Citation : 2012 Latest Caselaw 6615 Del
Judgement Date : 20 November, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
RESERVED ON: 15.02.2012
PRONOUNCED ON: 20.11.2012
+ LPA 100/2012 &
CM Nos. 2380-2382/2012
DLF LTD ..... Appellant
Through : Mr. Soli J. Sorabjee, Sr. Advocate with
Ms. Ritu Bhalla, Mr. Dhruv Dewan, Ms. Ananya
Ghosh, Mr. Anand Misra and Mr. Mehznaz Mehta, Advocates.
versus
SECURITIES & EXCHANGE BOARD OF INDIA & ORS. .....
Respondent
Through : Mr. Parag P. Tripathi, Sr. Advocate with Mr. Neeraj
Malhotra, Ms. Mahima Gupta, Mr. Shaurijyo Mukherjee,
Advocates for Resp-1/SEBI.
Mr. Amit Sibal with Ms. Priyanka Kalra, Mr. Gaurav Mitra, Mr.
Vinay Tripathi and Mr. A. Mitra, Advocates for Resp-2.
Mr. Arvind Kr. Nigam, Sr. Advocate with Ms. Ranjana Roy
Gawai, Mr. Krishna Keshav and Mr. Shailesh Suman, Advocate
for Resp-3.
CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT
HON'BLE MR. JUSTICE S. P. GARG
MR. JUSTICE S.RAVINDRA BHAT
%
1. The present appellant (hereafter "DLF") challenges an order of
the learned Single Judge, dated 03.01.2012 dismissing W.P.(C)
LPA 100/2012 Page 1
8128/2011, a proceeding under Article 226 of the Constitution. DLF
was aggrieved by an order dated 20.10.2011 made by a whole time
member of the Securities and Exchange Board of India (SEBI). The
order of SEBI held that investigations would be made by it (i.e. SEBI)
into the complaints dated 04.06.2007 and 19.07.2007 made by the
second respondent, Kimsuk Krishna Singha, (hereafter called
"complainant") against DLF, and Sudipti Estates Private Limited, the
third respondent (hereafter "Sudipti"). SEBI‟s order indicated that
investigations would be made into transactions and the alleged
violations of the erstwhile SEBI (Disclosure and Investor Protection)
Guidelines 2000 ("the Guidelines") read with the relevant provisions
of the Companies Act, 1956. SEBI also indicated that an investigating
authority would look into the matter, without being prejudiced by
any observations made in the SEBI‟s order, and would complete
investigations expeditiously, and if any violations were found, they are
to be proceeded with in accordance with law.
BRIEF OVERVIEW
2. The brief facts are that the second Respondent claimed having
entered into business transactions with Sudipti, in 2006; that concern
was controlled by DLF Home Developers Ltd.(DHDL) and DLF Real
Estate Developers Ltd.(DREDL). The latter, in turn were wholly
owned subsidiaries of DLF - the petitioner. Sudipti was incorporated
on 24.03.2006. Its promoter companies, according to the second
respondent were part of the DLF group. DLF, proposing a public
issue, had filed a Draft Red Herring Prospectus ("DRHP") with SEBI
LPA 100/2012 Page 2
on 12.05.2006. In that document, DLF claimed that Sudipti was its
joint venture. However, the prospectus was later withdrawn by the
DLF‟s bankers and a fresh prospectus was submitted on 02.01.2007,
which omitted mention of Sudipti as an associate entity of DLF. In
this background, the complainant alleged that DLF and Sudipti had
ensnared and cheated him of Rs. 31,09,50,000/- towards sale
proceeds of certain lands. A First Information Report (FIR) under
Section 420 IPC was registered on 26th April, 2007 (at PS Connaught
Place, New Delhi) at the instance of the complainant; it contained
allegations against Sudipti and others. The final draft prospectus of
DLF, issued on 25-5-2007 omitted mention of Sudipti as a joint
venture/associate of DLF. Later, DLF‟S public issue opened (and also
closed) and its shares were subscribed.
3. The complainant wrote a letter on 04.06.2007 to SEBI; the latter
forwarded this communication on 25.06.2007 to Sudipti and DLF,
seeking response. DLF, by letter dated 11.07.2007 denied the
allegations; it claimed that it had no connection with Sudipti on that
date. Apparently, DLF‟s bankers explained to SEBI that Sudipti‟s
shares, held by DHDL and DREDL, (the wholly owned subsidiaries
of DLF), had been sold in 2006. It was, therefore, stated that Sudipti
ceased to be an associated company of DLF by the time the revised
prospectus was filed in January 2007. In the meanwhile, the FIR
lodged by the complainant was investigated and a final report (which
the complainant says was challenged by him, in proceedings under
Section 482, Cr. PC) was filed by the police. Subsequent to this, the
LPA 100/2012 Page 3
complainant filed a private criminal complaint. Apparently that
complaint is pending before a court.
4. Alleging deliberate inaction by SEBI in the matter, the
complainant approached this Court, under Article 226 of the
Constitution, (by filing W.P(C) 7976/2007 titled Kimsuk Krishna
Sinha V. Securities Exchange Board of India & Ors). In those
proceedings, SEBI filed a reply, defending its position; the
complainant filed additional affidavits. The learned Single judge after
considering the materials, and hearing the parties, by judgment dated
09.04.2010, allowed the writ petition and directed SEBI to investigate
into the complaints (of the second respondent). While doing so, the
single judge also took into consideration averments in the affidavits
and additional affidavits filed by the petitioner in the writ petition (i.e.
the complainant). DLF, Sudipti and SEBI challenged the judgment of
the Single Judge and filed Letters Patent Appeals (LPAs, being Nos.
436/2010, 441/2010 and 488/2010). All these appeals were heard and
disposed of by a common order of the Division Bench, dated
21.07.2011. The order of the Division Bench contained the following
observations and directions:
"4. In course of hearing of the appeals, it is accepted that two
complaints were made to the SEBI on 4th June, 2007 and 19th
July, 2007, but no decision or outcome was communicated to
the respondent. Thus, in the obtaining factual matrix the only
mandamus that could have been issued to the SEBI is to take a
decision on the basis of the complaints filed and communicate
the decision to the complainant respondent. Needless to say, an
appeal would lie from such a decision.
LPA 100/2012 Page 4
5. In view of the aforesaid, the order passed by the learned
single Judge is set aside in entirety. SEBI shall examine the
complaints and take a decision and communicate it to the
parties. Needless to emphasize, SEBI, if so advised in law, can
always call for documents. We hope and trust, the SEBI shall
act with utmost objectivity regard being had to the law in the
field and without being influenced by the counter affidavit filed
by it in the writ petition. The decision shall be taken after
hearing the parties within a period of three months from the
date of receipt of the order passed today. It needs no special
emphasis to mention that we have not expressed any opinion,
even remotely, on the merits of the case. The appeals are
accordingly disposed of without any order as to costs."
5. Acting in compliance with the directions of the Division Bench,
SEBI granted hearing to the parties before its whole time member,
Sh. Prashant Saran; this culminated in the SEBI‟s order of 26-11-
2012. SEBI‟s impugned order inter alia, stated that it decided to act
on the complainant‟s letters dated June 4, 2007 and July 19, 2007, and
investigate into the allegations leveled by the complainant, in respect
of DLF Limited and Sudipti. SEBI indicated that the investigation
would focus on the violations, if any, of the provisions of the erstwhile
Guidelines, read with the relevant provisions of the Companies Act.
SEBI also stated that it had decided to issue a formal order appointing
the investigating authority to investigate the matter without prejudice
to observations made in its order.
6. DLF challenged the SEBI‟s aforesaid order, contending that it
was made in flagrant violation of principles of natural justice and in
violation of the previous order of the Division Bench, because the
hearing given in the case was flawed, inasmuch as the complainant
LPA 100/2012 Page 5
was first granted opportunity to make submissions in its (DLF‟s)
absence, and it (DLF) was asked to make its submissions on a
separate hearing date, without the benefit of knowing what had
transpired in the first hearing. DLF had also contended that an order
directing investigation (as done by SEBI) seriously affected its
business and reputation, and having regard to the facts and
circumstances, could not have been made on the basis of allegations
leveled by the complainant. It had been argued that SEBI could
legitimately direct such investigations only if it had, under Section 11
(of the Securities and Exchange Board of India Act, 1992, hereafter
called "the SEBI Act") "reasonable grounds" to believe that such a
step was essential. To arrive at such a prima facie determination, it is
necessary that there is some tangible basis for the allegations which
can in turn lead to a reasonable opinion regarding the grounds which
may exist, calling for investigation. SEBI‟s stand was that writ
proceedings were not an appropriate remedy, and that DLF ought to
have availed its statutory right of appeal against the order under
Section 15-T. SEBI and the complainant had contended that DLF
could not have claimed a right to hearing as a prelude to the issuance
of an investigation order, as such a step was not mandated under the
SEBI Act. The argument, in the writ petition, that DLF was not heard,
was resisted.
7. In the impugned judgment, the learned single judge held that
judicial review power under Article 226 of the Constitution of India,
enabled exercise of restricted jurisdiction in such cases and did not
LPA 100/2012 Page 6
enable the Court to examine the adequacy or sufficiency of the reasons
which have weighed with the authority concerned in coming to the
belief (of the need to investigate); yet at the same time, the court could
examine if the reasons are relevant, and germane to the issues or
matters that the authority has to exercise its mind while forming its
opinion in that regard. If there is no nexus between the reasons, and
that no reasonable man would entertain the belief that such action (i.e.
investigation) is warranted, then the Court would intervene.
Conversely, if there are reasonable grounds for the authority
concerned to believe that there exist facts, which could have a material
bearing on the question of breach of the relevant rules/regulations, that
would be sufficient to give jurisdiction to it to an investigation. A
person aggrieved by the investigation can challenge the opinion
formation on these grounds, primarily dealing with existence, but not
sufficiency of the reasons.
8. It is argued by DLF in its appeal, and urged on its behalf by Mr.
Soli Sorabjee, learned senior counsel that the learned single judge
proceeded on a mis-appreciation of the correct state of law as regards
the nature of the hearing, and the unfair procedure adopted in this
case, whereby SEBI first heard the complainant, in the absence of
DLF, and asked the latter to address its contentions. It was submitted
that though the decision of the Supreme Court, in Payyavula
Vengamma v. Payyavula Kesanna & Ors. AIR 1953 SC 21, was
referred in the impugned judgment, the learned Single Judge did not
LPA 100/2012 Page 7
follow the ruling. In that judgment, the Supreme Court dealt with
regularity of an arbitration proceeding and had commented as follows:
"8. There is thus no doubt that the arbitrator heard defendant 1
in the absence of the plaintiff. No notice of this hearing was
given by the arbitrator to the plaintiff nor had she an
opportunity of having the evidence of the defendant 1 taken in
her presence so that she could suggest cross-examination or
herself cross- examine defendant 1 and also be able to find
evidence, if she could, that would meet and answer the evidence
given by the defendant 1. As was observed by Lord Langdale
M.R. in Harvey v. Shelton (1844) 7 Beav. 455 at p. 462,
"It is so ordinary a principle in the administration of
justice, that no party to a cause can be allowed to use any
means whatsoever to influence the mind of the Judge,
which means are not known to and capable of being met
and resisted by the other party, that it is impossible, for a
moment, not to see, that this W.P.(C) 8128/2011 Page 8
of 61 was an extremely indiscreet mode of proceeding, to
say the very least of it. It is contrary to every principle to
allow of such a thing, and I wholly deny the difference
which is alleged to exist between mercantile arbitrations
and legal arbitrations. The first principles of justice must
be equally applied in every case. Except in the few cases
where exceptions are unavoidable, both sides must be
heard, and each in the presence of the other. In every
case in which matters are litigated, you must attend to the
representations made on both sides, and you must not, in
the administration of justice, in whatever form, whether
in the regularly constituted Courts or in arbitrations,
whether before lawyers or merchants, permit one side to
use means of influencing the conduct and the decisions of
the Judge, which means are not known to the other side."
9. This case of Harvey v. Shelton (1844) 7 Beav. 455 at p. 462,
is the leading case on this point and it has been followed not
only in England but in India. (See Ganesh Narayan Singh v.
LPA 100/2012 Page 8
Malida Koer (1911) 13 C.L.J. 399 at pages 401, 402.) She had
also no opportunity to have her say in the matter of the
settlement of the 1st May, 1927. The course of proceeding
adopted by the arbitrator was obviously contrary to the
principles of natural justice".
9. Learned senior counsel also emphasized that the previous
Division Bench had specifically directed in the order dated 21.07.2011
that SEBI should arrive at its decision "after hearing the parties"
within three months. Yet, SEBI did not grant a hearing to the
petitioner, as the complainant was heard first in the absence of DLF,
which was later called for a hearing, when the complainant was not
present, thus depriving it of the advantage of knowing what had been
submitted by the complainant. This was a breach of the principles of
natural justice. It was also argued that the written submissions of the
complainant were not provided to DLF, a contention raised
specifically before SEBI. Mr. Sorabjee contended that the act of
ordering an investigation under Section 11C seriously impacts on the
reputation and good name of DLF. Reliance was placed on the
judgments of the Supreme Court reported as Rohtas Industries v. S.D.
Agarwal & Ors, (1969) 1 SCC 325. In that case, the Court had held
that the action of the Central Government in ordering an investigation
into affairs of company, under Sections 235 and 236 of the Companies
Act, is a very serious matter and it should not be ordered except on
good grounds which will have a likely impact on the reputation and
goodwill of the company, as there is possibility of adverse press
publicity. It is argued that an investigation by SEBI under Section 11C
would have serious consequences for DLF as its reputation would be
LPA 100/2012 Page 9
marred, and the confidence of the investors in the petitioner company
would be shaken.
10. DLF argued that the precondition for directing investigation
under Section 11-C is the existence of circumstances which suggest
that either the transaction in securities are being dealt with in a manner
detrimental to the investors, or the securities market, or that any
intermediary or person associated with the securities market has
violated any of the provisions of the SEBI Act or the rules or the
regulations made or directions issued by the Board thereunder. In the
absence of a proper opinion formation about existence of objective
circumstances relating those facts, invoking the power under Section
11-C would be without jurisdiction and unjustified. Counsel relied on
M/s S. Ganga Saran and Sons (Pvt.) Ltd., Calcutta v. Income Tax
Officer & Ors (1981) 3 SCC 143 where the Supreme Court observed
that:
"6. The important words under Section 147(a) are "has reason
to believe" and these words are stronger than the words "is
satisfied". The belief entertained by the Income Tax Officer
must not be arbitrary or irrational. It must be reasonable or in
other words it must be based on reasons which are relevant and
material. The Court, of course, cannot investigate into the
adequacy or sufficiency of the reasons which have weighed with
the Income Tax Officer in coming to the belief, but the Court
can certainly examine whether the reasons are relevant and
have a bearing on the matters in regard to which he is required
to entertain the belief before he can issue notice under Section
147(a). If there is no rational and intelligible nexus between the
reasons and the belief, so that, on such reasons, no one
properly instructed on facts and law could reasonably entertain
LPA 100/2012 Page 10
the belief, the conclusion would be inescapable that the Income
Tax Officer could not have reason to believe that any part of the
income of the assessee had escaped assessment and such
escapement was by reason of the omission or failure on the part
of the assessee to disclose fully and truly all material facts and
the notice issued by him would be liable to be struck down as
invalid".
11. Reliance was also placed on S. Narayanappa & Others v
Commissioner of Income Tax, Bangalore, (1967) 1 SCR 590, where
the Supreme Court had underlined the same proposition as follows:
"the existence of the belief can be challenged by the assessee
but not the sufficiency of the reasons for the belief. Again the
expression "reason to believe" in section 34 of the Income-tax
Act does not mean a purely subjective satisfaction on the part of
the Income-tax Officer. The belief must be held in good faith: it
cannot be merely a pretence. To put it differently it is open to
the Court to examine the question whether the reasons for the
belief have a rational connection or a relevant bearing to the
formation of the belief and are not extraneous or irrelevant to
the purpose of the section."
12. It was argued that the learned single judge fell into error in not
appreciating that while issuing the impugned order, SEBI looked into
several documents and materials furnished by the complainant which
were not part of the original complaints made by him. Counsel
highlighted the fact that the previous Division Bench direction only
required consideration of the two complaints; consideration of the
complainants‟ additional affidavits filed by the complainant-
consideration of which was directed by the earlier single judge
decision, had been set aside by the Division Bench. SEBI‟s order
based itself on irrelevant materials, which were part of the additional
LPA 100/2012 Page 11
documents which had to be kept out of its consideration. Lastly,
counsel submitted that the existence of an alternative remedy, in the
form of an appeal cannot preclude the court, under Article 226 of the
Constitution of India, from entertaining a proceeding. Reliance was
placed on the Supreme Court ruling in Whirlpool Corporation v.
Registrar of Trade Marks & Ors., (1998) 8 SCC 1.
13. SEBI opposed the appeal, arguing that the impugned judgment
does not disclose any error, or much less a serious error, warranting
interference by the Division Bench. It was argued that the writ petition
itself was not maintainable, by reason of an alternative remedy to the
SEBI‟s under Section 15T, which allows any person aggrieved by an
order of the Board (SEBI) to appeal to the Securities Appellate
Tribunal (SAT). SEBI‟s counsel, Mr. Parag Tripathi, submitted that
the single judge was aware of the fact that it performed multifarious
activities, including those which were investigative and quasi-
judicial. SEBI issued the order impugned under Article 226 in exercise
of its investigative power to look into complaints made to it. That
order did not determine or adjudicate upon any dispute, or lis resulting
in any adverse order against any party. The impugned order discussed
the existence of facts which gave reasonable ground to (SEBI) to
believe the existence of circumstances in Clauses (a) and/or (b) of
Section 11C of the SEBI Act, necessitating an investigation under
Section 11C of the Act. That order was a step-in aid of the
proceedings, and not the final decision. Reliance is placed upon the
decision of the Supreme Court in Competition Commission of India v.
LPA 100/2012 Page 12
Steel Authority of India Ltd. & Anr., (2010) 10 SCC 744. He submits
that in this case, while dealing with the provisions of the Competition
Act, the Court drew a distinction between the
administrative/inquisitorial functions of the commission, and its
adjudicatory function. The Supreme Court held that:
"(2) Neither any statutory duty is cast on the Commission to
issue notice or grant hearing, nor can any party claim, as a
matter of right, notice and/or hearing at the stage of formation
of opinion by the Commission, in terms of Section 26(1) of the
Act that a prima facie case exists for issuance of a direction to
the Director General to cause an investigation to be made into
the matter. However, the Commission, being a statutory body
exercising, inter alia, regulatory jurisdiction, even at that stage,
in its discretion and in appropriate cases may call upon the
concerned party(s) to render required assistance or produce
requisite information, as per its directive. The Commission is
expected to form such prima facie view without entering upon
any adjudicatory or determinative process. The Commission is
entitled to form its opinion without any assistance from any
quarter or even with assistance of experts or others. The
Commission has the power in terms of Regulation 17(2) of the
Regulations to invite not only the information provider but even
'such other person' which would include all persons, even the
affected parties, as it may deem necessary. In that event it shall
be 'preliminary conference', for whose conduct of business the
Commission is entitled to evolve its own procedure".
The Court also discussed the scope of Section 26 of the Competition
Act, in the following terms:
"63. It is difficult to state as an absolute proposition of law that
in all cases, at all stages and in all events the right to notice and
hearing is a mandatory requirement of principles of natural
justice. Furthermore, that non- compliance thereof, would
LPA 100/2012 Page 13
always result in violation of fundamental requirements vitiating
the entire proceedings. Different laws have provided for
exclusion of principles of natural justice at different stages,
particularly, at the initial stage of the proceedings and such
laws have been upheld by this Court. Wherever, such exclusion
is founded on larger public interest and is for compelling and
valid reasons, the Courts have declined to entertain such a
challenge. It will always depend upon the nature of the
proceedings, the grounds for invocation of such law and the
requirement of compliance to the principles of natural justice in
light of the above noticed principles.
***********
****************
86. We may also notice that the scope of duty cast upon the authority or a body and the nature of the function to be performed cannot be rendered nugatory by imposition of unnecessary directions or impediments which are not postulated in the plain language of the section itself. 'Natural justice' is a term, which may have different connotation and dimension depending upon the facts of the case, while keeping in view, the provisions of the law applicable. It is not a codified concept, but are well defined principles enunciated by the Courts. Every quasi-judicial order would require the concerned authority to act in conformity with these principles as well as ensure that the indicated legislative object is achieved. Exercise of power should be fair and free of arbitrariness.
*********** ****************
91. The jurisdiction of the Commission, to act under this provision, does not contemplate any adjudicatory function. The Commission is not expected to give notice to the parties, i.e. the informant or the affected parties and hear them at length,
LPA 100/2012 Page 14 before forming its opinion. The function is of a very preliminary nature and in fact, in common parlance, it is a departmental function. At that stage, it does not condemn any person and therefore, application of audi alteram partem is not called for. Formation of a prima facie opinion departmentally (the Director General, being appointed by the Central Government to assist the Commission, is one of the wings of the Commission itself) does not amount to an adjudicatory function but is merely of administrative nature. At best, it can direct the investigation to be conducted and report to be submitted to the Commission itself or close the case in terms of Section 26(2) of the Act, which order itself is appealable before the Tribunal and only after this stage, there is a specific right of notice and hearing available to the aggrieved/affected party. Thus, keeping in mind the nature of the functions required to be performed by the Commission in terms of Section 26(1), we are of the considered view that the right of notice of hearing is not contemplated under the provisions of Section 26(1) of the Act".
14. It is argued that SEBI‟s procedure, in this case, is the same as in other cases when considering whether to direct investigation or not. It is argued that there is no statutory compulsion for SEBI to grant personal hearing. Reliance is placed on Bhoruka Financial Services Ltd. v. Securities and Exchange Board of India, in (Appeal No.18/2006 decided on 10.05.2006). It is argued that in that case, investigation was triggered by a telephone call. The Securities Appellate Tribunal, in that case had held that
"Investigation by itself does not adversely affect any person or intermediary and no civil consequences flow from such an order."
LPA 100/2012 Page 15 The SAT also held that
"It is not the requirement of Section 11C that opportunity of hearing is to be afforded to any intermediary of the market before ordering such investigation. The reason is obvious. Investigation by itself does not adversely affect any person or intermediary and no civil consequences flow from such an order."
Relying on that order, it is argued that Section 11 (4) was introduced by the Amending Act 59 of 2002; by the same Act the Parliament inserted Section 11C, empowering SEBI, for the first time, to investigate the affairs of any intermediary or persons associated with the securities market and seek a report. The term 'investigation' in Section 11(4) is also similar in terms to Section 11C; both provisions were inserted simultaneously. Such being the case, the only statutory requirement is that the order directing investigation should be in writing; no further condition can be read into the statute. SEBI submits that its responsibility to examine irregularities and violation of its regulations, guidelines, etc. in regard to various matters prescribed by it would be severely curtailed if pre-conditions as to the materials, evidence and facts are set by Courts. It is submitted that in any case, the impugned order did not take into consideration the additional documents and information given by the complainant. They are not adverted to in SEBI‟s order. If they are relevant, at the stage of investigation, the power under Article 226 cannot preclude their consideration.
LPA 100/2012 Page 16
15. The appeal was opposed on behalf of the complainant; its counsel, Mr. Sibal argued that DLF should have availed its alternative remedy under Section 15-T of the SEBI Act; he relied on the judgment of the Calcutta High Court in Rose Valley Real Estates & Constructions Ltd. & Anr. v. Securities and Exchange Board of India & Ors., (2011) 3 CAL LT 86 (HC). To the same end, he relied on the judgment of the Madras High Court in N. Narayanan v. Securities and Exchange Board of India (2009) 8 MLJ 960. It was submitted that the argument that investigation report made under Section 11C by the investigating authority may adversely affect DLF‟S reputation and business of is unfounded.
16. Mr. Sibal submitted that the Chapter VIA of the Act deals with penalties and adjudication. He argues that the right to hearing arises only at the stage of action under that Chapter. Section 15-I, is relied on, for this argument; it provides that:
"15-I. Power to adjudicate - (1) For the purpose of adjudging under sections 15A, 15B, 15C, 15D, 15E, 15F, 15G, 15HA and 15HB, the Board shall appoint any officer not below the rank of a Division Chief to be an adjudicating officer for holding an inquiry in the prescribed manner after giving any person concerned a reasonable opportunity of being heard for the purpose of imposing any penalty".
Therefore it is submitted that there is no right to be heard at the stage of examination by SEBI about existence of "reasonable ground to believe" that a case is made out under Section 11C (1) (a) and (b). It was argued that the previous order of the Division Bench created no
LPA 100/2012 Page 17 special rights in DLF, which are not warranted by law. That order was carefully phrased, and stated that:
"SEBI shall act with utmost objectivity regard being had to the law in the field and without being influenced by the counter affidavit filed by it in the writ petition".
17. Mr. Sibal submitted that SEBI possesses exclusive jurisdiction to deal with, inter alia, public companies which intend to have their securities listed in any recognized Stock exchange in India. For this, he places reliance on Section 55A and 63 of the Companies Act. The same, to the extent they are relevant, are as follows:
"55A. Powers of Securities and Exchange Board of India.--
The provisions contained in sections 55 to 58, 59 to
84.................
(a). in case of listed public companies;
(b) in case of those public companies which intend to get their securities listed on any recognized stock exchange in India, be administered by the Securities and Exchange Board of India; and
(c) In any other case, be administered by the Central Government.
xxxxxxxxxx
63.Criminal liability for mis-statements in prospectus. -
(1) Where a prospectus issued after the commencement of this Act includes any untrue statement, every person who authorised the issue of the prospectus shall be punishable with imprisonment for a term which may extend to two years, or with
LPA 100/2012 Page 18 fine which may extend to 1[fifty thousand rupees], or with both, unless he proves either that the statement was immaterial or that he had reasonable ground to believe, and did up to the time of the issue of the prospectus believe, that the statement was true."
Findings of the Learned single judge
18. The impugned judgment held that the argument on behalf of SEBI that the writ petition was precluded by an alternative remedy was substantial and persuasive. However, the learned single judge exercised his discretion and considered the merits of the submissions made on behalf of the parties about the legality of the SEBI‟s order. It was held, in connection with the nature of SEBI‟s power, and the opportunity to be heard, that:
"The limited enquiry conducted by SEBI at this stage was merely to examine whether or not the facts disclosed the entertainment of a reasonable belief to cause an investigation under Section 11C of the SEBI Act, which is an inquisitorial exercise, and not an adjudicatory exercise conducted by SEBI.
53. I now turn to the primary submission of Mr. Sorabjee that the impugned order has been passed in violation of principles of natural justice and also that the respondent No. 1/SEBI did not have the jurisdiction to pass the said order, as the jurisdictional facts did not exist in the present case to reasonably conclude that SEBI had reasonable ground to believe that the conduct in question, namely the non-disclosure of the existence of a pending First Information Report against Sudipti in the revised DRHP, was detrimental to the investors or the securities market or that the petitioner had violated any of the provisions of the SEBI Act or rules made or directions issued by the respondent Board thereunder.
LPA 100/2012 Page 19
54. It is not in dispute that SEBI, before passing the impugned order dated 20.10.2011, did not provide an opportunity to the petitioner to hear the submissions of respondent No. 2, or to deal with or respond to the written submissions of respondent No. 2. Similarly, respondent No. 2 was not granted an opportunity to hear and deal with or respond to either the oral submissions of the petitioner or to their written submissions.
55. Reliance placed by Mr. Sorabjee on Rohtas Industries (supra), in my view, does not advance the petitioner's case. All that the Supreme Court has held in Rohtas Industries (supra) is that action under Section 235 of the Companies Act can be taken by the Central Government upon fulfillment of the statutory requirements and it being a serious matter, it should not be ordered except on good grounds. Pertinently, the Supreme Court notes that the investigation report under Section 237 (b) is of a fact finding nature and does not bind anybody. The Government is not required to act on the basis of that report, and the company has the right to have its say in the matter. As the launching of an investigation may impact the reputation and prospects of the company adversely, the investigation should not be ordered except on satisfactory grounds.
56. However, this decision does not say, and it cannot be taken to mean that even before launching an investigation under Section 235 of the Companies Act, the Central Government is required to hold a full-fledged hearing, by hearing all the persons concerned in the presence of each other; granting each concerned person the right to meet the case of the other;
deciding issues of fact or law, or; returning a finding of fact. If the Central Government were to be expected to itself function in a quasi judicial capacity while considering whether, or not, to order an investigation under Section 235 of the Companies Act, the purpose of directing an investigation into the affairs of the company itself would get diluted, if not totally defeated, and the same would also impact the rights of the parties in the course of investigation, as any such investigation would be influenced by
LPA 100/2012 Page 20 the decision of the Central Government. The petitioner has had its say in the matter, as it was made aware of the complaint against it and heard by SEBI on the said complaints. The submissions/case of the petitioner has been taken note of in the impugned order.
************** ****************
58. Similarly, SEBI has also been invested with powers & responsibilities to function in a dual capacity. It functions in an inquisitorial capacity while examining the issue, whether reasonable grounds exist to believe that the transactions in securities are being dealt with in a manner detrimental to the investors or the securities market or, whether any intermediary or any person associated with the securities market has violated any of the provisions of the SEBI Act or the rules & regulations made thereunder, or directions issued by the Board. If it finds that reasonable grounds exist to believe the existence of the aforesaid state of affairs, it can direct an investigation by an investigating authority under Section 11C of the Act. Once the investigation has been ordered under Section 11C and an investigation report made, the SEBI while examining the said report and acting upon it, functions in its quasi judicial capacity. This is evident from Section 11(4) of the SEBI Act, which, inter alia, reads:
..... ..... ..... ..... ..... ..... ..... ..... ..... .....
59. The submission of Mr. Sorabjee that the petitioner ought to have been granted a full-fledged hearing by the Board i.e, the Board should have heard the respondent No. 2 complainant in the presence of the petitioner, and the petitioner should have been provided with the written submissions of respondent No. 2 and should also have been provided opportunity to meet the case of respondent no.2 at the stage of consideration of the
LPA 100/2012 Page 21 issue whether an investigation should be ordered by appointing an investigating authority, therefore, cannot be accepted. If accepted, it would lead to a piquant situation where the Board shall, only on the basis of a prima facie assessment return its findings which would, in turn, impinge upon the functions to be discharged by the investigating authority to be appointed to investigate into the matter. Pertinently, an investigating authority is extensively empowered to unearth facts (see Section 11C(2) to 11C(9) of the SEBI Act), and cause a detailed investigation into the matter. That exercise would get defeated if the Board were to, on the basis of a prima facie view, return findings of fact by itself holding a full fledged hearing. As in the case of Competition Commission of India, in the present case as well, the functions to be performed by SEBI cannot be rendered nugatory by imposition of unnecessary directions or impediments which are not postulated by the plain language of Section 11C.
19. The decision of the Supreme Court in Payyavula Vengamma was distinguished. The learned single judge also kept in mind the decision in Ganga Saran, and other cases, in regard to relevant considerations as to what constitute "reasonable ground to believe" under Section 11C. He noticed that DLF‟s position was that DHDL and DREDL were its wholly owned subsidiaries. They had sold their entire share-holding to Sudipti in the year 2006 and, consequently, ceased to be an associated company of the petitioner-DLF at the time of filing of the revised DRHP in January, 2007. He also noticed that SEBI had noted submissions of the complainant as well as DLF and Sudipti (even though Sudipti did not appear at the stage of hearing). The impugned judgment noted the following observations of SEBI, in its order:
LPA 100/2012 Page 22 "―In the FIR (submitted alongwith the complaint dated June 4, 2007), it was stated that Mr. Praveen Kumar represented himself to be a authorized signatory/director of Sudipti and related to the promoters of DLF Group and was also in the board of many DLF Group companies including DLF Estate Developers Limited, which according to the complainant is one of the two shareholders of Sudipti during the relevant period. During the course of hearing, it is submitted that Mr. Praveen Kumar is the nephew of Mr. K.P. Singh, the promoter/Chairman of the Company. In terms of the DRHP of the Company filed in 2007, Mr. Praveen Kumar is also mentioned as one of the key managerial persons in Company and reports to the board. The complainant further stated that Sudipti was incorporated on March 24, 2004 as a wholly owned subsidiary of the Company and that during the period of his transaction, Sudipti was controlled by the promoters through their key management personnel, namely, Mr. Praveen Kumar, Mr. Jaiprakash Gaur and Mr. Pradeep Singh. It was further stated by the complainant that Mr. Praveen Kumar and Mr. Jaiprakash Gaur were the signatories to the bank account of Sudipti and that the entire transaction (from price negotiation, payment of consideration for purchase of additional land till execution of sale deeds for and on behalf of the Sudipti) was done by Mr. Praveen Kumar and Mr. Pradeep Singh. The complainant has also stated that as on the date of complained transaction, 100% shareholding of Sudipti was owned by the two group companies of the Company. He further submitted that the two signatories to the bank account of Sudipti, i.e. Mr. Praveen Kumar and Mr. Jaiprakash Gaur hold a position of authority and power in many other subsidiaries/associate companies of the Company and therefore stated that it was apparent that the directors of Sudipti as well as the signatories to the bank account of the said entity were the senior executives in the employment with the Company. Besides, the complainant also submitted during the course of hearing that the control over Sudipti was transferred (in the year 2006) ultimately to the spouses of three employees of the company who were mentioned in the DRHP of the Company, under the caption ―Key Managerial Persons‖. The
LPA 100/2012 Page 23 aforesaid facts could lead to an inference that the company was aware of the FIR, prior to the receipt of the copy of the complaint from SEBI.‖
20. The impugned judgment also noticed observations of the Board when it dealt with the question whether it was the petitioner's duty to disclose the same in the prospectus, to the following effect: -
"―I note that, in terms of Clause VII(c) of Schedule II of Companies Act, 1956, a duty is cast upon the issuer company to disclose any material development which could impact performance and prospects. For the said purpose, it would be necessary, in the interest of justice, to determine as to how Sudipti was related to the company at the relevant period. It is an admitted fact that Sudipti was once an associate of the Company and ceased to be so since November 2006. Sudipti was originally promoted by two of the DLF group companies namely, DLF Home Developers Limited and DLF Estate Developers Limited. The said two companies were holding 50% each of the equity of Sudipti. Further, Mr. Praveen Kumar, who was disclosed as the key managerial person of the Company, was one of the directors of Sudipti and was one of persons against whom the FIR was registered.
Mr. Praveen Kumar, who was closely associated with the Company through Sudipti and the DLF group companies before the Company's dissociation with Sudipti, is also mentioned as a key managerial person of the Company in its DRHP (filed in 2007). Thus, Mr. Praveen Kumar continues to be closely associated with the Company even after the alleged dissociation of Sudipti from the Company. As stated above, the Complainant has alleged that Sudipti is now being indirectly controlled by the spouses of certain key managerial persons of the company whose names were mentioned in the DRHP of the Company filed during January 2007. The company has in its written submission stated that three of its subsidiaries who were holding shares in Felicite Builders and Constructions Private
LPA 100/2012 Page 24 Limited had transferred their holding to several persons who were unconnected to the promoters of the Company. However, there is no dispute to the fact that the spouses of the key managerial persons of the Company are the shareholders in Felicite Builders and Constructions Private Limited which in turn holds shares of Shalika Estate Developers Private Limited. The entire shareholding of Sudipti is being held by Shalika Estate Developers Private Limited. It is an admitted fact that the erstwhile shareholders of Felicite Builders and Constructions Private Limited, Shalika Estate Developers Private Limited and Sudipti were the wholly owned subsidiaries of the Company and were shown as entities under the control of the key management personnel of the Company and their relatives in the DRHP filed by the Company during May 2006, which DRHP was subsequently withdrawn. In the DRHP filed in the year 2007, the aforesaid companies were not shown as the entities under the control of the key management personnel of the Company and their relatives. The submission is that between the filing of the aforesaid DRHPs, the Company had dissociated itself from the said companies due to internal restructuring. It is also stated that in the DRHP filed during 2006, 357 companies were mentioned as the associate companies of the Company and that out of such companies, 336 companies (including Sudipti) ceased to be the associates of the Company by time the Company filed its fresh DRHP dated January 2, 2007 with SEBI. Though, during the course of hearing, the Company was specifically advised to submit the details of its dissociation with the companies, no such details were submitted by the company in the written submissions or thereafter."
21. After analyzing the various facets of the transactions, the impugned judgment held that:
"67. The Board notes the case of the respondent-complainant that DLF used Sudipti along with a maze of intermediary companies to purchase land which forms part of the land disclosed in the DRHP. The case of the complainant is that the
LPA 100/2012 Page 25 DLF purchases land through a maze of intermediary companies controlled by it, through a series of back to back purchases of debentures through which the purchase money flows to an entity that purchases the land and that the company enters into a series of back to back development rights agreements whereby it acquires the development rights in the land so purchased, by paying the same amount of money to the entity purchasing the land in lieu of the development rights, which money is then used to redeem the back to back debentures.
68. The case of the complainant/Respondent No.2 is that the DLF did not, in its DRHP, disclose its modus operandi for the purchase of lands and selectively avoided disclosure of information about the intermediary companies it uses to purchase lands, so as to avoid disclosure of any potential liability, civil or criminal proceedings that have arisen or may arise in connection with land purchases.
69. The Board also takes note of the fact that DLF in its DRHP filed in the year 2007 disclosed that out of the total land holdings of approximately 10,000 acres, only 0.5% holding was held by the company and the balance holding was held in the name of the company's subsidiaries/associate/group company/companies under the control and management of key management personnel of the company.
70. The complainant produced before the Board additional submission to support the allegation against the petitioner. The Board observes that it does not deem it proper to disregard the same without testing the veracity of such submissions in the interest of justice and in the interest of the securities market and the investors. The Board further observes that :
―Having considered the submissions and the fact that the first DRHP (filed in May 2006) was withdrawn and a fresh DRHP was filed in January, 2007 after the sale of state in Sudipti, an examination is required as to whether Sudipti was dissociated for the purpose of avoiding any relevant disclosures that could arise if the entity continued to be part of the DLF group.‖
LPA 100/2012 Page 26
71. While observing that the original complaints dated 4th June, 2007, 19thJuly, 2007 did not contain allegations of the petitioner funding Sudipti indirectly through a series of transactions involving its subsidiaries/associates and the manner of purchasing lands and creating development rights on the land acquired by the company's subsidiaries by indirect funding of such purchases, the Board observes that in the interest of the securities market, the investors, as also the interest of justice, it would not be proper on the part of SEBI to dispose of the complaint by holding that those additional submissions are extraneous to the original complaint filed by the complainant/respondent no.2.
72. The aforesaid observations of the Board leave no manner of doubt that the Board has not per se relied upon the additional documents filed by Respondent No.2 before it. This is clear from a bare perusal of the impugned order. All that the Board has said is that "the said material cannot be relied upon to find out whether there was any contravention of the provisions of the securities law. The same need to be examined and if the allegations are made out, the company should be the petitioner company should be afforded an opportunity to make its submission in respect of such allegations and material. While passing the impugned order, the Board has made it clear that no observation is made.‖ Pertinently, the Division Bench has also observed in its order ―Needless to emphasize, SEBI, if so advised in law, can always call for documents.
73. There is no bar or impediment cast on the Board by the SEBI Act, to say that it would not entertain or look into evidence that the complainant may rely upon in support of his complaint earlier made, while considering whether, or not, to direct an investigation. There is no reason to put any such fetters on the powers of the Board or to read such restrictions into the statute, which are clearly not there. The Board is the Sole authority created by law to deal with complex issues which arise in the management and supervision of the securities markets. Any such restrictions, artificially introduced would denude the Board of its powers and hamper its functioning. It
LPA 100/2012 Page 27 appears, the Division Bench was conscious of this position when it made its aforesaid observations.
74. I do not agree with the petitioner's submission that the Division Bench in its judgment had precluded the Board from looking into any additional information/ documents that Respondent No.2/ Complainant may produce in support of his complaints. Reading and understanding of the petitioner of the judgment of the Division Bench in the three LPAs does not appear to be correct. A perusal of the order of the Division Bench in the three LPAs shows that the Division Bench set aside the judgment of the learned Single Judge because the learned Single Judge had himself directed investigation into the complaints of respondent No.2, rather than requiring SEBI to examine the two complaints of respondent No.2, and discharge its statutory duty under Section 11C of the SEBI Act. This is clear from reading of para 4 of the order of the Division Bench. I, therefore, reject the submission of the petitioner that the Board has taken into consideration the extraneous or irrelevant material while passing the impugned order.
75. A perusal of the impugned order shows that it certainly cannot be said that it has been passed arbitrarily or irrational. The impugned order is clearly based on reasons which are relevant and material. The adequacy or sufficiency of the reasons which weighed with the Board in entertaining the reasonable belief with regard to the possible existence of circumstances mentioned in Clauses (a) and (b) of Section 11 C (1) cannot be gone into. However, it cannot be said that the reasons are not relevant, or have no bearing on the matters in regard to which the Board had formed its belief. It also cannot be said that there is no rational or intelligible nexus between the reasons contained in the impugned order, and the reasonable belief entertained by it because, if, the allegations leveled by respondent no.2, and the materials relied upon by him are established, and, on the other hand, the defence of the petitioner is not substantiated, it may tantamount to violation of the provisions of the SEBI Act; of the Rules, and; of the Regulations made or the direction issued by the Board under
LPA 100/2012 Page 28 the Act, which have been taken note of in the impugned order itself."
Analysis and Findings
22. The previous discussion would show that DLF‟s IPO was opened for public subscription on 11-14.06.2007. After the closure of the subscription, on 15.06.2007, the second respondent sent a complaint to SEBI, seeking cancellation of DLF‟S listing on account of alleged irregularities in the Draft Red Herring Prospectus. He addressed another complaint dated 19.07.2007, levelling similar allegations and requesting investigation under Section 11 of the SEBI Act. Alleging inaction by SEBI, as regards investigation of the complaints made, the complainant preferred WP (C) No. 7976 of 2007 (under Article 226) seeking issuance of an appropriate writ directing SEBI to investigate into DLF‟s affairs. The Learned Single Judge granted the relief. That judgment, however, was set aside „in its entirety‟- (by the Division Bench, in LPA Nos. 436, 441, 488/ 2010). The reason for doing so was that the learned Single Judge had issued a direction to the SEBI to investigate not only into the two original complaints, but also into the, materials further placed on record during the course of the writ proceedings. Accordingly, the Division Bench noted that a mandamus could only be granted as regards the two complaints which were not acted upon, as the other material had never been placed before the SEBI, negating any cause of action (failure to act) for the issuance of a writ in respect of that information. The reasons which resulted in setting aside the judgment of the Learned Single Judge are relevant to determining the context of the earlier
LPA 100/2012 Page 29 Division Bench order, on which DLF, places heavy reliance in this appeal. After the order of the previous Division Bench, SEBI appointed Mr. Saran, WTO, to investigate into the complaints. Based on the investigation, Mr. Saran decided that (under Section 11C of the SEBI Act) an investigation was required and called for. Accordingly, he decided to issue a formal order to appoint an investigation officer. DLF was aggrieved by this order and questioned it in WP(C) No. 8128 of 2011. The Learned Single dismissed the petition, by the impugned order. DLF has therefore preferred this appeal.
23. The appeal is primarily on the following three grounds:
1. Violation of principles of natural justice
2. Exceeding the jurisdictional limits set by the Division Bench in its previous order
3. Non-application of mind/non-fulfilment of Section 11C on facts The Respondents objected to the maintainability of writ proceedings, under Article 226 when an alternate remedy before the SAT is available. The objection was not accepted by the Learned Single Judge.
23. It is not disputed that DLF and the complainant were heard separately, and that the written submissions of the latter were not provided to the former. The question is whether this amounted to violation of principles of natural justice (the right to hearing / audi alteram partem). For this, the nature of the proceedings must be
LPA 100/2012 Page 30 examined in order to determine whether a right of hearing existed in the first place. SEBI has provided the Court with the mode of inquiring into complaints - first, investigations conducted prior to ordering investigation under Section 11C. Second, is the investigation under Section 11C by the Investigating Authority, exercising powers enumerated under that Section. Finally, adjudication conducted under Section 15I, if such course is thought prudent. SEBI‟s argues that the present impugned order falls within the first step, and at this stage, no right to hearing is required. Contrary to this, DLF urged that a hearing is required at this stage as well, especially in light of the judgment of the Division Bench which notes that "the decision shall be taken after hearing the parties".
24. There is nothing in the provisions of the Act suggesting that any right to hearing inheres in any party at the first stage of investigation, when SEBI considers whether to act on a complaint. Concededly, a right to hearing exists in quasi-judicial and even administrative proceedings (Swadeshi Cotton Mills v Union of India AIR 1981 SC
818). However, this is so only when the decision is based on the adjudication of the rights of parties. In fact, it is instructive to notice that while Section 237 of the Companies Act, was construed in Barium Chemicals Ltd., and Rohtas Industries Ltd., it was neither argued before nor hinted by the Court that any question of an opportunity being given to the company before taking action arises in construing Section 237.
LPA 100/2012 Page 31
25. The Supreme Court, in State of Gujarat v. Jamnadas, [1975] 2 SCR 330, noted that a right to hearing "is given before the penalty or final action is taken." Similarly, Lord Denning‟s words in Selvarajan v. Race Relations Board, (1976) 1 All ER 12 are instructive: "It [the investigating body] need not hold a hearing. It can do everything in writing. It need not allow lawyers." It is also settled that the right to a hearing is contextual - (See The New Prakash Transport Co. Ltd. v. The New Suwarna Transport Co. Ltd. AIR 1957 SC 232 and Haryana Financial Corporation and Anr. v. Kailash Chandra Ahuja (2008) 9 SCC 31 (the right takes colour from the individual legislation). Therefore, while the importance of the right to hearing or principles of natural justice cannot be underestimated, one must determine if such a hearing is required as regards all administrative decisions. In this case, however, the exercise of power in question is only the exercise of inquisitorial power to determine whether an investigation is to be conducted in fact, the Supreme Court in Competition Commission of India (supra) noted a difference between adjudicatory and quasi- adjudicatory functions and inquisitorial functions . Consequently, at that point, when the order of the investigating authority may lead to a prejudicial outcome, a right to hearing is mandated. Alternatively, a direction issued under Section 11B, which may lead to prejudice to those it affects, a right to hearing is required as in that case a "direction means guidance of command' (V.P.S. Gill v. Air India, AIR 1988 Bom. 416, 421) or "is in the nature of an order requiring positive compliance" (Rajendranath v. CIT, [1979] 4 SCC 282). In the present case, an order to constitute an investigating authority does not,
LPA 100/2012 Page 32 by itself, lead to any finding adverse to the Appellant. In fact, in Bhoruka Financial Services Ltd. (SAT‟s order considered and approved by the learned Single Judge) while examining Section 11C, reaffirmed this conclusion:
"It is not the requirement of Section 11C that opportunity of hearing is to be afforded to any intermediary of the marked before ordering such investigation. The reason is obvious. Investigation by itself does not adversely affect any person or intermediary and no civil consequences flow from such an order".
26. Arguably, if the SEBI were making an order under Section 11B, a right to hearing may perhaps be mandated -if the functions are of a quasi-judicial character. (Refer to Nandakishore Prasadv. State of Bihar [l978] 3 SCC 366). This Court is mindful of the ruling of the Supreme Court in Khemchand v. Union of India, AIR 1958 SC 300 that
"the notice must not only be given an opportunity but such opportunity must be a reasonable one ... If the opportunity to show cause is to be a reasonable one it is clear that he should be informed about the charge or charges levelled against him and the evidence by which it is sought to be established, for it is only then that he will be able to put forward his defence."
27. In this case, no charges were made against DLF by SEBI. Quite to the contrary; the impugned order of the Whole Time Member notes that:
"A formal order would be issued appointing the Investigating Authority. The said Officer shall investigate the matter without
LPA 100/2012 Page 33 being prejudiced by any observations made hereinabove ... If [at the time when the investigation under Section 11C is carried out] violations are brought out in the investigation, the Securities and Exchange board shall proceed in accordance with law".
28. The Supreme Court, in the Competition Commission of India case when considering Section 19 of the Competition Act, 2002, noted that
"[t]he provisions of Section 19 do not suggest that any notice is required to be given to the informant, affected party or any other person at that stage. Such parties cannot claim the right to notice or hearing but it is always open to the Commission to call any 'such person', for rendering assistance or produce such records, as the Commission may consider appropriate." The wide amplitude of SEBI‟s power, to invoke its authority, and enforce regulatory standards, was emphasized recently, by the Supreme Court in its judgment, reported as Sahara India Real Estate Corporation Ltd v Securities Exchange Board of India (Civil Appeal Nos. 9813 & 9833/2011, decided on 31-8-2012) as follows:
"From a collective perusal of sections 11, 11A, 11B and 11C of the SEBI Act, the conclusions drawn by the SAT, that on the subject of regulating the securities market and protecting interest of investors in securities, the SEBI Act is a stand-alone enactment, and the SEBI's powers thereunder are not fettered by any other law including the Companies Act, is fully justified."
The first stage of investigation - i.e. initiation (of investigation) after formation of opinion, under Section 11C, as is the case here, may be exercised on mere receipt of a phone call, or anonymous complaint. The preconditions for exercise of investigative power are that SEBI
LPA 100/2012 Page 34 should have "reasonable ground to believe that" (a) the transactions in securities are being dealt with in a manner detrimental to the investors or the securities market; or (b) any intermediary or any person associated with the securities market has violated any of the provisions of the SEBI Act or the rules or the regulations made or directions issued by the SEBI thereunder. It can then, "at any time by order in writing", direct any person (i.e. the "Investigating Authority") specified in the order to investigate the affairs of such intermediary or persons associated with the securities market and to report to it (i.e. SEBI).The report can then lead to further action, if warranted. If, in such cases, speed in taking a decision is warranted, to track an errant stock exchange manipulator, or discipline behaviour which is outlawed by regulations, such as insider trading, there would be complete paralysis, and Parliamentary intention of exercising effective regulative supervision would be defeated, if a pre-opinion formation hearing is to be read into, by the Courts. Accordingly, it is held that as a matter of law, no right to hearing was required in the present case.
29. It is no doubt true that if a right to hearing is required, then both parties must be heard in each other‟s presence (Payyavula Vengamma). However, as the learned Single Judge held, the ratio of that case does not apply here as in that case the proceedings were quasi-judicial in character, and thus, determining rights and obligations of parties. However, as discussed above, in this case, no
LPA 100/2012 Page 35 decision is taken so as to prejudice either party, or any direction given. The mandate of the law, at the stage of SEBI‟s deciding whether to direct investigation or not, was to decide in writing, that reasonable grounds existed, calling for investigation.
30. DLF‟s argument was that the Division Bench‟s direction that "SEBI shall examine the complaints and take a decision and communicate it to the parties. Needless to emphasize, SEBI, if so advised in law, can always call for documents ... The decision shall be taken after hearing the parties within a period of three months from the date of receipt of the order passed today."
and its further direction setting aside the judgment of the Learned Single Judge in its entirety, conferred a right to hearing, whereby fair procedure had to be necessarily followed.
31. As noted previously, the reason for setting aside the judgment of the learned Single Judge was very specific, and did not mean to grant an independent right of hearing to either party for all stages of the investigation. The reason was that the Learned Single Judge had issued a direction, mandating the SEBI to investigate not only into the two original complaints, but also, materials further placed on record during the course of those judicial proceedings. Accordingly, the Division Bench noted that a writ of mandamus could only be granted as regards the two complaints which were not acted upon, as the other material had never been placed before the SEBI, negating any cause of action (failure to act) for the issuance of a writ in respect of that information. The Division Bench nevertheless carefully directed the SEBI only to take action "with utmost objectivity regard being had to
LPA 100/2012 Page 36 the law in the field", as the SEBI has earlier not investigated these complaints at all but forwarded them to DLF. Indeed, the Division Bench only required SEBI to exercise its discretionary powers under Section 11C and "take a decision" as the law required. Thus, Section 11C, which has a step-by-step decision making process, was required to be considered by the SEBI, without vesting any right to hearing for the first stage in the parties when such hearing is not required by the Act. In fact, the Division Bench noted that SEBI "shall act with utmost objectivity regard being had to the law in the field and without being influenced by the counter affidavit [where it had denied any reason to investigate]". These facts clarify as apparent that the judgment of the Division Bench only required SEBI to act as mandated by its governing statute, which in turn required no hearing at this stage. Therefore, the contention that the judgment of the Division Bench vested any additional right of hearing, on the party cannot be accepted.
32. DLF had argued that the Division Bench previously ordered the SEBI to investigate only the two original complaints, and thus, the additional material considered by the WTO, SEBI exceeded the "jurisdictional limits set by the Learned Division Bench" (Writ Petition). This is incorrect. Firstly, the Division Bench did not set any jurisdictional limits. Again, as stated above, the Division Bench mandated the SEBI to investigate into the two complaints, and not as regards other material, because it noted that a mandamus was granted only as regards material that was earlier placed before the SEBI but was not acted upon. Therefore, while the writ of mandamus was
LPA 100/2012 Page 37 limited to the two original complaints, the SEBI was free to investigate and take into account any additional material in keeping with its plenary powers under the SEBI Act (Securities Exchange Board of India v Ajay Agarwal, decided by Supreme Court on 25-2- 2010). In fact, the Division Bench noted that "Needless to emphasize, SEBI, if so advised by law, can always call for documents". Thus, the Division Bench did not seek to restrict the statutory powers under the SEBI Act, but rather, required it to exercise its discretionary powers wholly and with utmost objectivity. It would be unjustified therefore to claim that the SEBI was restricted while conducting appropriate investigation, by disallowing a consideration of material relevant to the original complaints. Such a restrictive interpretation would mock the statute, and restrict the powers of SEBI, which are otherwise plainly wide. Moreover, as long as the material is relevant, and germane to the question, i.e. whether to hold an inquiry or not, it would have to be taken into account. The findings of the learned Single judge on this aspect are sound, and call for no interference.
33. DLF had argued that the jurisdictional pre-requisite under Section 11C, that the Board should have "reasonable ground to believe", has not been met in this case. Reliance on the decisions of the Supreme Court in Ganga Saran and Sons (Pvt.) Ltd., and S. Narayanappa, which are decisions in the context of the Income Tax Act have been placed. The Supreme Court, in those cases, noted that these indeed are jurisdictional pre-requisites and the belief "must be held in good faith: it cannot be merely a pretence". "To put it
LPA 100/2012 Page 38 differently it is open to the Court to examine the question whether the reasons for the belief have a rational connection or a relevant bearing to the formation of the belief and are not extraneous or irrelevant to the purpose of the Section". (S. Narayanappa, supra).
34. There is no question that SEBI must also base its decisions on relevant considerations and proceed in good faith. However, the standard of judicial review in such cases is deferential, i.e. the Court will not review on merits, but rather, see if the decision was based on relevant considerations. As noted in I.T.O. v. Lakhmani Mewal Das, [1976] 103 ITR 437 (SC), "Rational connection postulates that there must be a direct nexus or live link between the material coming to the notice of the Assessing Officer and the formation of his belief that there has been escapement of income of the assesses from assessment in the particular year. It is not any and every material, how so ever vague and indefinite or distant, remote and farfetched, which would warrant the formation of the belief ..."
The question in this case is whether impugned order of SEBI considered relevant material and whether there was a direct nexus between the material considered and the conclusion reached. As noted in Sunil Kumar Jain v. Income Tax Officer, (2005) 198 CTR (All) 472, "The sufficiency of the material cannot be gone into but relevancy certainly be gone into."
35. Here, the material considered by the SEBI (even material outside the original complaints) was relevant and germane to the issue in hand, i.e. possible violations of the disclosure norms and the
LPA 100/2012 Page 39 Companies Act. Indeed, the record clearly shows that the decision was based on certain relevant factors, inter alia: 1) Relations between Appellant and Sudipti, as regards the two DHRP that were filed (para 7 of the Order);
2) Failure to make disclosures of the FIR registered against Sudipti (para 11 0f the Order);
3) Reasoned inferences regarding DLF‟s knowledge of the FIR (para 11 of the Order);
4) Duty on the DLF to disclose facts in the DHRP, under specific guidelines (Guideline 6.11.1.1.(a)) (para 12 of the Order);
5) Indirect purchase of lands through intermediaries (para 13 of the Order).
36. A reading of the Order clearly displays that submissions of both parties were considered, relevant material was placed on record, and a decision reached consequent thereto. The fact that no specific violations of a particular Section of the Companies Act or the DIP Guidelines are mentioned does not vitiate the order; as the first stage of investigation is only preliminary and based on reasoning provided by the SEBI, it was advised to appoint an Investigating Authority to further determine the veracity of these claims. Indeed, it is not for the High Court to second-guess the reasoning of the SEBI, as long as a deferential review does not reveal any extraneous circumstances. On this aspect too, this Court is of opinion that the findings of the learned single judge do not call for interference.
LPA 100/2012 Page 40
37. The result of the above discussion is that all the three points are held against the Appellant, DLF. The appeal has to therefore fail; it is dismissed without any order on costs.
S. RAVINDRA BHAT (JUDGE)
S. P. GARG (JUDGE) NOVEMBER 20, 2012
LPA 100/2012 Page 41
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!