clearly shows that the sale transactions resulted in fall in price.

125. The Appellant has argued that after the sale transactions of 96006 shares there was no change in the price of the scrip. This interpretation of data by the Appellant is not correct as the time gap between the end of execution of the relevant trade (14:31:59 hours) and the end of the time slot is just over 1 minute. During this time period the Appellant can themselves see that the scrip price has dropped to Rs.315. This shows that there was a price drop after the aforesaid sale transaction.

126. The Appellant has argued that during the periods when the price of the scrip registered the largest fall of Rs.4 Bama was a continuous purchasers, that the Appellant has merely given the quantum of fall without giving the time period he is referring to and is an argument without basis.

127. The Appellant has argued that when the price fell from Rs.333 to Rs 325, Bama was a net buyer to the extent of 125 shares. According to the Appellants' data, when the scrip price fell from Rs.333 to Rs.325, Bama was a net seller of 77336 shares and not a net buyer of 125 shares. It may be noted that the Bang entities have not disputed SEBI's data at any time.

128. The Appellant has argued that execution of 77961 shares in several seconds is indicative of depth and liquidity of the scrip. The depth in the market at a point of time depends on, inter-alia, supply and demand in the market. It should be noted that it took 57 seconds for execution of 96006 shares.

(iv) Satyam Computers - 2nd March, 2001 Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Satyamcomp 10:57-11:05 62714 3.97 (12.20) (4.10)

129. The Appellant has argued that apart from sale, there were also purchases made by Bama during this time slot, which was uniformly spread out throughout the time slot. The data given by the Appellant is not correct. During the relevant time slot, Bama had purchased 5155 shares and sold 67869 shares. Even if the data provided by the Appellant is accepted, Bama purchased 2665 shares and sold 67869 shares, that the quantum of sales and purchase are not uniform and the sales are far in excess of the purchases.

130. The Appellant has argued that after the first two sale transactions the price of the scrip actually rose. From the data provided by the Appellant it can be seen that after first two sales transaction of 500 and 20 shares at average rate of Rs. 297.49 and Rs. 298.00 respectively, Bama has purchased 20 shares at an average rate of Rs.296.00 which is lower than the price at which Bama has sold 20 shares previously. There SEBI's allegations are correct.

131. The data given in the submissions only shows that purchase of 200 shares by Bama was executed at 11:03:52, 26 seconds after Bama sold 45026 shares and the average purchase price was higher than the average sale price. It was submitted by the Respondent that during the time slot 10:57 hours to 11:05 hours of March 2nd, 2001 Bama had net sale of 62714 shares which is around 3.97% of the shares traded during the period when the scrip price dropped by Rs.12.20.

Satyam Computers - 2nd March, 2001 Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Satyamcomp 13:17-13:53 63979 2.56 (12.85) (4.57)

132. During the relevant time slot, Bama had purchased 15520 shares and sold 79499 shares. It was denied that the sales and purchases were uniformly placed during the time slot. It was also further denied that there is no co-relation between the transaction of Bama and the movement in the price of the scrip.

133. After the sale of 70299 shares, the Appellant himself has accepted that the scrip prices have dropped after the said sale.

SSI -

2nd March, 2001 Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Softsoln 12:32-13:01 19450 11.13 (71.00) (6.48)

134. During the relevant time slot, Bama had purchased 55 shares and sold 19505 shares. The price drop during the time slot was Rs.71. It was denied that neither the sales and purchases were uniformly placed nor the quantum of sale and purchases were uniform during the time slot, that there was co-relation between the transaction of Bama and the movement in the price of the scrip.

(vii) SSI - 2nd March, 2001 Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Softsoln 13:41-13:54 |9955 14.79 (28.00) (2.70)

135. During the relevant time slot, Bama had purchased 50 shares and sold 10005 shares. Net sales of Bama during the said time slot was around 14.8% of the market sell and the price drop during the same period was Rs.28.

136. The time slot pertains to 13.41 to 13.54 when the price dropped from Rs.1033 to 1005. The rise in the scrip to Rs. 1016 at about 1357 shows that earlier price fall was artificial and it is because of the sale by Bama.

Wipro- 1st March, 2001 Scrip Time band Short Sell (Qty) % of short sale to market sell Diff in the op-cl price during the band % of fall in price Wipro 13:33-13:41 9026 15.46 (15.00) (0.60)

137. During the relevant time slot, Bama had purchased 102 shares and sold 9128 shares. The price drop during the time slot was Rs.15. It was denied that neither the sales and purchases were uniformly placed nor the quantum of sale and purchases were uniform during the time slot.

138. It is evident from the data (order numbers) provided by the Appellant that the order for purchase of 2 shares, which was not significant was placed much before the sale order which resulted in the sale execution of 4128 shares. The buy order was executed only because the price was made to drop by sales of Bama to that level.

Zee Telefilms - 1st March, 2001 Scrip Time band Short Sell (Qty) % of short sale to market sell Diff in the op-cl price during the band % of fall Zeetele 12:53-13:56 129478 6.52 (8.95) (5.17)

139. During the relevant time slot, Bama had purchased 12820 shares and sold 142298 shares. The price drop during the time slot was Rs.8.95. The Respondent denied the Appellant's version that neither the sales and purchases were uniformly placed nor the quantum of sale and purchases were uniform during the time slot.

140. It was argued by the Appellant that the sale transaction of 34,448 shares and 99,000 shares did not have any impact at all on the price of the scrip. According to the Respondent the data provided by the Appellant clearly shows that the next transaction after the sale transaction of 34448 shares at average price of 170 between 13.11.29 and 13.11.40 hrs was purchase transaction of 500 shares at Rs.169 at 13.11.56 hrs. Though the data pertains to his transaction only still it is clear that the scrip price has dropped after the sale transaction.

(x) Zee Telefilms - 23rd February, 2001 Scrip Time band Short Sell (Qty) % of short sale to market sell Diff in the op-clg price % of fall Zeetele 12:26-12:35 76279 2.33 (8.35) (3.68)

141. There is typographical error in Enquiry Report & Chairman Order regarding timings of time slot. the time is 12.26 to 12.35 and not 12.26 to 12.32. The correct time slot was given the Show Cause Notice (12:26 to 12:35) and the Appellant was aware of the same. During the relevant time slot, Bama had purchased 37985 shares and sold 306040 shares. The price drop during the time slot was Rs.8.35.

142. It was argued by the Appellant that after the sale of 99000 shares the price of the scrip remain unchanged. According to the Respondent from data provided by Appellant, it can be seen that order subsequent to sale of 99000 shares that got executed was purchase of 200 shares at a lower price. From the order number it can be inferred that order placed for purchase of 60 shares was much earlier than the order placed for sale of 99000 shares.

Zee Telefilms - 2nd March, 2001 Scrip Time band Short Sell (Qty) % to market sell Diff in the op-cl price % of fall in price Zeetele 12:00-12:22 116932 7.04 (11.65) (7.77)

143. It was submitted by the Respondent that during the relevant time slot, Bama had purchased 106450 shares and sold 223382 shares. The price drop during the time slot was Rs.11.65. the Respondent denied the Appellants' version that transactions were uniformly placed during the time slot.

144. The Respondent submitted that the time gap between the sale of 87680 shares and purchase of 100000 shares in 00:01:08 hours and hence inferring about the impact of the purchase transaction of 100000 shares is not correct.

145. It may be noted that the data provided by the Appellant shows that every subsequent sale transaction executed by Bama during the time slot is at lower price.

146. The Appellant in his submission has picked up certain scrip and has stated that Enquiry Officer has not found Bang entities individually or collectively guilty of artificially depressing the prices of this scrip. The Respondent countering this submission submitted that the Enquiry Officer has examined the trading pattern of the member between mid-February and mid-March in totality when the shares prices fell and have come to the conclusion.

Bang Equity Broking Pvt. Ltd. (BEB)

147. BEB has indulged in large trading transactions and has created significant net sales in key scrips that either form part of stock indices or were momentum scrips including the scrip of Global Tele, Zee Telefilms, HFCL, Satyam Computers, MTNL, Infosys, DSQ Software, SBI, Wipro and Reliance Industries between mid February and mid March with a view to depress artificially the prices of these securities in a concerted manner.

148. The quantum of net sales in different scrips across various settlements by BEB shows manipulative trading with a view to hammer the scrip prices.

DATE SCRIPNAME NET SALES APPROX. VALUE Rs. in crores) 23/2/01 Global Tele 186468 8.9 22/2/01 Zee Tele 257590 6.05 27/02/01 Zee Tele 95510 1.7 2/3/01 Zee Tele 27660 0.42 23/2/01 HFCL 32563 2.4 1/3/01 HFCL 21178 1.52 23/2/01 Satyam 138885 4.47 1/3/01 Satyam 79317 2.6 2/3/01 Satyam 28529 0.8 21/2/01 DSQ Soft 32065 13 !l/3/01 DSQ Soft 12550 0.46 23/2/01 SBI 37370 84 28/2/01 WlPRO 44731 10.86 22/2/01 Reliance Ind 71590 2.97 1/3/01 DSQ Soft 103555 4.4

149. Enquiry Officer has analysed the details of the trading pattern of BEB in the individual scrips and have come to the conclusion that BEB had significant sales between mid February and mid March in the scrip of Global Tele, HFCL, Satyam, Infosys, DSQ Software, ZEE Tele. Finding of Enquiry Officer in individual scrip is that:

(a) GLOBAL TELE Sett Mo Date From Date To Open Hi Close BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 728 739 734 150,109 142,285 7,824 0.7% 1044 22-01-01 26-01-01 740 787 732 121,242 122,304
-1,062
-0.1% 1045 29-01-01 02-02-01 706 748 673 121,197 132,075
-10,878
-1.1% 1046 05-02-01 09-02-01 670 696 630 64,426 61,814 2,612 0.3% 1047 12-02-01 16-02-01 632 655 609 119,571 116,156 3,415 0.4% 1048 19-02-01 23-02-01 615 624 439 113,458 111,248 2,210 0.3% 1049 26-02-01 02-03-01 443 454 313 176,397 357,900
-181,503
-9.2% 1050 05-03-01 09-03-01 306 312 226 254,078 86,292 167,786 9.3% 1051 12-03-01 16-03-01 210 241 206 57,310 55,739 1,571 0.1% Dates Open High Close Buy Sales Net Market Sales % of Market 19.02.01 615 624 604.3 55138 7540 47598 5686710 0.1% 20.02.01 605 608.75 582.75 5235 3155 2080 3913980 0.1% 21.02.01 582 582 557.45 10080 10155
-75 3618289 0.3% 22.02.01 554 554 518.5 13075 21293
-8218 4325143 0.5% 23.02.01 519.8 522 438.9 29930 69105
-39175 6261836 1.1% St No. 1048       113458 111248 2210 23805958 0.5% 26.02.01 443.1 454 415.8 24746 50880
-26134 6455577 0.8% 27.02.01 420 426.75 353.15 35195 25607 9588 8921771 0.3% 28.02.01 350.1 409.6 404.25 33143 25448 7695 8457716 0.3% 01.03.01 409.6 429.95 372.1 38291 24475 13816 7083435 0.3% 02.03.01 371.7 377 312.6 45022 231490
-186468 5678472 4.1% St No.1049       176397 357900 181503 36596971 1.0%

150. Enquiry officer has come to the conclusion that the overall trading pattern by BEB in Global Tele in settlement Nos.1048 and 1049 with particular reference to settlement No.1049, when BEB had net sale of 181503 shares (9.2% of the net at BSE), has contributed to the downfall of the price. The price of the scrip dropped from Rs.615 to Rs 439 in settlement no.1048 and from Rs.443 to Rs.313 in settlement no.1049. The Enquiry Officer has further observed purchases in the subsequent settlements i.e. settlement no.1050 and 1051 could be to cover the short sales in settlement no.1049 and also could be with a view to take advantage of the fall in price. This trading behaviour is typical of a bear who sells short without possessing shares with a view to bring about a fall in price and take advantage of the fall in prices by making purchases on the subsequent days to cover the earlier short sales.

151. It was further observed that in settlement No.1049, BEB had net sale of 26134 on 26/2/2001. Subsequent purchase by BEB on 27/2/01 to 1st March could be with a view to cover the short sales on 26/2/01. The price fell from Rs.416 to Rs.372 between 26/2/01 and 1/3/01. The net sales by BEB on 2/3/01 is quite high at - 186468 shares and the price fell by Rs.60 on that day to close at Rs.312.

HFCL Sett No Date From Date To Open Hi Close BEB Buy Sell Net %Net 1043 15-01-01 19-01-01 1180 1222 1211 278,419 357,460

-79,041

-7.2% 1044 22-01-01 26-01-01 1241 1300 1269 125221 65,831 59,390 6.4% 1045 29-01-01 02-02-01 1250 1265 1027 185,845 181,910 3,935 10.2% 1046 05-02-01 09-02-01 1000 1039 965 421,926 364,162 57,764 3.7% 1047 12-02-01 16-02-01 950 1019 910 150,764 204,206

-53,442

-5.0% 1048 19-02-01 23-02-01 910 923 743 251,746 172,926 78,820 7.5% 1049 26-02-01 02-03-01 740 759 604 ,243,291 329,346

-86,055

-3.5% 1050 05-03-01 09-03-01 585 625 327 123,647 118,091 5,556 0.2% 1051 12-03-01 16-03-01 301 322 214 111,383 83,659 27,724 0.7% Dates Open High LOW Close Buy Sales Net Market Sales % of Market 19.02.01 910 923 836.75 895.65 105192 58739 46453 9229266 0.6% 20.02.01 892 903 865 869.2 78592 8020 70572 6522195 0.1% 21.02.01 868 868 814 836.15 20491 29123

-8632 5302421 0.5% 22.02.01 832 850.9 773.05 826.7 32757 29767 2990 6908481 0.4% 23.02.01 822.5 822.5 731.5 742.8 14714 47277

-32563 7569125 0.6% St No.48         251746 172926 78820 35531488 0.5% 26.02.2001 740 751.95 677.65 688.5 27915 70045

-42130 6075372 1.2% 27.02.2001 694 699.5 578.35 578.35 12591 40449

-27858 8560199 0.5% 28.02.2001 542.6 670.85 532.1 670.4 102503 100359 2144 9917229 1.0% 01.03.2001 690 759 635 718.05 82022 103200

-21178 7606238 1.4% 02.03.2001 745.1 755 603.2 604.80 18260 15293 2967 9907310 0.2% St No.49         243291 329346 86055 42066348 0.8%

152. Enquiry Officer has observed that BEB has liquidated the earlier net purchases and made fresh sales in Settlement No 1047 of -53442 which constituted 5% of the net sales of the Exchange. Enquiry Officer has observed that net purchase of BEB in settlement 1048 to 1051 and fall in price of the scrip has to be examined in totality against the trading pattern of BEB between mid February and mid march when the share prices fell. BEB had net sales in the settlement immediately preceding S No 1048 to the extent of -53442. Enquiry Officer has come to the conclusion that BEB after having been a seller in the earlier settlement had taken advantage of the fall in the price in settlement No 1048 with his purchases. Enquiry Officer has observed that though BEB had net purchases in settlement No. 1050 and 1051 to the extent of 5556 and 27724 and the price of the scrip fell by Rs.259 and Rs.87 respectively, these purchases were preceded by a huge net sales of 86055 in settlement No.1049, which constituted 3.5% of net sales at the Exchange. The price of the scrip which closed at Rs 605 at the end of settlement No 1049 had fallen to Rs.326 and Rs.214 at the end of settlement No 1050 and 1051 respectively. Enquiry Officer has further observed that after considering opening position, BEB had unwounded his purchase positions of 90436 in S No 1048 of 4286 in S No1049. Enquiry Officer has come to the conclusion that taking into consideration that BEB had significant net sales in settlement no 1047 and 1049 which constitute - 5% and 3.5% of the net of the Exchange and had unwound the previously built large purchase position in S No 1049 could have contributed to the fall in the prices of the scrips. His sales on 23/2/01, 26/02/01, 27/02/01 and 1/3/01 were also taken into account for this purpose.

INFOSYS Sett Mo Date From Date To Open Hi Close BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 5860 6800 6779 39,961 36,738 3,223 0.7% 1044 22-01-01 26-01-01 6950 6988 6778 23,650 18,723 4,927 2.9% 1045 29-01-01 02-02-01 6610 6924 6860 8,148 18,933

-10,785

-7.2% 1046 05-02-01 09-02-01 6777 6777 6406 17,866 17,525 341 0.2% 1047 12-02-01 16-02-01 6380 6537 6254 10,657 10,387 270 0.2% 1048 19-02-01 23-02-01 6260 6343 5598 8,344 8,124 220 0.1% 1049 26-02-01 02-03-01 5730 6330 4940 18,883 17,872 1,011 0.3% 1050 05-03-01 09-03-01 4700 5315 4817 9,292 10,517

-1,225

-0.4% 1051 12-03-01 16-03-01! 4738 4990 4694 6,364 6,526

-162 0.0% Enquiry Officer has observed that BEB had net sales in settlement No.1050 and 1051. The net purchases of earlier settlements were unwound.

SATYAM Sett Mo Date From Date To Open Hi Close BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 386 421 418 539,782 522,635 17,147 0.5% 1044 22-01-01 26-01-01 424 430 414 239,280 295,684

-56,404

-2.2% 1045 29-01-01 02-02-01 400 427 415 286,793 309,978

-23,185

-0.8% 1046 05-02-01 09-02-01 400 412 372 386,724 378,780 7,944 0.2% 1047 12-02-01 16-02-01 375 387 365 541,310 455,547 85,763 2.8% 1048 19-02-01 23-02-01 361

376| 318 277,184 359,734

-82,550

-3.8% 1049 26-02-01 02-03-01 321 353 263 424,005 397,648 26,357 0.6% 1050 05-03-01 09-03-01 250 280 229 267,146 264,781 2,365 0.1% 1051 12-03-01 16-03-01

230| 264 237 140,570 176,792

-36,222

-0.7% Dates Open High Close Buy Sales Net Market Sales % of Market 19.02.2001 361.25 373.9 372.1 51690 111047

-59357 11876278 0.9% 20.02.2001 373.6 376.4 371.6 45680 19040 26640 10515941 0.2% 21.02.2001 370 370 343.25 115401 19871 95530 15296333 0.1% 22.02.2001 341.9 341.9 337.9 29353 35831

-6478 11895217 0.3% 23.02.2001 336.5 336.5 317.75 35060 173945

-138885 11183237 1.6% St No.48       277184 359734

-82550 60767006 0.6% 26.02.2001 321 331.2 326.2 26165 16670 9495 9915426 0.2% 27.02.2001 327.95 331.4 307.65 81585 46070 35515 19807416 0.2% 28.02.2001 307 351.8 347 165740 76547 89193 21163183 0.4% 01.03.2001 350.9 353 312.65 100858 180175

-79317 18346584 1.0% 02.03.2001 311.5 314.7 262.65 49657 78186

-28529 16652302 0.5% St No.49       424005 397648 26357 85884911 0.5%

153. Enquiry Officer has observed that BEB had been significant seller, when the prices have fallen, across settlement 1047 to 1051. BEB had net sales of 82550 shares in SNo 1048 and had taken advantage of the fall in prices and resorted to purchases in subsequent settlements 1049 and 1050. Considering, the opening position, BEB has reduced its purchase position in S No in 1048 and had in subsequent settlements viz. S. No. 1049 and 1050, BEB has taken advantage of price fall and increased the purchase position which was subsequently in S. No.1051 was reduced. Enquiry Officer has observed that BEB had net sales of 138885, 79317 and 285297 on 23rd February, 1st March, and 2nd March of 2001 respectively when the scrip price displayed a fall of Rs.20, 34 and Rs.50 respectively.

DSQ Software sett No Date From Date To Open Hi Close BEB Buy Sell Net %Net 1043 15-01-01 19-01-01 373 418 405 192515 192,875

-360

-0.1% 1044 22-01-01 26-01-01 415 444 429 43,180 40,441 2,739 0.5% 1045 29-01-01 02-02-01 407 450 415 93,286 93,226 60 0.0% 1046 05-02-01 09-02-01 409 446 418 54,784 54,379 405 0.1% 1047 12-02-01 16-02-01 415 463 423 78,367 81,725

-3,358

-0.5% 1048 19-02-01 23-02-01 424 433 369 114,081 114,687

-606

-0.1% 1049 26-02-01 02-03-01 375 398 304 105,3401 105,055 285 0.0% 1050 05-03-01 09-03-01 300 318 212 76,090 66,835 9,255 0.3% 1051 12-03-01 16-03-01 195 195 145 88,884 81,639 7,245 0.2% Dates Open High Close Buy Sales Net Market Sales % 0f Market 19.02.2001 424 433 421.75 17081 10881 6200 4205763 0.3% 20.02.2001 423 425.5 417.5 39965 7930 32035 4426111 0.2% 21.02.2001 415.5 415.5 405.55 7990 40055

-32065 3466038 1.2% 22.02.2001 401.15 404.95 397.95 29310 32295

-2985 5028516 0.6% 23.02.2001 395.3 698.05 368.75 19735 23526

-3791 5120994 0.5% Sett No.48       114081 114687

-606 22247422 0.5% 26.02.2001 374.7 398.2 382.75 10190 22965

-12775 4700527 0.5% 27.02.2001 385.35 389.7 337.7 30150 15625 14525 6797996 0.2% 28,02.2001 336 380 373.95 41935 30580 11355 4849538 0.6% 01.03.2001 378 385 361.7 15355 27905

-12550 4189442 0.7% 02.03.2001 365.75 365.75 303.85 7710 7980

-270 5707945 0.1% Sett No.49       105340 105055 285 26245448 0.4% Enquiry Officer has observed that BEB was net seller on 23rd February, 1st March and 2nd March when the scrip price dropped by Rs.52 Rs.12 and Rs.52 respectively. From 21st to 26th of February, BEB was continuous net seller. In S No 1047 and 1048, BEB had net sales of 3358 and -606 respectively.

ZEE TELE Sett No Date From Date To Open Hi Close BEB Buy Sell Net %Net 1043 15-01-01 19-01-01 243 263 261 441,118 138,053 303,065 5.5% 1044 22-01-01 26-01-01 264 294 280 831,480 1,151,725

-320,245

-6.4% 1045 29-01-01 02-02-01 269 273 254 921,929 733,219 188,710 6.0% 1046 05-02-01 09-02-01 252 260 231 232,586 383,094

-150,508

-5.3% 1047 12-02-01 16-02-01 229 247 231 221,970 77,630 144,340 4.5% 1048 19-02-01 23-02-01 234 241 210 490,560 673,340

-182,780

-2.0% 1049 26-02-01 02-03-01 215 215 136 175,786 257,806

-82,020

-1.7% 1050 05-03-01 09-03-01 125 147 117 505,318 461,118 44,200 0.4% 1051 12-03-01 16-03-01 120 157 144 227,241 259,087

-31,846

-0.4% Dates Open High Close Buy Sales Net Market Sales % 0f Market 19.02.2001 234 234.5 229.4 89925 26900 63025 11557626 0.2% 20.02.2001 230 235 232.4 124795 18870 105925 10932968 0.2% 21.02.2001 231 238.65 236.75 216500 258000

-41500 22796031 1.1% 22.02.2001 235.25   235.25 19805 277395

-257590 16315587 1.7% 23.02.2001 231.7 233.85 210.3 39535 92175

-52640 16369630 0.6% Sett No.48       490560 673340

-182780 77971842 3.9% 26.02.2001 215 215 192.3 29045 10180 18865 12272601 0.1% 27.02.2001 193.05 195 164.95 44625 140135

-95510 16285411 0.9% 28.02.2001 163 177.5 171.25 47930 48780

-850 15111212 0.3% 01.03.2001 174 178 162.3 38476 15341 23134 9336566 0.2% 02.03.2001 164 168 136.35 15710 43370

-27660 10542794 0.4% Sett No.49       175786 257806

-82020 63548584 0.4%

154. Enquiry Officer has observed that purchase in S No. 1050, when prices of the scrip moved from Rs.125 to Rs.117 are preceded by significant net sales in the earlier settlements viz. 1048 (182780 shares) and 1049 (82020 shares) when the prices have dropped from Rs.234 to Rs.210 and from Rs.215 to Rs.136 respectively. Enquiry Officer has further observed that, considering the opening position, BEB had purchase position of 196290 shares was unwounded and converted into sale position in subsequent settlements (S.No.1049). Enquiry Officer has concluded that the purchases in settlement No 1050 when the closing price was Rs.115 was with a view to cover the earlier short sales and/or taking advantage of the fall in price after hammering down the prices. Enquiry Officer has observed that the trading pattern of BEB in settlement no 1048 reveals that the purchases on 19th February and 20th February were liquidated on 21st February and fresh sales were made from 21st to 23rd February. BEB had net sale of -257590 on 22nd February and -52640 on 23rd February when the price had fallen by Rs.25. The purchases on 1st March, 2001 for 23135 shares were for covering earlier sales. BEB had net sales of -95510 on 27th February and -850 on 28th February 2001.

155. In cases of this nature when there is a series of transactions over a period of time, it cannot be determined with mathematical accuracy the extent of the price fall vis a vis the member's trade. What is to be seen is the overall trading behaviour of the member. Further, it depends, amongst others, what proportion his sales are to the exchange net sales as a whole. Even if the member was a net purchaser in one particular settlement, it has to be seen as to what is his contribution to the demand as a whole in the market whether these purchases are on account of covering the previous short sales.

NBS acting with concert with BEB in effecting large sale transaction in the scrips of Global Tele, HFCL, Infosys, Satyam, DSQ, Zee Tele Films.

Global Tele Systems   Date Date Op en Hi Clo se BEB NBS Sett Mo From To       Buy Sell Net % Net Buy Sell Net % Net                             1048 19-02-01 23-02-01 615 624 439 113,458 111,248 2,210 0.3% 540,929 580,981

-40,052

-4.6% 1049 26-02-01 02-03-01 443 454 313 176,397 357,900 181,503 9.2% 508,790 859,105 350,105 17.9% 1050 05-03-01 09-03-01 306 312 226 254,078 86,292 167,786 9.3% 529,984 275,202 254,782 14.1% 1051 12-03-01 16-03-01 210 241 206 57,310 55,739 1,571 0.1% 234,815 216,945 17,870 1.3% Enquiry Officer has observed that NSB and BEB have simultaneously created net sales in settlement 1049 constituting 17.9% and 9.2% of net at the Exchange and to this extent both the entities have acted in concert to have depressed the share price of Global Tele.

HFCL   Date Date Op en Hi Clo se BEB NBS Sett No From To       Buy Sell Net % Net Buy Sell Net % Net 1046 05-02-01 09-02-01 1000 1039 965 421,926 364,162 57,764 3.7% 581,715 565,340 16,375 1.0% 1047 12-02-01 16-02-01 950 1019 910 150,764 204,206 53,442 5.0% 643,954 664,127 20,173 1.9% 1048 19-02-01 23-02-01 910 923 743 251,746 172,926 78,820 7.5% 738,323 568,562 69,761 6.7% 1049 26-02-01 02-03-01 740 759 604 243,291 329,346 86,055 3.5% 880,204 863,352 16,852 0.7% 1050 05-03-01 09-03-01 585 625 327 123,647 118,091 5,556 0.2% 239,986 221,971 18,015 0.5% 1051 12-03-01 16-03-01 301 322 214 111,383 83^6591 27,724 0.7% 245,576 222,756 22,820 0.6 Enquiry Officer has observed that in settlement 1047 both NBS & BEB had net sales simultaneously of 20173 and 53442 shares respectively and together constitute 6.9% of the net sale at the exchange.

Infosys Sett No Date From Date To Op Hi Cl BEB NBS Buy Sell Net % Net Buy Sell Net % Net 1047 12-02-01 16-02-01 6380 6537 6254 10,657 10,387 270 0.2% 62,139 55,000 7,139 4.8% 1048 19-02-01 23-02-01 6260 6343 5598 8,344 8,124 220 0.1% 78,468 81,155

-2,687

-1.0% 1049 26-02-01 02-03-01 5730 6330 4940 18,883 17,872 1,011 0.3% 148,760 167,360 18,600

-6.4% 1050 05-03-01 09-03-01 4700 5315 4817 9,292 10,517 1,225 0.4% 61,834 71,383

-9,549

-3.3% 1051 12-03-01 16-03-01 4738 4990 4694 6,364 6,526

-162 0.0% 23,230 65,243 42,013 12.6% Enquiry Officer has observed that BEB and NBS had net sales in settlement No.1050 and 1051 covering the period 5/3/01 to 16/3/01 and Enquiry Officer has come to the conclusion that to this extent, BEB can be said to be acting in concert with NBS in artificially depressing the price by its sales.

Sett No Date F,rom Date To OP Hi Ul BEB NBS Buy Sell Net % Net Buy Sell Net % Net 1046 05-02-01 09-02-01 400 412 372 386,724 378,780 7,944 0.2% 2,885,180 3,109,983 224,803

-5.6% 1047 12-02-01 16-02-01 375 387 365 541,310 455,547 85,763 2.8% 1,553,704 1,263,970 289,734 9.5% 1048 19-02-01 23-02-01 361 376 318 277,184 359,734 82,550 3.8% 1,727,274 1,762,314

-35,040

-1.6% 1049 26-02-01 02-03-01 321 353 263 424,005 397,648 26,357 0.6% 2,435,456 2,779,834 344,378

-8.2% 1050 05-03-01 09-03-01 250 280 229 267,146 264,781 2,365 0.1% 925,412 620,149 305,263 10.2% 1051 12-03-01 16-03-01 230 264 237 140,570 176,792 36,222 0.7% 459,371 538,202

-78,831

-1.6% Enquiry Officer has observed that in settlement No.1048 and 51, both BEB and NBS were net sellers and to this extent they can be said to be acting in concert to bring down the prices.

DSQ Software Sett No Dalefrom Date To Op Hi Cl BEB NBS Buy Sell Net % Net Buy Sell Net % Net 1045 29-01-01 02-02-01 407 450 415 93,286 93,226 60 0.0% 754,105 789,005

-34,900

-5.3% 1046 05-02-01 09-02-01 409 446 418 54,784 54,379 405 0.1% 724,383 403,371 321,012 57.2% 1047 12-02-01 16-02-01 415 463 423 78,367 81,725 3,358 0.5% 468,678 468,263 415 0.1% 1048 19-02-01 23-02-01 424 433 369 114,081 114,687

-606 0.1% 479,278 493,576

-14,298

-3.1% 11049 |26-02- 02-03-01 t375 398 304 105,340 105,055 |285 0.0% 693,198 560,898 132,300 19.8% 1050 05-03-01 09-03-01 300 318 212 76,090 66,835 9,255 0.3% 379,339 364,144 15,195 0.6% ,1051 12-03-01 16-03-01 195 195 145 88,884 81,639 7,245 0.2% 265,517 261,497 4020 0.1% Enquiry Officer has observed that NBS and BEB were net sellers together in Settlement 1048.

Zee Tele Sett No Date From Date To Up Hi Ll BEB NBS Buy Sell Net % Net Buy Sell Net % Net 1043 15-01-01 19-01-01 243 263 261 441,118 138,053 303,065 5.5% 3,025,558 2,371,684 553,874 11.9% 1044 22-01-01 26-01-01 264 294 280 831,480 1,151,725 320,245 6.4% 3,741,297 3,400,066 341,231 6.9% 1045 29-01-01 02-02-01 269 273 254 921,929 733,219 188,710 6.0% 2,833,047 2,853,194

-20,147

-0.6% 1046 05-02-01 09-02-01 252 260 231 232,586 383,094 150,508 5.3% 878,078 930,283

-52,205

-1.8% 1047 12-02-01 16-02-01 229 247 231 221,970 77,630 144,340 4.5% 456,385 478,321

-21,936

-0.7% 1048 19-02-01 23-02-01 234 241 210 490,560 673,340 182,780 2.0% 1,717,642 1,859,341

-141,699

-1.6% 1049 26-02-01 02-03-01 215 215 136 175,786 257,806

-82,020 1.7% 1,208,299 1,631,119 209,795 422,820)

-8.8% 1050 05-03-01 09-03-01 125 147 117 505,318 461,118 44,200 0.4% 2,643,142 2,606,129 37,013 0.3% 1051 12-03-01 16-03-01 120 157 144 227,241 259,087

-31,846 0.4% 771,469 858,652 87,183

-1.1% Enquiry Officer has observed that NBS and BEB had net sale simultaneously in settlement 1048 and to the extent they are acting in concert.

156. BEB has indulged in circular trading with an intention to hammer down the prices. During the time slot 12.35 hrs to 12.42 hrs on March 2, 2001, BEB has sold 2 lacs shares of Global Tele on behalf of BS. The order for sale of 2 lac shares was matched with NBS for 184425 shares. During the time slot BEB had a net sale of 200499 which constitute 53% of the sales during the time slot.

157. Enquiry Officer has come to the conclusion that sale of such a huge chunk of share by the member within a span of 7 minutes when the share prices had fallen has contributed to the fall. The prices at which these shares were sold are also in the vicinity of the lowest circuit filter.

158. BEB has executed transactions on behalf of Shri Shankar Sharma, Director, First Global Stock Broking Pvt. Ltd., member BSE and NSE which are of dubious nature with a view to manipulate the market and avoid detection. This matter has already been discussed in the preceding pages and, therefore, not repeated here.

159. BEB has dealt with Palombe, an unregistered sub broker which amounts to lack of due diligence, exercise of due skill and care expected of a registered broker as per the code of conduct applicable to the brokers. This matter has already been discussed in the preceding pages and, therefore, not repeated here.

160. BEB has indulged in short sales between 8th March 2001 and 31st March 2001 to the extent of Rs.3.05 crores in violation of SEBI Circular No.SMD/RPD/Policy/CIR-13/2001 dated 7th March 2001. This matter has already been discussed in the preceding pages and, therefore, not repeated here.

Trading by Bang Securities P. Ltd. (BSPL), Sub-broker

161. BSPL is a registered sub broker of NBS and BEB. BSPL has indulged in large trading transactions in the selective scrips including the scrip of HFCL, Global Tele, Zee Tele, HLL, Reliance Industries, SBI, Satyam and Infosys with a view to depress artificially the prices of these securities between mid February and Mid March in a concerted manner. BSPL had a significant net sale position on 23rd February, 1st and 2nd March of 2001. BSPL has also traded for Ketan Parekh Group entities Classic Credit and Landmark and Palombe Securities, etc.

162. Enquiry Officer, after analysing the trading pattern of BSPL, has found that the trading by the BSPL in Global Tele, HLL, Reliance and Satyam are significant for the depression in the share prices. Chairman has also reiterated the findings of the Enquiry Officer.

163. BSPL and Bama have acted in concert with each other. This matter has already been discussed in the preceding pages and, therefore, not repeated here.

Trading by Nirmal Bang Securities

164. NBS has indulged in large trading transactions and has created significant net sales in selective scrips that either form part of stock indices or were momentum scrips including the scrip of Global Tele, HFCL, Infosys, Satyam, DSQ Software, Zee Tele, Wipro, etc. with a view to depress artificially the prices of these securities between mid February and mid march in a concerted manner.

165. Enquiry Officer has analysed the details of the trading pattern of NBS in individual scrips and the findings of Enquiry Officer are given below in details.

(a) Global Tele Sett No Date From Date To Op Hi Cl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 728 739 734 817,141 734,194 82,947 7.4% 1044 22-01-01 26-01-01 740 787 732 710,281 731,341

-21,060

-1.9% 1045 29-01-01 02-02-01 706 748 673 587,114 633,960

-46,846

-4.6% 1046 05-02-01 09-02-01 670 696 630 377,204 306,798 70,406 8.2% 1047 12-02-01 16-02-01 632 655 609 343,469 315,020 28,449 3.2% 1048 19-02-01 23-02-01 615 624 439 540,929 580,981

-40,052

-4.6%"

1049
26-02-01 02-03-01 443 454 313 508,790 859,105
-350,315
-17.9% 1050 05-03-01 09-03-01 306 312 226 529,984 275,202 254,782 14.1% 1051 12-03-01 16-03-01 210 241 206 234,815 216,945 17,870 1.3% Date Op Hi Cl NBS Buy Sell Net 26.02.01 443 454 416 61020 449020
-388000 27.02.01 420 427 363 93850 199395
-105545 28-02-01 360 410 404 69945 62901 7044 1.03.01 410 430 372 52932 107328
-54396 2.03.01 372 377 313 323035 83426 239609
166. Enquiry Officer has observed that NBS had net sales of 350315 shares, which constituted 17.9% of net of exchange. Enquiry Officer has come to the conclusion that subsequent purchases in settlement No.1050 and 1051 could be with a view to cover the earlier short sales in view of the large net sales undertaken by the member in the immediately preceding settlements. In Settlement No.1049, covering the period between 26th February and 2nd March, as evident from the table above, NBS was a net seller in 3 out of 5 days. Earlier, NBS has reduced it net purchase from S No.1046 at 70406 to 28449 in S No.1047 and in S No.1048 it was converted into net sales of 40052 which constituted 4.6% of the net of BSE. It has been contended that there is neither a reduction in net purchase position nor a conversion of purchase position into a sale position as the opening position was not taken into account to arrive at net position at the end of the relevant settlements.
167. In this regard it was submitted that the opening position is not important as the purchases and sales in the relevant settlement gives the idea of the trading pattern of the Appellant in each settlement. It has also been argued that NBS had net sales only in 3 out of 5 days in settlement 1049. Even after accepting that NBS had net sales only in 3 days in settlement 1049, it does not affect the analysis and the final findings. It is contended that the net sales of NBS in settlement 1048 and 1049 representing 4.6% and 17.9% of the net sales at BSE contributed to fall of only. Rs.7.82 and Rs.22.74 and Rs.22.74 and Rs.11.88 respectively. In this regard it was submitted that though Enquiry Report and Chairman Order have observed that there is a correlation between the Appellant's transaction and change in the scrip price, the Appellant assumption that his contribution to the change in scrip price is equal to his net at the end of settlement as a ratio of net at the exchange for the relevant period is not acceptable.
(b) HFCL Sett No Date From Date To Op Hi Cl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 1180 1222 1211 1,072,461 1,063,601 8,860 0.8% 1044 22-01-01 26-01-01 1241 1300 1269 568,795 615,020
-46,225
-5.0% 1045 29-01-01 02-02-01 1250 1265 1027 908,827 925,084
-16,257
-0.7% 1046 05-02-01 09-02-01 1000 1039 965 581,715 565,340 16,375 1.0% 1047 12-02-01 16-02-01 950 1019 910 643,954 664,127
-20,173
-1.9% 1048 19-02-01 23-02-01 910 923 743 738,323 668,562 69,761 6.7% 1049 26-02-01 02-03-01 740 759 604 880,204 863,352 16,852 0.7% 1050 05-03-01 09-03-01 585 625 327 239,986 221,971 18,015 0.5% 1051 12-03-01 16-03-01 301 322 214 245,576 222,756 22,820 0.6% Enquiry Officer has come to the conclusion that the purchase in Sett.1048 could be with a view to cover the short sales in the earlier settlements.
(c) Infosys Sett No Date From Date To Op Hi Gl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 5860 6800 6779 171,478 189,504
-18,026
-3.7% 1044 22-01-01 26-01-01 6950 6988 6778 49,999 72,602
-22,603
-13.4% 1045 29-01-01 02-02-01 6610 6924 6860 69,638 57,158 12,480 8.3% 1046 05-02-01 09-02-01 6777 6777 6406 61,642 59,846 1,796 1.0% 1047 12-02-01 16-02-01 6380 6537 6254 62,139 55,000 7,139

4.8% 1048 19-02-01 23-02-01 6260 6343 5598 78,468 81,155

-2,687

-1.0% 1049 26-02-01 02-03-01 5730 6330 4940 148,760 167,360

-18,600

-6.4% 1050 05-03-01 09-03-01 4700 5315 4817 61,834 71,383

-9549

-3.3% 1051 12-03-01 16-03-01 4738 4990 4694 23,230 65,243

-42,013

-12.6% Enquiry Officer has observed that through out the period covering Sett No.1048-1051, NBS was a net seller. Particularly in Sett 1049 and Sett No.1051, NBS had net sales of 6.4% and 12.6% of the net of BSE respectively. Enquiry Officer has come to the conclusion that NBS had indulged in sales on the crucial dates when the share prices have fallen which created artificial depression in prices.

(d) Satyam Sett No Date From Date To Op Hi Cl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 386 421 | 418 3,247,084 3,317,170

-70,086

-2.2% 1044 22-01-01 26-01-01 424 430 414 3,050,630 2,809,278 241,352 9.2% 1045 29-01-01 02-02-01 400 427 415 3,115,273 3,112,460 2,813 0.1% 1046 05-02-01 09-02-01 400 412 372 2,885,180 3,109,983

-224,803

-5.6% 1047 12-02-01 16-02-01 375 387 365 1,553,704 1,263,970 289,734 9.5% 1048 19-02-01 23-02-01 361 376 318 1,727,274 1,762,314

-35,040

-1.6% 1049 26-02-01 02-03-01 321 353 263 2,435,456 2,779,834

-344,378

-8.2% 1050 05-03-01 09-03-01 250 280 229 925,412 620,149 305,263 10.2% 1051 12-03-01 16-03-01 230 264 237 459,371 538,202

-78,831

-1.6%

168. Enquiry Officer has observed that that the sales in sett no 1048 and 49 were not fully backed by deliveries which means that there wee short sales. NBS had created a net sales of 344378 shares constituting 8.2% of the net of exchange. The purchases in the settlement 1050 of 305263 share appear to be the short covering for previous settlement. In the subsequent settlement (S. No.1051), NBS has a net sale of 78831 shares. Enquiry Officer has come to the conclusion that purchases made in Settlement 1050 were made at lower prices after hammering down the prices by sales including short sales in the previous settlements of 1049 and also with a view to cover its earlier sales. The trading pattern of the member is typical of a short seller who sells shares without possessing the same with a view that the prices will come down in future so that the short sales can be covered by purchasing at lower prices. Such sales are speculative but when seen together with other similar trades and trades of other Bang Entities and taking into account the other facts and circumstances including the fact that the said trades did bring about a fall in the price, the said trades have been shown to be manipulative.

(d) DSQ Software Sett No Date From Date To Op Hi Cl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 373 418 405 394348 407,273

-12,925

-2.3% 1044 22-01-01 26-01-01 415 444 429 396,955 398,850

-1,895

-0.4% 1045 29-01-01 02-02-01 407 450 415 754,105 789,005

-34,900

-5.3% 1046 05-02-01 09-02-01 409 446 418 724,383 403,371 321,012 57.2% 1047 12-02-01 16-02-01 415 463 423 468,678 468,263 415 0.1% 1048 19-02-01 23-02-01 424 433 369 479,278 493,576

-14,298

-3.1% 1049 26-02-01 02-03-01 375 398 304 693,198 560,898 132,300 19.8% 1050 05-03-01 09-03-01 300 318 212 379,339 364,144 15,195 0.6% 1051 12-03-01 16-03-01 195 195 145 265,517 261,497 4,020 0.1% Enquiry Officer has observed that net purchases in settlement 1049 to 1051 has to be seen against the background of unwinding purchases in previous settlement. NBS had larger net purchases of 321012 in settl.no.1046, which constituted 57.2% of net of BSE. In subsequent settlement 1047, NBS had net purchase of 415 shares & settlement 1048, NBS had net sale of 14298 shares constituting 3.1% of the net of exchange.

(F) Zee Telefilms Sett No Date From DateTo Op Hi Cl BEB Buy Sell Net % Net 1043 15-01-01 19-01-01 243 263 261 3,025,558 2,371,684 653,874 11.9% 1044 22-01-01 26-01-01 264 294 280 3,741,297 3,400,066 341,231 6.9% 1045 29-01-01 02-02-01 269 273 254 2,833,047 2,853,194

-20,147

-0.6% 1046 05-02-01 09-02-01 252 260 231 878,078 930,283

-52,205

-1.8% 1047 12-02-01 16-02-01 229 247 231 456,385 478,321

-21,936

-0.7% 1048 19-02-01 23-02-01 234 241 210 1,717,642 1,859,341

-141,699

-1.6% 1049 26-02-01 02-03-01 215 215 136 1,208,299 1,631,119 209,795

-8.8% 1050 05-03-01 09-03-01 125 147 117 2,643,142 2,606,129 37,013 0.3% 1051 12-03-01 16-03-01 120 157 144 771,469 858,652

-87,183

-1.1%

169. Enquiry Officer has observed that NBS was continuous net seller from sett no.1046 to 1048. Subsequent purchases in settlement 1049 & 1050 appears to be towards covering the short sales in the earlier settlements. Again, in sett No 1051, there was a net sale of 87013. NBS has acted in concert BEB in effecting large sale transaction in the scrips of Global Tele, HFCL, Infosys, Satyam, DSQ, Zee Tele Films in the settlements covering mid February and mid March. NBS has dealt with the following un-registered sub brokers. Such acts of dealing with unregistered sub brokers is in violation of the Code of Conduct prescribed under the Stock Brokers Regulations.

a. Moneygrowth Investment & Cons Pvt. Ltd.

b. Arihant Stocks Ltd.

170. Bombay Stock Exchange had imposed a fine of Rs.74,000/- under its bye- laws which was paid by NBS.

171. Enquiry Officer has observed that NBS had not exercised due skill and care as required under the Code of Conduct while dealing with the unregistered sub broker. The fine paid by NBS amounts to tacit admission of having dealt with an unregistered sub broker.

172. Chairman has agreed with findings of Enquiry Officer that NBS has dealt with Money Growth and Arihant Stock who are not registered sub brokers.

173. NBS has indulged in short sales between 8th March 2001 and 31st March 2001 to the extent of Rs.2.31 crores in violation of SEBI Circular No. SMD/RPD/Policy/CIR-13/2001 dated 7th March 2001.

Market Manipulation:

174. In the matter of Carole L. Haynes it has been held that 'Market manipulation refers generally to practices such as wash sales, matched orders or rigged prices that are intended to mislead investors by artificially affecting market activity.

It further states that "manipulation of securities listed for trading on a national exchange, makes it unlawful for a person to engage in a series of transactions that create actual or apparent activity or raise or depress a stock's price when done for the purpose of inducing others to buy or sell the security."

"To establish a violation it must be shown as it has been in this case that one or more individuals effected a transaction in a "security registered on a national securities exchange ...... which involved no change in the beneficial ownership thereof, or with knowledge that on order or orders of substantially the same size, at substantially the same time, and at substantially the same price, for the sale of any such security, has been or will be entered into by or for the same or different parties."

It also must be established as it has in this matter, that the transaction was done "for the purpose of creating a false or misleading appearance of active trading in" such security, "or a false or misleading appearance with respect to the market" for any such security.

However, proof of scienter in manipulation cases need not be direct, but rather may be inferred form circumstantial evidence, including evidence of price movement, trading activity and other factors. Further proof of manipulation is generally not based on a single activity, but rather on a course of conduct showing an intentional interference with the normal functioning of the market for a security. Indeed, manipulation is usually the result of acts, practices, and courses of conduct that deceive the market place:

"proof of manipulation almost always depends on inferences drawn from a mass of factual data. Findings must be gleaned from patterns of behavior, from apparent irregularities, and from trading data. When all of these are considered together, they can emerge as ingredients in a manipulative scheme designed to tamper with free market forces."

It has also been held that "It is sufficient for the person to engage in a course of business which operates as a fraud or deceit as to the nature of the Market for the security."

It has inter alia been held that the practice of placing orders at or near the end of the day in order to cause the stock to close at an uptick is violative ... "Absent an admission, manipulative intent may be inferred from circumstantial evidence."

Scienter as an element of violation has also been discussed in Sterlite Industries (India) Ltd. v. SEBI [2001] 34 SCL 485. it was held that "Scienter is an element of violation of Section 17(a)(1) of the Securities Act and section 10(b) and 15(c) of the Exchange Act - the Supreme Court had defined Sceinter as "a mental state embracing intent to deceive manipulative or defraud" "recklessness is sufficient to satisfy the Scienter requirement". If there are a series of transactions which involve fraudulent/deceit and there are certain circumstances so strong such as repeated transactions involving 4 to 5 common entities, select dates/select time slots/transactions without intent of delivery/totally synchronised trades- the finger of guilt must point out to them totally. An inference must be drawn by the circumstances and proving of mens rea is not required. SEBI stands by its earlier arguments on non requirement of mens rea to be proved.

Lifting the Corporate Veil

175. The Respondent repeated and reiterates all that is stated in respect of 'lifting the corporate veil' in the Enquiry Officers Report dated 22nd May, 2002 Impugned Order Is in Breach of Regulations

176. The purpose for the SEBI and the establishment of SEBI can be found in the Preamble of the SEBI Act. The functions of SEBI and its power to issue directions are found in Sections 11 and 11B of the SEBI Act.

177. Section 11(2)(e) of the SEBI Act, provides that measures that can be taken by the Board inter alia to prohibit fraudulent and unfair trade practices relating to securities markets. Section 11(2)(b) of the SEBI Act provides that measures can be taken by the Board for registering and regulating inter alia the working of stock brokers, sub-brokers who may be associated with securities market.

178. The Stock Broker Regulations is a general Regulation, regulating all stock brokers including sub brokers and their trading, cancellation or suspension of their certificate of registration, conduct of brokers, etiquette, ethics etc. There was no specific Regulation relating to fraudulent and unfair trade practices committed by the brokers. SEBI under sections 11 and 11B of the SEBI Act has the power to regulate fraudulent and unfair trade practices and manipulative transactions done by any person including inter alia brokers and sub-brokers. When the FUTP Regulations came into force with effect from 25th October, 1995 it became a complete code relating to Fraudulent and Unfair Trade Practices committed by any person including brokers and sub-brokers. The source of SEBI's power to Suspend and cancel the Registration of an intermediary can be traced to Section 12(3) of the SEBI Act. Regulation 3 and 4 of the FUTP Regulations relate to prohibition of dealing in securities in a fraudulent manner and prohibition against market manipulation. Regulation 2 (c) defined fraud. FUTP Regulations provide for the procedure for investigation etc. Regulation 11 of the FUTP Regulation provide that SEBI upon consideration of the report of the Investigating Officer may issue directions for ensuring due compliance with the provisions of the Act, rules and regulations as inter alia set out in Regulation 12 and may also as per Regulation 13 initiate action for suspension or cancellation of the certificate of registration.

179. Deciding punishment is based on gravity of the offence and is always left to the judicial/quasi judicial officer (Suppose the FUTP Regulations had come in first and the Brokers Regulations later). No guidelines are required for deciding the punishment except looking to the gravity of the of the offence. All we are concerned with is cancellation or suspension. Gravity and the quantum of punishment may be corrected by the higher court. Where there is a complete code no other guidelines can be referred to. One cannot restrict the power under a complete code and go to the brokers regulation.

SEBI is required to exercise its power to suspend or cancel the Registration of an intermediary by taking into account all the relevant facts and circumstances, exigencies of the situation and the objects sought to be achieved.

The ratios of the following case law were cited support the above contention Kathi Raning v. State of Saurashtra, AIR 1952 SC 123 Paras 7 & 8 @ page 126.

N.T.F. Mills Ltd. v. The 2nd Punjab Tribunal, AIR 1957 SC 329 Paras 16 & 19 @ Page 335 & 336.

Digyadarsan R.R. Varu v. State of AP, AIR 1970 SC 181 Paras 6 & 7 @ Pages 186 & 187.

M. Chhagganlal v. Grater Bombay Municipality, AIR 1980 SC 2009 Para 15 @ page 2022.

R.R.Verma v. UOI AIR, 1980 SC 1461 Para.4 @ page 1463 Without prejudice to the aforesaid it was submitted that the procedure to be followed for suspension and or cancellation of the registration is found in Regulations of the intermediary concerned. It may be noted that even insider trading regulations and take over regulations did not provide for cancellation of registration or suspension of registration of an intermediary. If an intermediary is guilty of an offence under the said Regulations the procedure for suspension or cancellation of registration of that intermediary has to be on the basis of relevant regulations applicable to the relevant intermediary concerned. Under section 13 of the FUTP Regulations, the Board may initiate action for suspension/cancellation of registration but no procedure to be followed has been provided for. Therefore both for suspension/cancellation the procedure to be compiled with or procedure, one can go to the Regulations of the intermediary concerned.

The Standard of Proof

180. SEBI is a regulatory Authority and regulates conduct of all intermediaries in the security market. The Appellant being an intermediary could perform in the Security market fully under the SEBI Regulatory jurisdiction. The proceedings that SEBI adopt are adjudicatory proceedings which are civil in nature. SEBI adjudicated proceedings are not criminal proceedings. In all civil proceedings, standard of proof is on the basis of "preponderance of probabilities" and not "beyond reasonable doubt" as required in criminal cases.

181. Fraudulent or manipulative trading are therefore required to be proved by SEBI only on the basis of "preponderance of probabilities" and not "beyond reasonable doubt". (Union of India Vs. Chaturbhuj M. Patel A.I.R. 1976 S.C. page 712. and National Housing Bank Vs. A & Z Grindlays Bank 1998 Volume 11 1998 (2) Law Judgements 153 at page 178.)

182. The enquiry proceedings are adjudicatory proceedings of a civil nature and are not criminal proceedings and therefore the standard of proof required is not as high as that required in criminal proceedings. Further strict rules of evidence are not applicable to adjudicate proceedings. The charges are required to be established by such evidence, acting upon which a reasonable person acting reasonably and objectively can conclude that the charges are proved (AIR 1999 SC 2407 - Bank of India v. D. Suryanarayana). None of the trades executed by the Bang entities have been disputed. In the circumstances and applying the above principals all the charges as against the Bang entities can be said to have been proved.

Mensrea

183. The enquiry proceedings being in the nature of adjudicatory proceedings are civil proceedings and not criminal proceedings. Mens reas is not required to be proved before a person can be held guilty of price manipulation or carrying on fraudulent trade practices. Since the SEBI Act and the FUTP Regulations and the Broker Regulations are Regulatory enactments mens rea is not required to be proved when a penalty is imposed under an enactment for breach of a civil obligation in adjudicatory proceedings. The rule that mens rea is required to be proved before a penalty can be imposed is not attracted. (Directorate of Enforcement v. M/s. MCTM Corpn. Pvt. Ltd. AIR 1996 SC 1100.)

184. Assuming without admitting that mens rea is required to be proved before any charge under the FUTP regulation, can be said to have been proved that proof of manipulative intent has to be inferred from circumstantial evidence such as evidence from price movement, trading activity etc as has been clearly established by SEBI. The manipulative intent has further been shown from the series of transactions which disclose a clear course of conduct and intention. However, proof of sceinter in manipulation cases need not be direct, but rather may be inferred form circumstantial evidence, including evidence of price movement, trading activity and other factors. Further proof of manipulation is generally not based on a single activity, but rather on a course of conduct showing an intentional interference with the normal functioning of the market for a security. Indeed, manipulation is usually the results of acts, practices, and courses of conduct that deceive the market place:

"proof of manipulation almost always depends on inferences drawn from a mass of factual data. Findings must be gleaned from patterns of behaviour, from apparent irregularities, and from trading data. When all of these are considered together, they can emerge as ingredients in a manipulative scheme to designed to tamper with free market forces". As held in the case of Carole L. Hynes.
Limitation

185. Regulation 29(3) of the SEBI (Stock Brokers and Sub - brokers) Regulations, 1992 says that "The Board after considering the reply to the show-cause notice, if received, shall as soon as possible but not later than thirty days from the receipt of the reply, if any, pass such orders as it deems fit."

186. In the present case a common interim order was passed on April 18, 2001 debarring Mr. Nirmal Bang, Mr. Kishore Bang, and Mr. Dilip Bang and Bang Entities from undertaking any fresh business as stock broker or sub-broker till further orders. A common post-decisional hearing was given to the Bang Entities on 30th April, 2001 at which the Bang entities made common oral submissions and the Entities thereafter submitted their common written submissions, pursuant to which a common Order was passed on 4th June 2001 confirming the above order. The Show Cause Notices dated 10th September 2001 and 25th January 2002, were issued to the Bang Entities as joint noticees by the Enquiry Officer and the enquiry proceedings conducted by him were also in common. SEBI by its order dated 4th June 2001 had appointed one inquiry officer in respect of the Bang Entities. A common Show Cause Notice dated 30th May 2002 was issued to the Bang Entities after the Enquiry Officer submitted his common Report on 22nd May, 2002. A personal hearing was granted to the Bang Entities on 1st July 2002 and the common impugned Order was passed on 30th July 2002 i.e. within 30 days of the oral/personal hearing and therefore the order is passed within the prescribed time limit under section 29(3) of the SEBI (Stock Brokers and Sub-brokers) Regulations, 1992.

187. It is the Appellants contention that since Bama Securities did not ask/seek for any personal hearing the Order as against Bama is passed in violation of Regulation 29(3) and consequentially if the impugned order is vitiated qua Bama on account of a violation of the aid Regulation 29(3) the impugned order cannot survive qua the other Entities.

188. The central charge against the Appellants is that they acted in concert in depressing the price of various scrips and thereby indulged in market manipulation. In view of the same common proceedings were taken against the Appellants. It is not disputed that Bama is part of the Bang Group. From the very beginning the Appellants were insisting on separate proceeding with in an attempt to demolish the charge of concerted action. The impugned order clearly found that the Appellants were acting in concert in depressing the prices of various securities. Unless the hearing in the matter was completed, it was not possible to pass an order even though one of the Appellants did not seek for a personal hearing. It is to be noted that limitation goes on a demurrer. In the instant case since common notices were issued and a charge of acting in concert was made, and an oral hearing was granted on the 1st of July 2002, the Order is within the period of limitation.

189. Bama Securities at no time prior to filing of the present proceedings contended that SEBI could not pass any order against Bama Securities on the ground of limitation under Article 29 sub Regulation 3. No such ground was alleged at the hearing granted by SEBI to all the Bang Entities on 1st July 2002.

190. The Tribunal in the case of Doogar & Associates Ltd. V. SEBI has held that "the scope of the expression 'reply' in sub regulation (3) of regulation 40 cannot be restricted only to written reply to the show cause notice. Oral submissions are also to be treated as replies. Since, the order was issued, within 30 days of the completion of the oral submissions and all the Oral submissions were required to be completed. It cannot be said that the order was issued beyond the time limit prescribed regulation 40(3) of the 1992 regulations." In the present case since all the proceedings conducted by SEBI against the Bang Entities are common the question of passing a separate order against Bama Securities doesn't arise and therefore there the question of any delay in passing the impugned Order dated 30th July, 2002, beyond the period prescribed under section 29(3) doesn't arise as the same was passed within 30 days of giving a oral/personal hearing on 1st July 2002.

191. The ratio of the judgement in Atul Kanodia's case that the period of 30 days requires to be reconsidered in view of the following Judgments:

A. Bhaskaranand Agarwal v. State AIR 1998 Sikkim 4.
B. Ganesh Prasad Sah Kesari v. Laxmi Narayan Gupta AIR 1985 SC 964.
C. Karnal Leather Karmachari Sanghatan v. Liberty Footwear Co. AIR 1990 SC 247.

192. Speculative transactions are per se not illegal. However, speculative transactions undertaken by the Bang Entities in its entirely in the facts and circumstances of the present case have been shown to be per se manipulative and illegal transactions, actions in breach of the Stock Brokers Regulations and Code of Conduct. The cumulative effect of all the transactions referred to in the order taken together by each one or more of the Bang entities acting alone or in concert with each other and/ or others conclusively proves the charge that the Bang entities have indulged in market manipulation.

Tribunal's Findings:

193. The impugned order is in relation to the conduct of the Appellants with reference to their trading activities in certain scrips during the mid February to mid March 2001.

194. Index movements of stock exchanges showed excessive voltatility especially during mid February to mid March, 2001. SEBI carried out preliminary investigation to find out the cause of the same. The Appellants were also among some of the brokers/sub brokers subjected to the investigation. SEBI's preliminary investigation is stated to have revealed that the Appellants (Bang Entities) had indulged in large trading transactions in the scrips of Global Telesystems, HFCL, Zee Telefilms, Wipro, Satyam Computers, Infosys Technologies, Silverline Industries, Reliance Industries, LIC Housing, HCL Technologies etc. Based on a prima facie view that these transactions were carried out by the Appellants to artificially depress the prices of the said securities, SEBI passed an exparte order on 18.4.2001 debarring them from undertaking any fresh business as stock brokers and sub brokers till further orders. A post decisional hearing followed. It was on 30.4.2001. Thereafter an interim order was issued on 4.6.2001 confirming the said ex parte order. An Enquiry Officer was also appointed simultaneously on the same day. The Enquiry Officer issued a show cause notice on 10.9.2001. During the course of the enquiry a second notice was issued on 25.1.2002. He completed the enquiry and submitted the report on 22.5.2002. In the light of the findings of the Enquiry officer, SEBI issued a show cause notice to the Appellants on 30.5.2002. The notice was common. But the charges in respect of each entity were separately stated in the notice. The Appellants responded to the same denying the charges. The Chairman of SEBI adjudicated the notice and passed an order on 30.7.2002 canceling the registration of the Appellants, holding that the Appellants had indulged in large trading transactions with a view to depress the market artificially in a concerted manner, indulged in short sales and synchronized trading, traded in particular time slots when the share prices registered substantial fall and routed large transactions through unregistered sub brokers. They were accordingly found guilty of violating the code of conduct specified in the Stock Broker Regulations and regulation 4(a) to (d) of the FUTP Regulations.

195. The Appellants in appeal nos. 54/2002; (NBS); 55/2002; (BEB); and 56/2002 (Bama); are Stock Brokers. While NBS and BEB are members of BSE, Bama is a member of NSE. Appellant in appeal no.57/2002 is a sub broker to NBS and BEB. These brokers are stated to have about 100 sub brokers operating for them, and that they are providing service to over 10,000 retail investors across the country.

196. The Appellants' annual traded turnover, in the year 2000-2001 according to them was around Rs.57,196 crores. According to the Appellants despite the large scale operation for over seven years there has not been a single instance of an investor grievance against them, signifying their good business practices. It is an admitted fact that these four Appellants belong to Bang family. SEBI has alleged that they were acting in concert. Appellants have denied. Whether they were acting in concert or not is a matter, to be decided in the light of the factual information. We will examine the same at the relevant context when we proceed further in the matter.

197. The Appellants had claimed that theirs is a "discount broking house", i.e. they merely act as brokers for their various clients and transact in securities on their behalf without giving them any advice as to what securities to buy or sell. In other words, the Appellants simply execute the orders for the sale or purchase of securities placed with them by their clients without influencing or contributing to the investment decisions of the client in any manner. This version remains unrebutted by SEBI.

198. On a perusal of the said charges it is noticed that indulging in large trading transactions in selective scrips with a view to depress artificially the prices of the select scrips between mid February to mid March 2001, is a common charge against all the Appellants. They are stated to have acted in a concerted manner for accomplishing the objective of depressing the share prices. The Enquiry Officer has linked the charges to violation of two Regulations i.e. Stock Brokers Regulations and FUTP Regulations. Stock Broker Regulations has been stated to be violated alleging violation of Code of Conduct applicable to the Stock Brokers and Sub Brokers stipulated therein. FUTP Regulations are stated to have been violated alleging aviolation of sub regultion (a) to (d) of the said Regulations.

199. In the impugned order there is no mention as to which of the clauses of the Code of Conduct are attracted. However, it appears from the discussion in the order that the thrust is on the general obligations grouped under Clause A of the Code of Conduct i.e.:

A. General--(1)Integrity - A stock-broker, shall maintain high standards of integrity, promptitude and fairness in the conduct of all his business
1. Exercise of due skill and care: A stock broker shall act with due skill, care and diligence in the conduct of all his business.
2. Manipulation: A stock broker shall not indulge in manipulative, fraudulent or deceptive transactions or schemes or spread rumours with a view to distorting market equilibrium or making personal gains
3. Malpractices: A stock broker shall not create false market either singly or in concert with others or indulge in any act detrimental to the investors or which leads to interference with the fair and smooth functioning of the market. A stock broker shall not involve himself in excessive speculative business in the market beyond reasonable levels not commensurate with his financial soundness.
4. Compliance with statutory requirements: A stock broker shall abide by a the provisions of the Act and the rules, regulations issued by the Government, the Board and the stock Exchange from time to time as may be applicable to him.

200. The Code of Conduct applicable to Sub brokers is separately provided in Schedule II of the Stock Brokers Regulations. In the said Code under Clause "A" the requirements at (1) & (2) above have been stipulated. It is noted that sub brokers are attached to some brokers. For example in the instant case Bang Securities P. Ltd., (BSPL) is a sub broker under NSB and BEB. Sub brokers are required to obtain registration certificate from SEBI to carry on the activities of sub broker.

201. Regulation 4 (a) to (d) of the FUTP Regulations, which according to the Respondent, the Appellants have violated is as follows:

No person shall -
a. effect, take part in, or enter into, either directly or indirectly, transactions in securities, with the intention of artificially raising or depressing the prices of securities, and thereby inducing the sale or purchase of securities by any person;
b. indulge in any act, which is calculated to create a false or misleading appearance of trading on the securities market;
c. indulge in any act, which results in reflection of prices of securities based on transactions that are not genuine trade transactions;
d. enter into a purchase or sale of any securities, not intended to effect transfer of beneficial ownership but intended to operate only as a device to inflate, depress or cause fluctuations in the market price of securities;
(e)...............

The expression "fraud" has been defined in regulation 2(1)( c ) of the FUTP Regulations as follows:

"Fraud" includes any of the following acts committed by a party to a contract or with his connivance, or by his agent, with intent to deceive another party thereto or his agent, or to induce him to enter into the contract:-
1. the suggestion, as to a fact, of that which is not true, by one who does not believe it to be true;
2. the active concealment of a fact by one having knowledge or belief of the fact;
3. a promise made without any intention of performing it;
4. any other act fitted to deceive;
5. any such act or omission as the law specially declares to be fraudulent; and "fraudulent" shall be construed accordingly.

Explanation.-Mere silence as to facts likely to affect the willingness of a person to enter into a contract is not fraud, unless the circumstances of the case are such that regard being had to them , it is the duty of the person keeping silence to speak, or unless his silence is in itself equivalent to speech;"

202. Before proceeding further I would, at this stage, like to briefly explain the scope of the regulation 4 of the FUTP Regulation before we test the facts relating to the instant case with reference to the regulations.

203. Chapter II titled "Prohibition of Fraudulent and Unfair Trade Practices relating to Securities market" is the core chapter in the FTUP Regulations. Regulation 3 thereunder prohibits any person from buying selling or otherwise, dealing in securities in a fraudulent manner. Prohibition against "market manipulation" is covered by regulation 4. Sub clauses (a) to (d) of regulation 4 referred to in the order have been extracted above. Regulation 5 is on "prohibition of misleading statements to induce sale or purchase of securities and regulation 6 prohibits "unfair trade practices relating to securities"

204. Chapter III provides for investigation into alleged contravention of the regulations and consequential action thereafter. Regulation 7 empowers SEBI suo motu or upon information received by it to cause an investigation to be made in respect of the conduct and affairs of any person buying, selling or otherwise dealing in securities, by an investigating officer, for the purposes, namely- (a) to ascertain whether there are any circumstances which would render any person guilty of having contravened any of these regulations or directions issued there under (b) to investigate into any complaint of any contravention of the regulation, received from any investor, intermediary or any investors. In terms of regulation 8, in the normal course , before causing an investigation the Board is required to give notice to the person concerned but this requirement can be dispensed with for certain reasons specified in the regulation. Regulation 9 is on the duties and obligations of the person under investigation. In terms of regulation 10 the concerned investigating officer is required to submit the investigation report to the Board. Regulations 11,12 and 13 deal with the follow up action.

" 11. Power of the Board to issue directions:- The Board may, after consideration of the report referred to in regulation 10, and after giving a reasonable opportunity of hearing to the person concerned, issue directions for ensuring due compliance with the provisions of the Act, rules and regulations made thereunder, for the purposes specified in regulation 12.
12. Purpose of directions:- The purpose for which directions under regulation 11 may be issued are the following namely:
(a) directing the person concerned not to deal in securities in any particular manner.
(b) requiring the person concerned to call upon any of its officers, other employees or representatives to refrain dealing in securities in any particular manner;
(c) prohibiting the person concerned from disposing of any of the securities acquired in contravention of these regulations;
(d) directing the person concerned to dispose of any such securities acquired in contravention of these regulations, in such manner as the Board may deem fit, for restoring the status-quo ante.

13. Suspension or cancellation of registration:- The Board may, in the circumstances specified in regulation 11, and without prejudice to its power under regulation 12, initiate action for suspension or cancellation of registration of an intermediary holding g a certificate of registrations under section 12 of the Act;

Provided that no such certificate of registration shall be suspended or cancelled unless the procedure specified in the regulation applicable to such intermediary is complied with"

205. On a perusal of regulation 4 it is clear that prohibition is against market manipulation stated in clauses (a) to (e). This Tribunal in Videocon case had examined the scope of clause (a) to (d) as follows:
"To attract regulation 4(a) (i) a person should have effected, taken part in, or entered into either directly or indirectly, transactions in securities (ii) the transactions must be with an intention (iii) such transaction must be to artificially raise or depress the prices of securities (iv) the result of the action must be to induce the sales or purchase of securities by any person. The ingredients of regulation 4(d) are that (i) a person must enter into a purchase or sale of any securities (ii) said purchase or sale must not be intended to effect the transfer of beneficial ownership (iii)the purchase or sale must be intended to operate only as a device to inflate, depress or cause fluctuations in the market price of securities. On a perusal of the regulation it is clear that reach of clause (a) is wider than the reach of clause (d). Regulation 4(a) brings not only the purchaser and seller but even third parties also to its ambit , if they are found in any way involved in effecting or taking part in the transactions directly or indirectly. The motive behind the action and the effect of the actions is also relevant. Transactions in securities, with the intention of raising or depressing the prices of securities and thereby inducing the sale or purchase of securities by any person is the pointer in this regard. Artificial action to induce other persons to transact in securities is the core theme of regulation 4(d). According to Blacks Law Dictionary "deceit" means " a fraudulent and deceptive misrepresentation, artifice or device used by one or more persons to deceive and trick another, who is ignorant of the true facts, to the prejudice and damage of the party imposed upon". On a careful perusal of the regulation it is clear as Shri Sundaram pointed out that element of deceit is an underlying factor in the transaction. A genuine transaction by itself cannot attract the regulation though such a transaction had resulted in market price variation . Regulation 4(a) attracts only if the transaction is made with an intention of artificially raising or depressing the prices of securities so as to induce any other person to sell or purchase the securities. The participation need not necessarily be direct, it can be indirect as well.
Prohibition in regulation 4(d) is on entering into transactions for a purchase or sale of any securities not intended to effect transfer of beneficial ownership but intended only as a device to distort the market price of securities. In other words the regulation covers speculative trading. Under regulation 4(d) it is not necessary that the action should result in inducing others to purchase or sell the securities as in the case of regulation 4(a). It has to be noted that in both the clauses, the intention of the party is relevant. Therefore an element of mens rea is also involved."

206. The ingredients of regulation (b) are that one should indulge in an act, that act must be calculated to create a false or misleading appearance of trading on the securities market. Mere planning is not adequate to attract regulation. Action is the triggering point. But that action should be a calculated one. It should be meant to misguide people. As the regulation requires the action to create a false or misleading appearance of trading on the market, it is clear that deliberate intention of the party is implicit. The reference is to positive act. Such positive action by a person cannot be unintentional. Regulation 4(c) attracts if a person indulges in any act which results in reflection of prices of securities based on transactions that are not genuine trade transactions. Word indulge according to Websters Encyclopedic Dictionary means "to yield to an inclination or desire". Here again it is action based. The expression "indulge" used in clause (b) (c) also gives credence to believe that the action should be an intentional one. In my view for the market manipulation stated in regulation 4 if one is to be charged it is absolutely necessary to prove that the person had acted intentionally. It is to be noted that the prohibition in regulation 4 is on market manipulation. Market manipulation, by its very nature cannot be attributed to any unintentional act. Intention is built in the process.

207. This Tribunal in Videocon case had examined the extent of evidence required to establish the charge of market manipulation and had observed that "As stated earlier, in the absence of reasonably good evidence to support, charge of market manipulation , which is a very serious one, cannot stick on the Appellant company, merely on surmises and conjunctures .

208. In this context, with reference to the test of evidence applicable to the domestic inquiries, Shri Dada had referred to the decision in Gulabchand (supra) that "it is wrong to insist that in civil cases such charge must be proved clearly and beyond reasonable doubt". He had also cited the Hon'ble Bombay High Court in National Housing Bank (supra) in this regard. In the said case the Hon'ble High Court had reiterated the principle laid down by the Hon'ble Supreme Court in Gulabchand's case. This Tribunal is not suggesting for a moment that to proceed against a person under regulation 4(a) and 4(d) , the charge must be proved beyond reasonable doubt. The nature of evidence required for the purpose was considered by this Tribunal in Sterlite case (supra), . In the Sterlite case also the charge was manipulation of the market and the direction issued was also identical, but for the tenure of the prohibition. In the said case also Appellant Sterlite was represented by Shri Sundaram and the Respondent SEBI by Shri Dada. The views expressed by this Tribunal in the said case are squarely applicable to the present case also. It was held in the said case:

"Shri Dada had argued about the degree of evidence required in an adjudication like the one, in contradistinction to the nature of evidence required in criminal proceedings in a court of law, that in an inquiry like the instant one it is the "preponderance of probability" that is to be taken into consideration and not to go by "proof beyond doubt" as required in criminal proceeding.
In this context it is to be noted that Chairman holding the Appellant guilty of indulging in price manipulation has stated that "creation of false market and price manipulation is a very serious offence". Evidence merely probabalising and endeavouring to prove the fact on the basis of preponderance of probability is not sufficient to establish such a serious offence of market manipulation. When such a serious offence is investigated and the charge is established , the fall out of the same is multifarious . The impact of such an adverse finding is wide especially in the case of a large public company having large number of investors. The stigma sticks and it also hurts, not the company alone, but its shareholders as well. "Not all the King's horses and all the King's men" can ever salvage the situation. Mere conjunctures and surmises are not adequate to hold a person guilty of such a serious offence. The extent of proof required to hold the delinquent guilty has been explained by the Hon'ble Supreme Court in Bank of India v. Degala Surya Narayana (AIR 1999 SC 2407) . The Court held:
" strict rules of evidence are not applicable to departmental enquiry proceedings. The only requirement of law is that the allegation against the delinquent officer must be established by such evidence acting upon which a reasonable person acting reasonably and objectively may arrive at a finding upholding the gravament of the charges against the delinquent officer. Mere conjuncture or surmise cannot sustain the finding of guilt even in departmental enquiry proceeding.(emphasis supplied) In M.S.Bindra v. Union of India, (1998) 7 SCC 310 the Court had while deciding an appeal against the removal of an officer from service on doubtful integrity held that " mere possibility is hardly sufficient to assume that it would have happened". In Nandakishore Prasad v. State of Bihar (1978) 3 SCC 366, the Court while considering the appeal against the removal of an employee from service based on the findings of a departmental enquiry viewed that " Before dealing with the contentions canvassed, we may remind ourselves of the principles in point crystalised by judicial decisions. The first of these principles is that disciplinary proceedings before a domestic tribunal are of a quasi judicial character; therefore, the minimum requirement of the rules of natural justice is that tribunal should arrive at its conclusion on the basis of some evidence, i.e. evidential material which with some degree of definiteness points to the guilt of the delinquent in respect of the charges against him. Suspicion cannot be allowed to take the place of proof even in domestic inquiries. As pointed out by this Court in Union of India v. H.C.Geol (AIR 1964 SC 364) 'the principle that in punishing the guilty scrupulous care must be taken to see that the innocent are not punished, applies as much to regular criminal trials as to disciplinary inquiries held under the statutory rules'.(emphasis supplied).

209. In the context of a disciplinary action against an advocate, the Hon'ble Court had held that " disciplinary authority empowered to conduct the inquiry and to inflict the punishment on behalf of the body, in forming an opinion must be guided by the doctrine of benefit and is under an obligation to record a finding of guilt only upon being satisfied beyond reasonable doubt. It would be impermissible to reach a conclusion on the basis of preponderance of evidence or on the basis of surmise, conjuncture or suspicion. It will also be essential to consider the dimension regarding mens rea . This proposition is hardly open to doubt or debate particularly having regard to the view taken by this Court in L.D.Jaisinghani v. Naraindas N Punjabi ( 1976) 1 SCC 354: AIR 1976 SC 373 at P. 376 - wherein Ray, CJ speaking for the Court has observed:

"In any case we are left in doubt whether the complainants version with which he had come forward with considerable delay was really truthful. We think that in a case of this nature, involving possible debarring of the advocate concerned the evidence should be of a character which should leave no reasonable doubt about guilt. The Disciplinary Committee had not only found the Appellant guilty but had disbarred him permanently. ( In Re An advocate AIR 1989 SC 245)" (emphasis supplied).

210. About the test of evidence in a civil proceeding, the following observations made by the Hon'ble Court (Razikram v. J.S.Chauhan - AIR 1975 SC 667: (1975) 4 SCC 769) is to be noted:

" It is true that there is no difference between the general rules of evidence in civil and criminal cases and the definition proved in section 3 of the Evidence Act does not draw a distinction between civil and criminal cases. Nor does this definition insist on perfect proof because absolute certainty amounting to demonstration is rarely to be had in the affairs of life. Nevertheless, the standard of measuring proof prescribed by the definition is that of a person of prudence and practical good sense........ The same is equally true about proof a charge of corrupt practice which cannot be established by a mere balance of probabilities".(emphasis supplied)

211. The Hon'ble Supreme Court in yet another case with reference to adjudication under the Sea Customs Act and Land Customs Act relating to imposition of penalty on the person concerned had held:

" To such a situation though the provisions of the Code of Criminal Procedure or the Evidence Act may not apply, except in so far as they are statutorily made applicable, the fundamental principles of criminal jurisprudence and of natural justice must necessarily apply. If so, the burden of proof is on the customs authorities and they have to bring home the guilt to the person alleged to have committed a particular offence under the said Acts by adducing evidence" (Ambalal v. Union of India AIR 1961 SC 264).

212. On application of the standard of evidence required to hold a person guilty of an offence, as set out by the Hon'ble Supreme Court cited above, it is seen that the evidence produced by the Respondents is not sufficient to hold the charge against the Appellant. From the case law referred to above it is clear that in the absence of reasonably strong evidence (though not beyond reasonable doubt), even in a civil proceeding, a person cannot be held guilty and awarded punishment. Mere surmise, conjucture or suspicion can not sustain the holding of guilt. I have very carefully examined the impugned order and find that the conclusion drawn by the Respondents holding the Appellant guilty of indulging in market manipulation in contravention of regulation 4(a) and 4(d) of the 1995 Regulations is not substantiated by sufficient evidence".

213. The Appellants had submitted that the impugned order has been made in violation of the provisions of regulation 29(3) of the Stock Broker Regulations, in as much as it was passed beyond the thirty days' time prescribed in the Regulation and therefore, the order is bad and can not be sustained. According to the Appellants the show cause notice was issued to the Appellants including Bama on 30.5.2002. Bama replied to the show cause notice on 12.6.2002, Bama did not seek any person hearing before the Chairman. Consequently as far as Bama is concerned the order was required to be passed not later than 11.7.2002. But the order was passed only on 30.7.2002 and therefore as far as Bama is concerned the order has been passed in violation of the mandatory requirement of regulation 29(3), that accordingly the impugned order is vitiated at least qua Bama. According to the Appellants, since the Respondent in its order has come to the conclusion that all the Appellants were acting in concert to artificially depress the price in certain scrips, the findings against the Appellants are not severable and therefore if the impugned order is vitiated qua Bama, on account of the violation of regulation 29(3) the impugned order cannot survive qua the other three Appellants and therefore the order must be set aside in toto. The Appellants, in support of the said submission, had cited this Tribunal's decision in Atul Kanodia.

214. According to regulation 27 of the Stock Brokers Regulations no order of penalty of suspension or cancellation shall be imposed except after holding an enquiry in accordance with the procedure specified in regulation 28. The proviso to the regulation keeps certain cases out of the purview of the said requirement. The proviso has no application to the present case. Section 28 empowers SEBI to appoint an enquiry officer 'for the purpose of holding an enquiry under regulation 27.'

215. In terms of regulation 28(7) the Enquiry Officer is required, after taking into account all relevant facts and submissions made by the Stock Broker, to submit a report to the Board and recommend the penalty to be awarded as also on the justification of the penalty imposed in the show cause notice. In terms of regulation 29(1) on receipt of the report from the Enquiry Officer, SEBI is required to consider the same and issue show cause notice to the Stock Broker/Sub Broker as to why the penalty as it considers appropriate should not be imposed. Sub regulation (2) requires the Stock Broker/Sub Broker to send to SEBI a reply to the show cause notice within 21 days from the date of receipt of the notice. According to sub regulation (3) "the Board after considering the reply to the show cause notice, if received, shall as soon as possible but not later than thirty days from the receipt of the reply, if any, pass such order as it deems fit."

216. The fact of appointing the Enquiry Officer on 4.6.2001 and the Enquiry Officer submitting his report to SEBI on 22.5.2002 is not disputed. On receipt of the enquiry report, SEBI issued a show cause notice to the Appellants on 30.5.2002. Noticees replied to the show cause notice. Except Bama others requested for a personal hearing. They were given personal hearing on 1.7.2002. But Bama, though replied to the show cause notice vide its letter dated 12.6.2002, filed on the same day with SEBI did not seek any personal hearing and did not appear for personal hearing on 1.7.2002 with other Appellants. The order was passed on 30.7.2002. These facts remain undisputed. Now the question is in the light of the provisions of regulation 29(3) and the facts stated above, whether the impugned order is vitiated qua Bama and others. In my view the answer to the question is in the negative for the reason that the impugned order is a combined order against the 4 Bang Entities stated therein and issuance of such an order was possible only after completing the composite enquiry initiated by the Respondent. It is seen that the enquiry was initiated against them in the light of the investigation carried out by SEBI that they acted in a concerted manner to manipulate the market for certain scrips. It is noticed that SEBI had passed a common ad interim order on 18.4.2001. A post decisional hearing was given to the Bang Entities on 30.4.2001 at which they made common oral submissions, and a common order was passed on 4.6.2001. SEBI vide its order dated 4.6.2001 appointed an Enquiry Officer. He issued show cause notices on 10.9.2001 and 25.1.2002 to the Bang entities as joint noticees and the enquiry proceedings conducted by him were also common. He submitted one composite report to SEBI on 22.5.2002 after enquiry. The central charge, as per the Enquiry Report, is that the Appellants acted in concert in depressing the price of various scrips and thereby indulged in market manipulation. In the facts and circumstances of the case it was not possible or feasible to segregate Bama's case and issue a separate order. It is noticed that the hearing was concluded on 1.7.2002 and the order was passed on 30.7.2002 well within the stipulated 30 days time limit. In the absence of any evidence on record to prove the contrary, the date of passing the order has to be accepted as 30.7.2002 as is reflected from the order itself. The ratio in the Atul Kanodia's case has no application to the case, as in the said case the order was passed by SEBI, beyond the 30 days prescribed in regulation 29(3). In the light of the facts and circumstances of the case in my view, the impugned order cannot be said to have been passed beyond 30 days and it is not vitiated even qua Bama. The Respondent has also prayed to reconsider the ratio of the judgement in Kanodia and had for the purpose cited Bhaskaranand Agarwal V State (AIR 1998 Sikkim 4); Ganesh Prasad Shah Kesari V Laxminarayan Gupta (AIR 1985 SC 964) and Karnal Leather Karmachari Sanghetan V Liberty Footwear Co. (AIR 1990 SC 427). I do not consider that reconsideration of Atul Kanodia is called for, for deciding the present case.

217. Yet another major legal issue, agitated by the Appellants is the authority of SEBI to issue the impugned order cancelling the certificate of registration granted to the Appellants invoking regulation 13 of the FUTP Regulations. In this context the order passed by the Respondent need be looked into, which is extracted verbatim from the order as follows:

" I, G.N. Bajpai in exercise of powers conferred upon me under section 4(3) of SEBI Act, 1992 read with regulation 29(3) of SEBI (Stock Brokers and sub Brokers)Regulations, 1992 read with Regulation 13 of SEBI (Prohibition of Fraudulent and Unfair Trade practices relating to Securities Market) Regulations, 1995 do hereby order cancellation of Registration of M/s. Nirmal Bang Securities Ltd,(NBS) M/s. Bang Equity Broking Pvt. Ltd. (BEB), Bama Securities Ltd., (BSL) - all stock brokers registered with SEBI and Bang Securities P. Ltd.,(BS), sub broker registered with SEBI with immediate effect."

218. Section 4(3) referred to by the Chairman, empowers Chairman, SEBI to exercise all the powers of the Board, except those reserved for the Boards as determined by the Regulation. Regulation 29(3) as discussed earlier is the power vested in the Board to issue orders to Stock Brokers/Sub Brokers, if considered necessary. Regulation 13 of the FUTP regulation is the one under which the cancellation of the certificate of registration has been ordered.

219. Regulation 13 of the FUTP Regulations is on "suspension or cancellation of registration. According to the said section, "the Board may, in the circumstances specified in regulation 11 and without prejudice to its power under regulation 12, initiate action for suspension or cancellation of registration of an intermediary holding a certificate of registration under section 12 of the Act." The regulation provides that no such certificate of registration shall be suspended or cancelled unless the procedure specified in the regulation applicable to such intermediary is complied with.

220. Regulations 11 and 12 referred in regulation 13 are as follows:

" 11. Power of the Board to issue directions:- The Board may, after consideration of the report referred to in regulation 10, and after giving a reasonable opportunity of hearing to the person concerned, issue directions for ensuring due compliance with the provisions of the Act, rules and regulations made thereunder, for the purposes specified in regulation 12.
12. Purpose of directions:- The purpose for which directions under regulation 11 may be issued are the following namely:
(a) directing the person concerned not to deal in securities in any particular manner.
(b) requiring the person concerned to call upon any of its officers, other employees or representatives to refrain dealing in securities in any particular manner;
(c) prohibiting the person concerned from disposing of any of the securities acquired in contravention of these regulations;
(d) directing the person concerned to dispose of any such securities acquired in contravention of these regulations, in such manner as the Board may deem fit, for restoring the status-quo ante.

221. Since the parties had relied on the provisions of regulation 25 and 26 of the Stock Broker Regulations, it is considered necessary to extract the same also for ready reference.

Liability for action in case of default:

25.(1) A stock-broker who-

a. fails to comply with any conditions subject to which registration has been granted;

b. contravenes any of the provisions of the Act, rules or regulations;

c. contravenes the provisions of the Securities Contracts (Regulations) Act, or the rules made thereunder;

d. contravenes the rules, regulations or bye-laws of the stock exchange;

shall be liable to any of the penalties specified in sub-regulation (2).

(2) The penalties referred to in sub-regulation (1) may be either-

(a) suspension of registration, after the inquiry, for a specified period; or

(b) cancellation of registration.

Suspension, cancellation of registration

26.(1) A penalty of suspension of registration of a stock-broker may be imposed if:-

(i) the stock-broker violates the provisions of the Act, rules and regulations;
(ii) the stock-broker does not follow the code of conduct annexed at Schedule II;
(iii) the stock broker-

a. fails to furnish any information related to his transactions in securities as required by the Board;

b. furnishes wrong or false information;

c. does not submit periodical returns as required by the Board;

d. does not co-operate in any enquiry conducted by the Board;

(iv) the stock-broker fails to resolve the complaints of the investors or fails to give a satisfactory reply to the Board in this behalf;

(v) the stock-broker indulges in manipulating or price rigging or cornering activities in the market;

(iv) the stock-broker is guilty of misconduct or improper or unbusinesslike or unprofessional conduct;

(vii) the financial position of the stock broker deteriorates to such an extent that the Board is of the opinion that his continuance in securities business is not in the interest of investors and other stock-brokers;

(viii) the stock broker fails to pay the fees;

(ix) the stock-broker violates the conditions of registration;

(x) the membership of the stock-broker is suspended by the stock exchange;

Provided that, the Board for reasons to be recorded in writing may in case of repeated defaults of the type mentioned above impose a penalty of cancellation of registration of the stock-broker.

(2) A penalty of cancellation of registration of a stock-broker may be imposed if:

(i) the stock-broker violates any provisions of insider trading regulations or take-over regulations;
(ii) the stock-broker is guilty of fraud or is convicted of a criminal offence; and
(iii) cancellation of membership of the stock-broker by the stock exchange;

222. The Appellants have contested SEBI's power under regulation 13 of the FUTP Regulations to order cancellation of the registration on the basis of the findings rendered in the impugned order. According to them SEBI has passed the order for violation of the provisions of the Stock Broker Regulations and FUTP Regulations. According to the Appellants penalty of cancellation of registration of Stock Broker/Sub Broker can be imposed only on the three grounds stipulated under regulation 26(2) of the Stock Broker Regulations, that in the instant case since the Appellants have not been charged with or found guilty of indulging in fraud , the certificate of registration can not be cancelled. In this context Shri Dwarkadas had argued elaborately, referring to the provisions of regulations 25, and 26 of the Stock Broker Regulations. He had also cited authorities, which I have referred to in the earlier part of this order while setting out his arguments, in support of his contention that the penalty of suspension or cancellation can be imposed as per the guidelines provided in regulation 26 only. In this context referring to regulation 26(1)(v) the learned Senior Counsel had submitted that the said regulation specifically provides for the suspension of registration in the event of a broker/sub broker indulging in manipulation or price rigging in the market (which is the charge/finding against the Appellants in the present case), that though market manipulation and fraud are both covered by the FUTP Regulations, different penalties have been prescribed in Regulation 26 - that market manipulation entails suspension of registration, fraud entails cancellation of registration, that different punishments of suspension and cancellation have obviously been provided for, on the basis of the seriousness of the charge/violation. Referring to the expression 'intermediary'used in Regulation 13, Shri Dwarkadas stated that Stock Brokers and Sub Brokers are not the only market intermediaries, and there are several market intermediaries (referred to in section 12 of the SEBI Act) and their activities are regulated by separate set of Regulations notified by SEBI, that an examination of these Regulations will show that SEBI had consciously provided for specific situations in which the registration of a particular intermediary may be cancelled or suspended, that these provisions are intermediary centric and offence specific, that it is apparent that while prescribing the situations/eventualities in which the registration of an intermediary may be suspended or cancelled, the functions of the intermediary committing a particular violation, the consequences on the intermediary etc. have been taken into consideration. By way of an example he had cited regulation 23 of the SEBI (Foreign Institutional Investors) Regulations, 1995 which provide for cancellation of certificate of registration of an FII for indulging in market manipulation, that for the same offence, in terms of regulation 26(1)(i)(v) only suspension of certificate of registration has been provided. He had further submitted that the provisions of Regulation 25 are general provisions conferring upon SEBI the general power to impose the penalty of suspension or cancellation of registration, Regulation 26 prescribes the situations/conditions under which the penalty of suspension or cancellation of registration may be imposed, that Regulation 26 contains the guidelines to be followed by SEBI while imposing a penalty of suspension or cancellation of registration and such penalties imposed by SEBI is strictly in accordance with the provisions of Regulation 26. According to him this is further born out of the fact that regulation 26 covers all the situations listed in Regulation 25(1). Learned Senior Counsel had submitted that this is the only harmonious construction that can be placed on regulations 25 and 26 and the only construction by which the provisions of regulations 25 and 26 and the only construction by which the provisions of regulations 25 and 26 will be given full effect and rendered workable.

223. Shri Rafiq Dada, Learned Senior Counsel for the Respondent countering the Appellants' submissions on the power under Regulation 13 submitted that Stock Broker Regulations is a general Regulation, regulating the activities of the Stock Brokers and Sub Brokers and it provides the consequences that would visit them on violation of the requirements stipulated therein. He submitted that there was no specific Regulation relating to fraudulent and unfair trade practices committed by the Brokers, and till such time the FUTP Regulations were brought in, sections 11 and 11B which provide adequate power to SEBI, were invoked to deal with the fraudulent and unfair trades practices indulged in by any person including Stock Brokers and Sub Brokers, that FUTP Regulations was notified on 25.10.1995. Learned Senior Counsel submitted that FUTP Regulations by itself is a complete code relating to Fraudulent and Unfair Trade practices. It provides for prohibiting the fraudulent and unfair trade practices. The penalty to person who indulges in the fraudulent and unfair trade practices is provided in the Regulation itself, that it is a self contained regulation and that SEBI's power to impose penalties and directions under the said Regulation is not subject to the provisions of any other Regulations. Learned Senior Counsel referred to regulation 13 of the FUTP Regulations and submitted that SEBI is empowered to suspend or cancel the certificate of registration of the concerned intermediary and with a view to avoid repetition, the Regulation has made a cross reference to the procedure to be followed as specified in the Regulations applicable to different intermediaries, before suspending or cancelling the certificate of registration granted to them in terms of section 12 of the SEBI Act. He submitted that deciding punishment is based on the gravity of the offence and that decision is always left to the authorities imposing the penalty, that no guidelines as such are required for deciding the quantum of punishment/nature of punishment, as provided in the law. According to the learned Senior Counsel, since FUTP Regulations by itself is a complete code, no other guidelines need be referred to, and one cannot restrict the power under FUTP Regulations and go to the Stock Broker Regulations. In support of his submission he cited certain authorities which I have set out in the earlier part of this order. Learned Senior Counsel referring to the Appellants' submission that the penalty of suspension/cancellation of intermediaries the applicable regulation for imposition of penalty of suspension/cancellation should be those Regulations. Shri Dada submitted that FUTP Regulations is not intermediary specific but it is offence specific and for the violation of the provisions of the said Regulations, the penalty provided therein is to be imposed and not the penalty provided elsewhere. He had submitted that the fact even insider trading regulations and takeover regulations did not provide for cancellation of registration or suspension of registration of an intermediary, does not mean that if any intermediary is found to be guilty of indulging in insider trading its certificate of registration can not be suspended or cancelled. He submitted that it is under regulation 13 of the FUTP Regulations such intermediaries can be awarded the punishment of suspension or cancellation of their certificate of registration. Learned Senior Counsel submitted that regulations 25 and 26 of the Stock Broker Regulations do not in any way curtail the powers of SEBI under regulation 13 of the FUTP Regulations.

224. I have given considerable thought to the rival contentions on the powers of SEBI to order suspension/cancellation of the certificate of registration granted to the intermediaries, on finding those intermediaries guilty of violating the provisions of FUTP Regulations. The basic principles to be followed in inflicting penalties have been provided by the Hon'ble Supreme Court in several cases. To quote one such decision is that of Ranjit Thakur's case (AIR 1987 SC 2386) . The Hon'ble Court in the said case has observed that the sentence has to suit the offence and the offender, that it should not be vindictive or harsh and it should not be so disproportionate to the offence as to shock the conscience and amount in itself to conclusive evidence of bias. The Hon'ble Court had further held that the penalty imposed must be commensurate with the gravity of the misconduct and that any penalty disproportionate to the gravity of the misconduct would be violative of Article 14 of the Constitution.

225. SEBI's power to suspend or cancel the certificate of registration of an intermediary registered with it flows from section 12 (3) of the SEBI Act. In terms of the said section "the Board may, by order suspend or cancel a certificate of registration in such manner as may be determined by the regulations. Provided that no order under this sub section shall be made unless the person concerned has been given a reasonable opportunity of being heard." In this context it is to be noted that the power to suspend or cancel the certificate of registration is vested in SEBI as may be determined by regulations. The only rider is that before issuing the order, SEBI has to give the concerned intermediary a reasonable opportunity of being heard - i.e. a requirement to comply with the rules of natural justice.

226. FUTP Regulations, in my view is a self contained Regulation. It's objective is to prohibit fraudulent and unfair trade practices relating to securities market. It's scope and reach are not restricted only to Stock Brokers and Sub Brokers. Any person indulging in Fraudulent and Unfair Trade Practices relating to Securities Market is amenable to the provisions of the FUTP Regulations. But the power to suspend or cancel the certificate of registration can not go beyond the entities (intermediaries) mentioned in section 12. The persons, who do not require a certificate of registration can also indulge in fraudulent and unfair trade practices.

227. It is in the said context one is required to consider the scope of regulation 13. As stated earlier SEBI is empowered "to initiate action for suspension or cancellation of registration of an intermediary holding a certificate of registration under section 12 of the Act." This power is subject to what is stated in the proviso that "no such certificate of registration shall be suspended or cancelled unless the procedure specified in the regulation applicable to such intermediary is complied with". The said mandatory provision requiring compliance of the procedure specified in the relevant regulation is nothing but a reiteration of the requirement of the proviso to section 12 requiring compliance of the requirements of the principles of natural justice. In my view, a cross reference to comply with the specific procedure preceding cancellation/suspension of the certificate of registration available in the regulations applicable to intermediaries, is only with a view to avoid undue burdening of the Regulation by repealing those requirements in the text of the FUTP Regulations and such cross references in the Regulations are very common. I have noted that SEBI has now codified the procedure for holding enquiries vide Securities and Exchange Board of India (Procedure for Holding Enquiry by Enquiry Officer and imposing Penalty) Regulations, 2002, and the same is applicable to all intermediaries including the Stock Brokers and Sub Brokers.

228. I have noted the argument advanced by Shri Dwarkadas that since regulation 26 clarifies the offences for imposing the penalty of suspension and cancellation, the Respondent has to abide the guidelines provided in the said Regulation. But I find difficult to agree with his submission that for violation of FUTP Regulations, penalty of suspension or cancellation of certificate of registration be made only as per the provisions of regulation 26.

229. Regulation 26 (1) inter alia provided that a penalty of suspension of registration of a stock broker may be imposed, if a Stock broker violates the provisions of the SEBI Act, rules and regulations, and the Stock Broker indulges in manipulating or price rigging or cornering activities in the market. One of the grounds for cancellation provided in regulation 26(2) is if "the Stock Broker is guilty of fraud, or if convicted of a criminal offence."

230. On a careful perusal of the FUTP Regulations, I find that its scope is much wider than regulation 26 that it is not confined to manipulating or price rigging or cornering activities. It could be seen from the scheme of the FUTP Regulations that it deals with "Fraudulent and Unfair Trade Practices". All the unfair trade practices need a not necessarily be fraudulent trade practices though all the fraudulent trade practice could be unfair trade practices. In this context it is to be noted that the FUTP Regulations has recognised this distinction as could be seen from Regulation itself. Regulation 3 Prohibits persons buying or selling or otherwise dealing in securities in a fraudulent manner. Expression "fraudulent" has been defined in regulation 2(c). The said definition has been set out in the earlier part of this order. Regulation (4) is on Prohibition against market manipulation. The Appellants in the instant case have been charged for violating the said Regulation (4). Regulation (5) is on prohibition of misleading statements to induce sale or purchase of securities Regulation 6 is on prohibition of unfair trade practices relating to securities.

231. It is thus clear that the FUTP Regulations' coverage is much wider and the offences for which penalty of suspension/cancellation provided in regulation 26. Regulation 26 is not exhaustive to take care of all the offences under the said Regulations. If the Appellants' stand is taken that the penalty of suspension/cancellation can be imposed only in terms of regulation 26, that may lead to a situation whereunder SEBI will not be in a position to award penalty or suspension to a Stock Broker or Sub Broker for an offence not covered under regulation 26(1) or 26(2). The argument that that are no guidelines to decide the nature of the penalty in regulation 13 and therefore the provisions as such are arbitrary, in my view, is not tenable. It is not uncommon to provide alternate penalties to meet several offences and as to what should be the penalty out of the alternative, is left to the discretion of the authority imposing the penalty. The position is clear from section 24 of the SEBI Act. The said section is extracted below.

"24(1) Without prejudice to any award of penalty by the adjudicating officer under this Act, if any person contravenes or attempts to contravene or abets the contravention of the provisions of this Act or of any rules or regulations made thereunder he shall be punishable with imprisonment for a term which may extend to one year, or with fine, or with both".

232. The legislature has not provided any guidelines except capping the term of imprisonment. Even the maximum fine leviable has not been stipulated. In what circumstances, penalty of imprisonment is to be awarded and in what circumstances fine is to be imposed and in what circumstances both imprisonment and fine can be imposed, are left to the discretion of the court. No doubt the authority imposing the penalty can not impose the same whimsically. It is in this context one has to look for the guidance given by the Hon'ble Supreme Court in Ranjit Thakur's case referred earlier - that the penalty imposed must be commensurate with the gravity of the misconduct and that any penalty disproportionate to the gravity of the misconduct would be violative of Article 124 of the Constitution.

233. For the reasons stated above I am of the view that SEBI is empowered to award the penalty of suspension or cancellation of the certificate of registration granted to the Appellants on establishing violation of the FUTP Regulations. Whether in a particular case suspension or cancellation is warranted would depend up on the offence for which the penalty is being imposed.

234. Having come to the conclusion that the impugned order is not time barred and that SEBI is competent under regulation 13 of the FUTP Regulations to award penalty of cancellation of the certificate of registration of Stock Brokers/Sub Brokers now let us examine as to whether the charges levelled against the Appellants have been established. The Respondent in its order has enumberated the findings of the Enqquiry Officer based on which the Respondent had issued the show cause notice to the Appellants. Entitywise charges have been stated in the order. For reference purpose I have grouped the charges in some cases. Some of these charges were subsequently dropped. In this order, at the appropriate context I have referred to the same.

235. There is a common charge against all the 4 Appellants that they had indulged in large trading transactions in the selected scrips (specifically mentioned in the order) with a view to depress artificially the prices of these scrips between mid February and mid March 2001 in a concerted manner. In the case of NBS, BEB it has been specifically stated that they acted in concert with each other in effecting large scale transactions in the scrips of Global Tele, HFCL, Infosys, Satyam, DSQ and Zee Telefilms.

236. NBS has been charged also on two other counts i.e. i. Dealing with unregistered sub brokers viz. Money Growth Investments and Arihant Investments ii. Indulging in short sales after 8.3.2001 in violation of SEBI circular dated 7.3.2001.

In the case of BEB the other charges are that

(i) Two lakh shares of Global Tele were sold when share prices registered substantial fall.

(ii) Indulged in synchronized trades with First Global Stock Brokers (FGSB) in which the price, quantity etc were matched and which in turn is a manipulative practice.

iii. Dealing with Palombe, an unregistered sub broker.

iv. Indulging in short sales after 8.3.2001 in violation of SEBI Circular dated 7.3.2001.

In the case of Bama the other charges are:

i. Dealing in securities in a structured manner in time slots.
ii. Acted in concert with Bang Securities (BSL) for indulging in simultaneous sales in the scrips of Infosys, Reliance and Satyam on the specified dates.
In the case of Bang Securities

237. Apart from the charge that it was indulging in large trading transactions in selected scrips with a view to depress artificially the prices of those securities, it has also been alleged that they acted in concert with Bama for indulging in simultaneous sales in the scrips of Infosys, Reliance and Satyam on the specified dates.

238. It is noted that the four Appellants are owned, managed and controlled by Bang family. In fact the Appellants themselves have described them as "Bang Entities". The fact that they are separate entities in the eyes of law, does not change their basic character of Bang family entity. It can be safely concluded that the controlling mind of these 4 entities are common. But whether they had acted in a concerted manner so as to depress the market is a question of fact to which we will come later.

239. The Respondent in its order has stated that the Bang entities have "indulged in large trading transactions with a view to depress artificially in a concerted manner", short sales, synchronized trading, trading in particular time slots when the share prices registered substantial fall, routing of large transactions through unregistered sub brokers and guilty of violating the Code of Conduct specified in Schedule II of the SEBI (Stock Brokers and Sub Brokers) Regulations, 1992 and Regulation 4(a) to (d) of SEBI (Prohibition of Fraudulent and Unfair Trade Practices) Regulations, 1995".

240. I agree with the Appellants' submission that if the Enquiry Officer's findings alleging violation of regulation 4 of the FUTP Regulations on the ground that the Appellants had intentionally brought down the market, to establish the charge the Respondents have to bring on record requisite evidence to show:

(i) that the Appellants' transactions resulted in a fall in price of shares i. that such fall in price was artificial ii. that the intention behind effecting such transactions was to manipulate the prices iii. that they thereby induced the sale or purchase of securities by any person.

241. Market manipulation being a serious charge, the consequences that would visit the manipulation on proving the charge is quite harsh, reasonably convincing evidence need be brought in to establish the charge. Surmises and conjuctures are not enough.

242. The common charge, as stated earlier, applicable to all the 4 Appellants is that of indulging in large trading transactions with a view to depress the market artificially in a concerted manner. During the course of the arguments it was stated that "Bulls" & "Bears" operate in the stock market. According to the Glossary of Capital Market published by SEBI (June 1991) "Bulls" means "An operator who first buys and then sells shares". An investor who is buying because he feels price will go up in that share or the general market price will rise. A "Bull Market" is a rising market with abundance of buyers and relatively few sellers" "Bear" means "A pessimist market operator who expects the market price of shares to decline". The term also refers to "the one who has sold shares which he does not possess, in the hope of buying them back at a lower price, when the market price of the shares come down in the near future." A "Bear Market" is "a weak or falling market characterised by the dominance of Sellers". It was alleged by the Respondent that the Appellants operated in Bear Market. SEBI in its order has attempted to pin down the Appellants mainly on the ground that they were sellers. SEBI seems to have gone by the notion that selling in a falling market is a market manipulation. It is not selling per se, but the intention of the seller that would decide as to whether he was indulging in manipulation. Selling scrips in a falling market, with no intentin of manipulation, in my view can not attract regulation 4.

243. I have perused the data furnished by the Appellants and the Respondents with reference to the allegation of large trading transactions by the Appellants with a view to depress the market. The Appellants have denied the charge of large trading transactions and also the allegation of concerted action by them. Since I have already set out the data relied on by the parties in this regards in the context of their respective submissions recorded in the earlier part of the order I do not propose to reproduce the same here. I have examined those data with reference to the observation made by the Respondent in respect of the transactions in each scrip stated in the order. It is seen from the data before me that the percentage of the transactions carried out by the Appellants with reference to the total transactions in each of the select securities is very small so as to have any material impact on the price of the scrips. This is supported from the information furnished by the Appellants (which SEBI has not disputed) in respect of the equity capital and market capitalization of the concerned scrips together with the average traded volume in the select stocks. As per the said information furnished by them volume of trade effected by the Appellants as % of the total volume traded on the exchange was - Global Tele - 2.85%, HFCL - 2.55%, DSQ 3.13%, Zee Tele - 3.89%, Wipro - 2.74%, Satyam - 3.45%, MTNL - 4.74%, SBI - 3.89%, Infosys - 4.33%, Sterlite - 3.16%. It is noted that SEBI has in its order stated that "index movements of stock exchanges showed excessive volatility especially during mid February to mid March 2001." But it is not even the case of SEBI that there was any conspiracy or complicity between the Appellants and any other brokers to deliberately bring down prices. I have also perused the transactions effected by the Appellants, as revealed in the material before me and the price movement. But I do not find any correlation between the nature of the transactions and the price movements. It is noted that in certain cases when the Appellants were buying shares, the price of the scrip was falling and in certain cases when the scrips were sold by the Appellants, prices were going up. I have also made an attempt to find out whether there was any particular pattern to suggest that the transactions were designed to influence the market. But I could not see any such pattern in the transaction. There were instances when prices had fallen when the Appellants were buying, but there were also instances when prices were moving up when the Appellants were selling. It is also seen that the Appellants are brokers (except Bang Securities Ltd.). Their submission is that they are essentially "discount brokers" i.e. in their capacity as a broker, they merely execute orders placed by various clients, without contributing to the investment decision of the client in respect of whether or not to acquire or sell shares or whether or not the price at which order is placed appropriate, that no advice of any nature is provided to any client, which in fact, takes the investment decision without being influenced by the Appellants. In this context it is to be noted that in terms of clause B(1) of the Code of Conduct applicable to Stock Brokers 'A stock broker in his dealings with the clients and the general investing public shall faithfully execute the orders for buying and selling of securities at the best available market price....'.In the normal course, the Broker acts only as an agent of his client. To prove that the Broker was deciding the transactions for the client, one has to bring in evidence. SEBI has not produced any evidence to show that the transactions done by the Appellants were in their own account or on clients' account. The learned Senior Counsel for the Respondent had submitted that the Appellants' conduct has to be viewed from their overall conduct. I have not missed this submission. But the material on record do not support the learned Senior Counsel's submission that in the totality of the facts and circumstances the Appellants could be considered to have indulged in large trading transactions to depress the market.

244. Undertaking large trading transactions, following the rules and regulations and complying with safety requirements, by itself is not something irregular or undesirable. But if it is established that the motive behind such transaction is to artificially depress the market then it is a market manipulation prohibited by the FUTP Regulations. There are two aspects which need be noted in this regard - i.e. whether the traded volume was large enough to have an impact on the market and (2) whether large transactions that could affect the market was effected with the motive of manipulating the market. In this context I would like to state that not only artificially depressing the market is a manipulation, but arificially raising the market is also a manipulation. The crucial factor in deciding whether their trading was to manipulate the market, is the underlying intention of the Stock Broker. The test of evidence need not be the litmus test. Intention can not be established that easily in such cases. But there should be some reasonable and convincing evidence to prove the motive. "Belief" however, benign and genuine, can not be a substitute for evidence. I have already discussed the case of evidence required to prove the charge of manipulation in the case of Videocon. The relevant extract from the said decision has already been provided in the earlier part of the order. The scope of regulation 4 (a) to (d) of the FUTP Regulations has also been stated in the earlier part of the order. The test of evidence to establish the charge of market manipulation is a realistic one. SEBI has failed to satisfy the said test. In the absence of adequate evidence to show that the Appellants had indulged in large scale transaction with a view to depress the market, this charge fails. On mere suspicion and on weak inference, it can not be held that the Appellant had transacted in securities with the intention of hammering down the price of the scrips. On the contrary the Appellants had demonstrated in their reply that fall in prices of shares at that time was not peculiar to Indian market, that it was a global phenomenon, that the trend noticed in Indian markets was in tune with the global trend. I am not endorsing this view; neither I am ignoring. In any case since the Appellants had put forth such an agrument, it was for SEBI to disprove that version, which SEBI has not done. I would like to make it clear in this context that my finding that the charge under discussion does snot stick is based only on the basis of the limited material available before me.

Trading by Bama

245. It has been alleged that the trading pattern of Bama on 22, 23 and 28th February and 1st and 2nd March in the scrips of Global Tele, HCL, Satyam, Silverline, Zee and Wipro showed that Bama was a consistent net seller. The Appellant has questioned the data on the ground that the same do not represent the true position. I do not consider that it is necessary to go into the details further, as the motive of Bama has not been established. In fact the Respondent itself is not sure in the matter as could be seen from the statement that "the net sales position of Bama can be said to have contributed to the artificial depression of price of these scrips during the relevant period."

246. The Respondent had alleged that NBS had transacted with two unregistered firms namely Money Growth Investments and Arihant Investments and BEB with another unregistered firm viz. Palombe. The Appellants have disputed the charge. It seems that SEBI itself has not recognised those three companies as unregistered sub broker. As I could see from the records, SEBI had started its investigation into the business transactions in the year 2001. Certainly SEBI must have examined the role of the said so called unregistered Sub brokers. According to rule 2(d) of the SEBI (Stock Brokers and Sub Brokers) Regulations, 1992 (Broker Rules) "Sub broker" means any person not being a member of a Stock Exchange who acts on behalf of a stock broker as an agent or otherwise or assisting the investors in buying, selling or dealing in securities through such stock brokers". In terms of rule 3 "No stock broker or sub broker shall buy sell or deal in securities unless he holds a certificate granted by the Board under the Regulations". Procedure for registration is provided in regulation 12 of the Stock Broker Regulations as follows:

12(1). The Board on being satisfied that the sub broker is eligible shall grant a certificate in Form E to the sub broker and send an intimation to that effect to the stock exchange or stock exchanges as the case may be;
(2) The Board may grant a certificate of registration to the applicant subject to the terms and conditions as stated in rule 5 In this context it is to be noted that SEBI is empowered under section 24 of the SEBI Act to file criminal prosecution against those persons who contravene the provisions of the SEBI Act or any rules or regulations made thereunder. Violation of the requirements under the Broker Rules requiring sub broker to get registered is an offence in terms of section 24 of the Act. If SEBI is that sure that the entities namely Money Growth Investments and Arihant Investments and Palombe are unregistered sub brokers why SEBI did not take any action against them. SEBI has not produced any evidence to the effect that these entities are unregistered sub brokers and as they had indulged in transactions without getting proper registration from SEBI, it has proceeded against them in terms of section 24, at least. SEBI has not even stated that it has issued a show cause notice in this matter to them. If there are any reasons for not proceeding against them, the same has not been stated. The inference that could be drawn in this context is that SEBI itself appears to be unsure as to whether those three entities are actually unregistered sub brokers. If SEBI had any tangible evidence to support the version put in the impugned order holding those three entities as unregistered sub brokers, there was no reason for SEBI not to proceed against them for violation of the Broker Rules. Since the Appellants had disputed SEBI's version that those entities are unregistered sub brokers, all the moreit was for SEBI to prove that they are unregistered sub brokers. In fact SEBI in its order has gone to the extent of saying that "It is not shown by the member that Palombe is one such person with whom brokerage can be shared in terms of the proviso to bye law 218 (a) of BSE or Palombe is not a disqualified person for sharing brokerage in terms of the proviso to the bye law 218(a)." It was for the Respondent, which has leveled the charge that BEB had transacted through Palombe, which allegedly is an is an unregistered sub broker, to prove the charge and not for the Appellant to prove as suggested in the order. About the other two entities NBS's statement that those entities had represented to it as clients remains unrebutted. There is nothing on record to substantiate the charge that NBS and BEB had made huge transactions through unregistered sub brokers, so as to view that they had violated the Stock Broker Regulations as alleged by the Respondent.

247. SEBI banned short sales by its circular dated 7.3.2001. Till 7.3.2001 there was no prohibition on short selling provided it was not meant to manipulate the market. But SEBI banned short sale with effect from 8.3.2001. This circular was issued as a risk management measure in the context of the then prevailing market condition. Such prohibition was put in position at that time to protect the interests of the investors and the securities market. So violation of the direction banning short sales is a very serious matter. The fact that NBS and BEB had indulged in short sale after 8.3.2001 is born out of records NBS & BEB indulged in short sales between 8.3.2001 and 31.3.2001 to the extent of Rs.2.31 crores and 3.05 crores. The Respondent has clearly established the charge. The Appellants have only explained the circumstances under which they had short sold the securities. I am not convinced by the explanation . Since the charge has been established, there is no escape from the consequences that should visit the Appellants for flouting the SEBI's direction in its letter dated 7.3.2001.

248. The charge of selling two lakh shares of Global Tele when share prices registered fall levelled against BEB has been given up.

249. BEB has been charged for synchronized deals with First Global. I have examined the data provided by the parties on this issue. I find many transactions between BEB and FGSB. There are many instances of such transactions. I find the scrip, quantity and price for these orders had been synchronized by the counter party brokers. Such transactions undoubtedly create an artificial market to mislead the genuine investors. Synchronized trading is violative of all prudential and transparent norms of trading in securities. Synchronized trading on a large scale, can create false volumes. The argument that the parties had no means of knowing whether any entity controlled by the client is simultaneously entering any contra order elsewhere for the reason that in the online trading system, confidentiality of counter parties is ensured, is untenable. It was submitted by the Appellants that it was not possible for the broker to know who the counter party broker is and that trades were not synchronized but it was only a coincidence in some cases. Theoretically this is OK. But when parties decide to synchronize the transaction the story is different. There are many transactions giving an impression that these were all synchronized, otherwise there was no possibility of such perfect matching of quantity price etc. As the Respondent rightly stated it is too much of a coincidence over too long a period in too many transactions when both parties to the transaction had entered buy and sell orders for the same quantity of shares almost simultaneously. The data furnished in the show cause notice certainly goes to prove the synchronized nature of the transaction which is in violation of regulation 4 of the FUTP Regulations. The facts on record categorically establishes that BEB had indulged in synchronized trading in violation of regulation 47 of the FUTP Regulations. In a synchronized trading intention is implicit.

250. Bama has been charged for effecting sales in time slots. I have gone through the data relied on for the purpose, as available on record. The Respondent has established with proof that sale in time slots by Bama had contributed to the decline in the share prices. The following table clearly illustrates the case.

Scrip Date Time From Time To Minutes Sales % of market Fall in Price Global Tele 23-2-01 15:04 15.14 0.10 85655 11.68 (18.65) Global Tele 2-3-01 1233 12.41 0.08 49315 9.74 (12.9) Satyam 1-3-01 14.13 14.33 0.20 155744 5.01% (17.65) Satyam 2-3-01 10.57 11.05 0.08 62714 3.97% (12.2) Satyam 2-3-01 13.17 13.53 0.36 63979 2.56% (12.85) SSI 2-3-01 13.41 13.54 0.13 9955 14.79% (28) SSI 2-3-01 12.32 13.01 0.29 19450 11.13% (71) WIPRO 1-3-01 13.33 13.41 0.08 9026 15.46% (15) Zee Tele 23-2-01 12.26 12.32 0.09 76279 2.33% (8.35) Zee Tele 1-3-01 12.53 13.56 1.03 129478 6.52% (8.95) Zee Tele 2-3-01 12.00 12.22 0.22 116932 7.04% (11.65)

251. I have considered the explanation given by the Appellants. But I am not convinced by the same. In my view the Respondent has established its case. These transactions in my view had certainly contributed to the price fall. The Appellant BEB, by the very nature of the transaction can not absolve itself of the involvement in the transaction. Intention is reflected from the action of the Appellant. Choosing selective time slots does not appear to be an involuntary action. I am not saying that these time slot sales were responsible for the market fall. But these time slots had contributed to the market fall. The Respondent had observed that Bama had sales including short sales in the specified time slots as given in the show cause notice. Taking into account the quantum of shares sold, the fall in price of the shares during the time slots had concluded that the data support the charge that the member had sales including short sales during specific time bands and caused fall in the price.

252. The charge against Bang Securities which is a sub broker is that of indulging in excessive sales to bring down the prices, acting in concert with others, short sale of 2 lakh shares of Global Tele system, receipt of loan of Rs.5 crores from Palombe and sharing of introductory fees with it.

253. "The charge of excessive sales to bring down the prices" remains unestablished. I have examined the data provided in support of the charge which does not establish the charge. Further as stated earlier, there is no evidence - even an inference to show that the Appellant was transacting in securities with a view to depress the market. In the absence of adequate evidence, such a serious charge is not to be sustained. For the said reason the charge of acting in concert also fails. The Enquiry Officer himself has dropped the charge of short sale of 2 lakh shares of Global Telesystem. Similarly the Enquiry Officer has dropped the charge of receiving loan of Rs.5 crores from Palombe. In these circumstances none of the charges against the Bang Securities P. Ltd., survives.

254. I have taken into consideration all the relevant facts and explanations/submissions of the parties placed befrore me. The charge that the Appellants had indulged in large trading transactions with a view to depress the market artificially in a concerted manner remains unsubstantiated. From the particulars furnished by the Respondent it is clear that the share prices had fallen on certain days in the period covered under investigation, and the price fall was steep on 1.3.2001 and on certain days thereafter. But the Respondent has attributed the cause of such steep price fall to the transactions effected by the Appellants. But considering the Appellants' share of transactions with reference to total volume of the particular scrip traded at the exchanges, on those days, it is difficult to believe that such a small percentage of trade with reference to huge volume traded on the stock exchanges would have resulted in such crash in price. SEBI has not even suggested in their order as to whether others were also involved, and if so there was any nexus between them and the Appellants, whether the price fall was as as a result of larger conspiracy and if so who are the other players. The impugned order is silent about other players who could have contributed to the crash of the market. Perhaps a composite investigation and a consolidated order with reference to the market upheaval witnessed during the relevant period would have been more rewarding than bringing out truncated orders. It is not the number of orders that is relevant. It is the stuff of the order that matters. In any case since the Respondent has failed to prove with reasonably convincing evidence the charge of artificially depressing the market, the said charge can not be sustained. Once the said charge itself fails, the question as to whether Bang Entities acted in concert or not becomes academic. The charge of dealing with unregistered sub brokers by NBS & BEB also fails for the reason stated earlier. The charge that NBS and BEB had indulged in short sales after 8.3.2001 remains established. The charge that BEB had indulged in synchronized deals with FGBS also stands established. Also the charge that Bama's sales in certain picked up time slots had an adverse effect on the market remains established. No charge against BSL has been established.

255. Respondent has cancelled the certificate of registration of all the Appellants. Perhaps such a harsh penalty was awarded because of the view it had held that the Appellants had traded in securities with the intention to depress the market. But since the said central charge has failed to be established it is felt that it is not proper to award the penalty of cancellation of certificate of registration. Cancellation of Certificate of registration is akin to capital punishment as far as an intermediary is concerned and therefore the same has to be awarded with great care and caution. As certain charges have been established against the Appellants, imposition of penalty commensurate with the gravity of the said charges is justified. They deserve to be punished for the proven charges. Taking into consideration all the relevant aspects I am of the view that suspension of certificate of registration of NBS for 2 years is adequate. In the case of BEB and Bama suspension for a period of 3 years, in my view is reasonabe. Accordingly the order passed by the Respondent is modified to the said extent. The period of suspension and the period of cancellation already undergone by th Appellants (NBS, BEB and Bama) will be considered for computing the period of suspension now awarded.

256. Since no charge has been established against Bang Securities Pvt. Ltd, no penalty is called for in its case. Therefore, that part of the order cancelling the certificate of registration granted to Bang Securities Pvt. Ltd., is set aside.

257. The appeals are disposed of in the above lines.