Citation : 2023 Latest Caselaw 3369 Del
Judgement Date : 9 August, 2023
$-
* IN THE HIGH COURT OF DELHI AT NEW DELHI
BEFORE
HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV
+ W.P.(C) No.281/2020 & CM APPL. 844/2020
Between: -
KUSUM LATA SINGHAL
218 BHAGIRATHI APARTMENTS
PLOT NO. 13/1, SECTOR-9
ROHINI, DELHI ......PETITIONER
(Through: Mr. Sahib Gurdeep Singh and Mr. Sidhant
Rai Sethi, Advocates)
AND
SECURITIES AND EXCHANGE BOARD OF INDIA
THE REGIONAL DIRECTOR, 5TH FLOOR,
BANK OF BARODA BUILDING, 16, SANSAD MARG,
NEW DELHI - 110001 .....RESPONDENT NO.1
BOMBAY STOCK EXCHANGE
PHIROZE JEEJEEBHOY TOWERS
DALAL STREET
MUMBAI- 400001 ......RESPONDENT NO.2
(Through: Mr. Neeraj Malhotra, Senior Advocate, alongwith Mr.
Abhishek Baid, Mr. Praneet Das, Mr. Ashok Kumar Jain, Mr. Anup
Jain and Mr. Dimish Kumar, Advocates for R-1/SEBI.
Ms. Surekha Rana, Advocate for R-2/BSE.)
------------------------------------------------------------------------------------
% Pronounced on: 09.08.2023
------------------------------------------------------------------------------------
Signature Not Verified
Digitally Signed By:NEHA
CHOPRA
Signing Date:09.08.2023
JUDGMENT
18:07:45
1. The petitioner has filed the instant writ petition under Article 226 of the Constitution of India seeking the following amended reliefs:
"a. Pass an order setting aside circular dated 10.10.2016 and circular dated 01.08.2017 issued by SEBI, annulling the action of SEBI, debarring the Petitioner from the securities market and freezing the trading account of the Petitioner. b. Pass an order setting aside the order 30.04.2018 passed by Respondent No. 3.
c. Pass an order directing the Respondent no. 2 to allow the Petitioner to start trading on the securities market unfettered and unfreeze the trading account of the Petitioner. d. Pass any other order as this Hon‟ble Court may deem fit."
2. The facts of the case would show that a company by the name of Rishab Ispat Ltd., of which the petitioner herein was a former Director, was listed on the Delhi Stock Exchange (hereinafter „DSE‟) prior to 2002. The said company was suspended from DSE on 04.03.2002 on account of non-compliance with certain norms of the respondent no.1/Securities and Exchange Board of India (hereinafter „SEBI‟).
3. In the year 2003, SEBI issued SEBI (Delisting of Securities) Guidelines, 2003 (hereinafter „Delisting Guidelines‟). On 30.05.2012, SEBI issued a circular providing an exit policy for all de- recognized/non-operational stock exchanges and established the mechanism of a Dissemination Board. On 23.05.2014, a resolution was passed by the Board of Directors of DSE for exiting as a stock exchange, through a voluntary surrender of recognition as per the SEBI circular dated 30.05.2012. On 19.11.2014, SEBI de-recognized DSE as a stock exchange and subsequently, on 15.03.2016, the Central Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
Government also withdrew DSE's recognition on the ground of serious irregularities.
4. On 10.10.2016, SEBI issued a circular facilitating the exit of de- recognized/non-operational stock exchanges and shareholders of the Exclusively Listed Companies (hereinafter 'ELCs') by allowing them to get listed on the nationwide stock exchanges after complying with the diluted listing norms, failing which they will be moved to the Dissemination Board. The said circular dated 10.10.2016 was further elaborated upon by another circular dated 01.08.2017.
5. The facts would further show that respondent no.2/Bombay Stock Exchange (hereinafter 'BSE') found that there are as many as 38 non-compliant ELCs. Therefore, vide order dated 30.04.2018, BSE directed the following actions/consequences to flow against non- compliant ELCs--their directors, promoters and companies:-
Further the consequences of non-compliant, includes the following:-
1. The non-compliant ELCs, its directors, its promoters and the companies which are promoted by any of them shall not be eligible to access the securities market for the purposes of raising capital till the promoters of such ELCs provide an exit option to the public shareholders In compliance with SEBI circular dated October 10, 2016.
2. The promoters and directors of non-compliant ELCs' shall not be eligible to remain or become director of any listed company till the promoters of such non-complaint ELCs .provide exit option to public shareholders, in compliance with SEBI circular dated October 10, 2016.
6. Mr. Sahib Gurdeep Singh and Mr. Sidhant Rai Sethi, learned counsel appearing for the petitioner submitted that the circulars dated 10.10.2016, and 01.08.2017 issued by SEBI are arbitrary and illegal. It is their case that the said circulars are in the form of a blanket ruling Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
being aggressively applied to individual directors with no provisions of proper representations on behalf of the aggrieved directors.
7. Learned counsel for the petitioner further argued that, in any case, the said circulars have no applicability in the case of the petitioner. It was proposed by the learned counsel, that SEBI‟s actions being assailed in the present case are meant only for companies listed on de-recognized/non-operational stock exchanges.
8. It is their case that Rishabh Ispat Ltd., of which the petitioner is an erstwhile Director, was duly suspended in the year 2002 from DSE. The learned counsel further contended that the Delisting Guidelines provide for compulsory delisting of companies that have been suspended for a period of six months. It would therefore be, according to them, logical to conclude that the delisting of Rishabh Ispat Ltd. had already taken place, and thus Rishabh Ispat Ltd. was not an ELC within the meaning of the circular dated 01.08.2017 issued by SEBI. Learned counsel further attempted to bolster their argument by submitting that despite DSE‟s website stating that Rishabh Ispat Ltd. is a company listed with DSE, according to him, the fact remains that Rishabh Ispat Ltd. stayed suspended and was never relisted nor was the suspension ever countermanded on DSE.
9. It was further submitted by the learned counsel that the petitioner held a nominal position in the form of a Director in a defunct company suspended from a Regional Stock Exchange (hereinafter „RSE‟) in the year 2002, a company i.e., Rishabh Ispat Ltd., that had already provided adequate exit opportunity to all the shareholders who opted for it back in the year 2004. The learned counsel concluded this leg of their argument by submitting that the Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
petitioner is not encompassed in the jurisdictional contours of the impugned circulars.
10. Learned counsel for the petitioner further argued that the order/action of BSE dated 30.04.2018 is violative of the principles of natural justice.
11. It was submitted by the learned counsel that the order dated 30.04.2018 issued by BSE is a non-speaking order as it is violative of the statutory requirement under Section 11(4) of the Securities and Exchange Board of India Act, 1992 (hereinafter „SEBI Act‟), which mandates a reasoned order. It was further submitted that the petitioner was not offered any opportunity of being heard before the order/action dated 30.04.2018 was taken by BSE, and that the representations of the petitioner were neither replied to nor considered.
12. It is their contention that SEBI has made no efforts to hear the petitioner. SEBI has therefore, according to learned counsel for the petitioner, failed to acknowledge that the petitioner had already resigned from her position as a Director on 05.03.2018, while the impugned action was taken on 30.04.2018. SEBI has also neglected to examine the role of the petitioner in the management of the company, and without enquiring into the actual status of the petitioner in the company, has proceeded on the basis of extraneous considerations. Furthermore, SEBI has overlooked the fact that Rishabh Ispat Ltd. remains a defunct entity that had already given an exit to the majority of its shareholders (96%) back in the year 2004, and the remaining shareholders are untraceable.
13. These averments, the learned counsel contended, could have been brought to the notice of the respondents had an opportunity of Signature Not Verified Digitally Signed By:NEHA CHOPRA hearing been provided to the petitioner. Signing Date:09.08.2023 18:07:45
14. Learned counsel for the petitioner further submitted that there was no application of mind on the part of BSE while issuing the impugned order dated 30.04.2018, and the same is evidenced by the order/action having also been taken against a dead person i.e., Mr. Niranjan Das Jain, the father of the petitioner, who had expired in the year 2017.
15. To buttress their arguments, learned counsel for the petitioner have relied upon a judgment passed by the Hon‟ble Supreme Court in the case of Daffodills Pharmaceuticals Ltd. v. State Of U.P and Anr.1 , wherein the Hon‟ble Supreme Court has observed as under:
"14. The decisions in Erusian Equipment & Chemicals Ltd. v. State of W.B. [Erusian Equipment & Chemicals Ltd. v. State of W.B., (1975) 1 SCC 70] and Raghunath Thakur v. State of Bihar [Raghunath Thakur v. State of Bihar, (1989) 1 SCC 229] as well as later decisions [Southern Painters v. Fertilizers & Chemicals Travancore Ltd., 1994 Supp (2) SCC 699; Grosons Pharmaceuticals (P) Ltd. v. State of U.P., (2001) 8 SCC 604; B.S.N. Joshi & Sons Ltd. v. Nair Coal Services Ltd., (2006) 11 SCC 548] have now clarified that before any executive decision- maker proposes a drastic adverse action, such as a debarring or blacklisting order, it is necessary that opportunity of hearing and representation against the proposed action is given to the party likely to be affected.
**** ****"
16. Mr. Neeraj Malhotra, Senior Advocate, assisted by Mr. Abhishek Baid, Mr. Anup Jain, Mr. Praneet Das, Mr. Ashok Kumar Jain, and Mr. Nimish Kumar, advocates for SEBI and Ms. Surekha Raman, advocate for BSE, conjointly opposed the submissions of the petitioner.
17. Learned counsel for the respondents carefully took this court through the circulars dated 10.10.2016, and 01.08.2017 issued by Signature Not Verified
Digitally Signed By:NEHA 2020(18) SCC 550.
CHOPRA Signing Date:09.08.2023 18:07:45
SEBI. Learned senior counsel submitted that the actions envisaged under these circulars are for the protection of the investors, which, SEBI, by virtue of its statutory mandate, ought to protect.
18. Learned senior counsel submitted that through the circular dated 30.05.2012, SEBI provided for an exit policy that needs to be followed by ELCs on stock exchanges seeking de-recognition. According to him, DSE in the present case, sought a voluntary exit, and vide letter dated 25.05.2015, submitted the list of its ELCs that were to be moved to the Dissemination Board of BSE which included Rishabh Ispat Ltd. Further information related to the names of the directors and promoters was also supplied by DSE, with the same being published vide BSE‟s notice dated 09.07.2015.
19. It was further submitted by the learned senior counsel that through the circular dated 10.10.2016, SEBI prescribed two options to the ELCs, either to raise the requisite capital in order to get listed on a nationwide stock exchange or to give an exit option to its investors. Furthermore, BSE vide letter dated 20.10.2016 advised Rishabh Ispat Ltd to submit a plan of action, and upon it not being submitted, BSE, in compliance with SEBI‟s circular dated 01.08.2017, which provided for the actions that are to be taken against non-compliant ELCs, proceeded against the petitioner and took the order/action dated 30.04.2018.
20. It was submitted by the learned senior counsel that the circulars issued by SEBI are structured as a cogent scheme in which a transitional arrangement in the form of a Dissemination Board is provided for the companies that were ELCs. This arrangement is made till the requisite action is taken on the part of the management of the Signature Not Verified ELCs that ultimately ensures that the shareholders are protected. Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
21. Learned senior counsel also laid stress on the notice dated 09.07.2015 issued by BSE stating that Rishabh Ispat Ltd is placed on the Dissemination Board of BSE w.e.f. 13.07.2015, and is required to provide a plan of action. It was further submitted that the notice dated 09.07.2015 issued by BSE along with the letter dated 20.10.2016 addressed to Rishabh Ispat Ltd., are sufficient in order to constitute an opportunity of being heard. Since the petitioner, as well as Rishabh Ispat Ltd., had not been able to provide any evidence of the exit opportunity being provided to the shareholders, BSE was constrained to take the action/issue the order dated 30.04.2018.
22. It was further contended by the learned senior counsel that the fact of an exit opportunity being provided in the year 2004 has no bearing in the present case, as the same was unrelated to BSE‟s notice dated 09.07.2015, letter dated 20.10.2016 as also the circular of SEBI dated 10.10.2016.
23. It is the case of the respondents that BSE is duty bound to rely upon the information provided by DSE and based on the same, had issued the notice dated 09.07.2015. It was submitted by the learned senior counsel that as per the website of erstwhile DSE, as on 04.01.2013, Rishabh Ispat Ltd. was shown as a listed company, and furthermore vide letter dated 25.05.2015, DSE informed about the transfer of ELCs to the Dissemination Board of BSE in light of the application for voluntary exit submitted by DSE, which included the name of Rishabh Ispat Ltd., as also the name of its directors and promoters. The learned senior counsel concluded this leg of the respondents‟ argument by submitting that BSE had relied upon the information supplied to it by DSE.
Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
24. Learned senior counsel also submitted, that if at all the petitioner intends to refute the information supplied by DSE, the same should have been made a party to the present writ petition, and in its absence, the instant petition suffers from non-joinder of necessary parties.
25. I have heard the learned counsel for the parties and perused the record.
26. SEBI through its circular dated 29.12.2008 bearing the subject „Guidelines in respect of exit option to Regional Stock Exchanges‟ provided a scheme to provide an exit option to RSEs whose recognition is withdrawn and/or renewal of recognition is refused by SEBI and for RSEs who may want to surrender their recognition. Paragraph 8 of the circular creates a categorization between companies that are listed on a stock exchange in addition to the stock exchange that has been de-recognized; and companies that are listed exclusively on the de-recognized stock exchange i.e., ELCs.
27. Subsequently, the said circular provides that it shall be mandatory for ELCs to either seek listing at other exchanges or provide for exit option to the shareholders. Paragraph 8 of the said circular is reproduced as under:
"8. The companies which are listed in such de-recognised RSEs and also listed in any other stock exchange(s) may continue to remain listed in the other stock exchange(s). In case of companies exclusively listed on those de-recognised stock exchanges, it shall be mandatory for such companies to either seek listing at other stock exchanges or provide for exit option to the shareholders as per SEBI Delisting Guidelines / Regulations after taking shareholders' approval for the same, within a time frame, to be specified by SEBI, failing which the companies shall stand delisted through operation of law."
Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 10 -
28. The policy under the circular dated 29.12.2008 was further revised/updated by SEBI through its circular dated 30.05.2012 bearing the subject „Exit Policy for De-recognized/non-operational Stock Exchanges‟. The said circular provided for a voluntary surrender of recognition by stock exchanges where the annual trading turnover on its platform is less than Rs.1000 crores.
29. The circular further provided that in cases where an ELC has not been able to get itself listed on another stock exchange, the ELC shall cease to be a listed company and will be moved to the Dissemination Board by the exiting stock exchange, in this case DSE. The said circular further provided detailed features of the Dissemination Board and the manner in which it is to function. The material part of the circular dated 30.05.2012 reads as under:
"3. With regard to exit option to shareholders of exclusively listed companies, on stock exchanges seeking de-recognition and/ or exit and de-recognised stock exchanges, the following process should be followed by the exclusively listed companies. Such an exchange shall monitor the process given below until itsexit:
3.1 Exclusively listed companies shall list on any other recognized stock Such other recognized stock exchanges may facilitate the listing of exclusively listed companies, and, if required, carry out changes to their listing eligibility criteria, in the interest of investors. Stock exchanges may have differential listing criteria for such exclusively listed companies in respect of following criteria viz, Market Capitalization, Dividend paying track record, profitability, and paid-up capital. In this regard, the stock exchanges shall issue the differential listing eligibility criteria for such exclusively listed companies. 3.2 The exclusively listed companies, which fail to obtain listing on any other stock exchange, will cease to be a listed company and will be moved to the dissemination board by the exiting stock exchange. Therefore, in the interest of investors of exclusively listed companies, a mechanism of dissemination board will be set-up by stock exchanges having nationwide trading terminals.
Signature Not Verified Digitally Signed By:NEHA 3.3 Dissemination Board: CHOPRA Signing Date:09.08.2023 18:07:45
- 11 -
Under this mechanism, a willing buyer and seller will be given an opportunity to disseminate their offers using the services of brokers of stock exchanges hosting dissemination board. The mechanism of dissemination board shall be given wide publicity for the benefit of the investors of exclusively listed companies. Every stock exchange hosting a dissemination board shall clearly bring out the guidelines in respect of the Dissemination Board on its website.
Features of Dissemination Board:
i. Exiting Stock Exchanges will be required to enter into an agreement with at least one of the stock exchanges with nationwide trading terminals providing the Dissemination Board. The exiting stock exchange shall pay a one-time fee for the arrangement as may be decided in the agreement. The fee may be based on number of companies moving on to the dissemination board, number of public shareholders in those companies, their paid up capital etc. ii. Exchanges having nationwide trading terminal will not have listing agreement with these companies. However, information received from such companies will be disseminated.
iii. The buvers/ sellers will be required to register with broker of the exchange where the dissemination board is set up. iv. No contract note is required to be issued for such transactions.
v. The matched trades will not be settled through the stock exchange Clearing Corporation mechanism and hence, there will be no recourse to the Settlement/ Trade Guarantee Fund and Investor Protection Fund of the Exchange for the trades on Dissemination Board exchange.
vi. The exiting Stock Exchange as well as exchange providing dissemination board will give wide publicity about the dissemination board in one leading national daily and one local daily.
The stock exchanges hosting dissemination board shall issue uniform operational guidelines for the dissemination board."
30. SEBI in furtherance of its circular dated 30.05.2012 issued a circular dated 22.05.2014 bearing the subject „Companies exclusively listed on de-recognized/Non-operational Stock Exchanges‟. The said circular provided directions to stock exchanges to deal with companies Signature Not Verified exclusively listed on non-operational stock exchanges. The circular Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 12 -
aimed at providing the requisite details relating to the transfer of an ELC from the de-recognized stock exchange to the Dissemination Board, as also for the voluntary delisting before the de-recognition of the stock exchanges by following the existing delisting norms of SEBI in terms of the SEBI (Delisting of Equity Shares) Regulations, 2009. The material part of the circular dated 22.05.2014 is reproduced as under:
"Directions to Stock Exchanges to deal with companies exclusively listed on non-operational stock exchanges
3. In line with the above provisions, the following shall be applicable:-
i. The exclusively listed companies of such non-compliant stock exchanges may opt for listing in nation-wide exchanges after complying with listing norms ofmain board or the diluted listing norms, if any, on or before the exit of the exchange, either on voluntary or compulsory basis. Nation-wide stockexchanges shall facilitate the listing of these companies on priority basis in a time bound manner. For this purpose, these nation-wide stock exchanges shall immediately create a separate dedicated cell to expedite processing the listing requests from such companies. ii. Such exclusively listed companies may also opt for voluntary delisting before the de-recognition of the stock exchanges by following the existing delistingnorms of SEBl in terms of SEBI (Delisting of Equity Shares) Regulations, 2009.Nation-wide stock exchanges shall provide a platform to these companies to facilitate reverse book building for voluntary delisting using their platform.
iii. With a view to facilitate voluntary delisting, if they so desire, it is clarified that forsuch companies as referred to at Para 2(¡) above, the requirements of'Minimum Public Shareholding' prescribed in Rules 19(2)(b) and 19A of theSecurities Contracts (Regulation) Rules, 1957 and Clause 40A of the Listing Agreement, shall not be applicable.
iv. In case of companies exclusivelv listed in the non-operational stock exchangesthat are not traceable or where the data available is more than three years old,the process of inclusion in list of companies identified as 'Vanishing'(maintained by Ministry of Corporate Affairs) may be initiated by the respective stock exchanges.
Signature Not Verified v. As per the 'Exit Circular' the exclusively listed companies, Digitally Signed By:NEHA which fail to obtain listing on any other stock exchange, which CHOPRA do not voluntary delist or which are not considered as 'Vanishing Signing Date:09.08.2023 18:07:45
- 13 -
companies', will cease to be listed company and will be moved to the dissemination board by the existing stock exchange. It shall be the responsibility of the exchanges which are being derecognized either on voluntary or compulsory basis, to place their exclusively listed companies on the dissemination board. These exchanges shall ensure that the database of the exclusively listed company is transferred to SEBl and to those stock exchanges on whose dissemination board, the shares of these companies are available."
31. After the issuance of the circular dated 22.05.2014, there were certain issues that ELCs were facing in relation to their migration to nationwide stock exchanges. SEBI through its circular dated 17.04.2015, after having considered the representations of the ELCs and also the interests of the investors, provided a timeline of 18 months within which the ELCs were to obtain listing upon compliance with the listing requirements of the nationwide stock exchanges or provide an exit option to the shareholders.
32. Importantly, in paragraph 3(d) of the circular dated 17.04.2015, SEBI has provided that promoters and directors of ELCs that have failed to exercise any of the exit options will have to undergo stricter scrutiny for their future association with the securities market. The material part of the circular dated 17.04.2015 is reproduced as under:
"3. Subsequently, SEBI has been in receipt of representations from exclusively listed companies stating that although they are interested and eligible to migrate to the main boards of nationwide stock exchanges, they are not in a position to opt for the same due to paucity of time. Such companies have sought time to list in nationwide stock exchanges. In the interest of investors of such companies, it has been decided to allow a time line of eighteen months, within which such companies shall obtain listing upon compliance with the listing requirements of the nation-wide stock exchange, subject to the following:-
a) Listing in nationwide stock exchanges is permitted only in respect of those class of securities that were already listed in the non-operational stock exchanges.
Signature Not Verified b) The exclusively listed companies seeking listing on nationwide Digitally Signed By:NEHA exchanges shall not undergo any material changes in their CHOPRA Signing Date:09.08.2023 18:07:45
- 14 -
shareholding pattern which suggests change of control at the time of listing on nationwide stock exchanges.
c) Pursuant to exit or de-recognition of the non-operational stock exchanges, the exclusively listed companies of such stock exchanges which have been moved to the Dissemination Boards of nation-wide stock exchanges may be desirous of migrating to the main boards of the nation-wide stock exchanges. However, they may not be in a position to obtain the NOC or other requisite confirmations from the non-operational/exited stock exchanges wherein they were originally listed In such instances, for the purpose of direct listing, the exclusively listed companies which were filing returns for the last two financial years with their respective Registrar of Companies ("RoC") may be treated as a compliant company and the requirement of No Objection Certificate ("NOC") or any other documents from non-operational/exited stock exchanges may not be insisted upon by the nationwide exchange which is providing the listing platform. For the listing purpose, the company shall obtain compliancecertification from any independent professionals and submit to thenationwide stock exchanges. The nationwide stock exchanges shall also carry out independent verification for ensuring the compliance of the requirements.
d) All the promoters and directors of such companies, who have failed to provide the trading platform or exit to its shareholders, even after the extended time of eighteen months will have to undergo stricter scrutiny for their any future association with securities market. Any company/entity/person which proposes to make public offer or get registered with SEBI in any capacity and has/is promoter or director whose company is in dissemination board has to demonstrate that they have made adequate efforts for providing exit to their shareholders and that upon failure of such efforts, such companies have remained on the dissemination board. This shall be notwithstanding any other action that may be taken against such promoters/directors/companies by SEBI.
e) Nationwide Stock exchange shall have a dedicated cell to process theapplication of exclusively listed companies of non- operational/exited stock exchanges. The applications of these companies for compliance with this circular shall be disposed off as early as possible but not later than 2 months from the date of receipt of the application.
4. Until such listing, these companies shall continue to remain in the Dissemination Boards of the nation-wide stock exchanges."
[Emphasis supplied] Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 15 -
33. Subsequent to the circular dated 17.04.2015, SEBI issued another circular dated 10.10.2016. The purpose of the circular was, inter alia, to provide clarifications on raising of further capital and the process of exit of ELCs from the Dissemination Board; and to further detail out the consequences that may befall upon the promoters and directors of ELCs who have failed to demonstrate adequacy of efforts for providing an exit to the shareholders in conformity with the exit mechanisms.
34. Pertinently, the said circular contained a detailed exit mechanism as „Annexure A‟, that may be provided to the shareholders of an ELC. Paragraph 5(a) also provided that ELCs on the Dissemination Board which have not expressed their intention to exercise either of the two exit options, shall submit their plan of action to the designated stock exchanges, latest within three months from the date of issuance of the circular to the satisfaction of the designated stock exchange, failing which the designated stock exchange shall have to recommend action as specified under paragraph 6 of the said circular. The material portion of the circular dated 10.10.2016 reads as under:
"4. SEBI has been receiving representations seeking clarifications on raising of further capital and the process of exit of ELCs from the DB. Therefore, SEBI, in the interest of the investors of such ELCs, clarifies as follows: *** b.The ELCs on the DB would be required to exercise one of the two optionsas mentioned in Para 4.c or 4.d of the circular. c. Raising capital for listing on Nationwide Stock Exchanges.
*** d. Procedure to provide exit to investors:
In order to protect the interest of all shareholders of such ELCs, Signature Not Verified an exit mechanism to investors of such ELCs shall be as Digitally Signed By:NEHA CHOPRA prescribed in Annexure- A to this circular. Accordingly, all ELCs Signing Date:09.08.2023 18:07:45
- 16 -
shall be required to ensure compliance with the procedure for exit. The oversight and monitoring of such exit mechanism shall be carried out by the designated stock exchange. i. Designated stock exchanges shall further ensure thatthe promoters have made adequate efforts in terms of the above provisions for providing exit to their shareholders before removing ELCs from the DB.
ii. The designated stock exchange shall display the list of companies willing to provide exit to their investors on their website on a monthly basis.
5. In order to facilitate the raising of capital or provide exit to investors as mentioned under para 4.c and 4.d, it is prescribed that:
a. The ELCs on the DB which are vet to indicate their intention to comply with listing or to provide exit shall submit their plan of action to designated stock exchanges latest within three months from the date of this circular to the satisfaction of the designated stock exchanges, failing which the designated exchange shall recommend action as specified under Para 6 of this circular.
b. The designated stock exchanges shall review the plan of action and ensure completion of the process within 6 months.
6. Action against companies remaining on the DB a. Any promoter or director whose company is on the DB and has failed to demonstrate adequacy of efforts for providing exit to their shareholders in conformity with the exit mechanism as provided in this circular shall be liable for the following actions • The company, its directors, its promoters and the companies which are promoted by any of them shall not directly or indirectly associate with the securities market or seek listing for any equity shares for a period of ten years from the exit from the DB.
• Freezing of shares of the promoters/directors. • List of the directors, promoters etc. of all non-compliant companies as available from the details of the company with nationwide stock exchanges shall be disseminated on SEBI website and shall also be shared with other respective agencies. • Attachment of bank accounts/other assets of promoters/directors of the companies so as to compensate the investors.
Signature Not Verified [Emphasis supplied] Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 17 -
35. In furtherance of the circular dated 10.10.2016, SEBI, on 01.08.2017, issued another circular bearing the subject „Action against Exclusively Listed Companies and its Promoters/Directors pending Exit Offer to the Shareholders‟. The said circular further crystallized the exact steps which are to be taken out of the many that were mentioned under paragraph 6 of the circular dated 10.10.2016. The material part of the circular dated 01.08.2017 reads as under:
"3. In order to ensure that exit option is provided to the public shareholders of ELCs that are non-compliant with the provisions of the said circular dated October 10, 2016 and have not submitted plan of action to the DSEs and in order to protect the interest of investors in ELCs on DB it is hereby directed that, to begin with:-
a. Such ELCs and the Depositories shall not effect transfer, by way of sale, pledge, etc., of any of the equity shares and the corporate benefits such as dividend, rights, bonus shares, split, etc. shall be frozen, for all the equity shares, held by the promoters or directors of non-compliant Exclusively Listed Companies till the promoters of such non-compliant Exclusively Listed Companies provide an exit option to the public shareholders in compliance with SEBl circular dated October 10, 2016, as certified by the concerned Designated Stock Exchanges;
b. The non-compliant Exclusively Listed Companies, its directors, its promoters and the companies which are promoted by any of them shall not be eligible to access the securities market for the purposes of raising capital till the promoters of such non-compliant Exclusively Listed Companies provide an exit option to the public shareholders incompliance with SEBI circular dated October 10, 2016, as certified by the concerned Designated Stock Exchanges.
c. The promoters or directors of non-compliant Exclusively Listed Companies shall not be eligible to remain or become director of any listed company till the promoters of such non- compliant Exclusively Listed Companies provide an exit option to the public shareholders incompliance with SEBI circular dated October 10, 2016, as certified by the concerned Designated Stock Exchanges."
36. A conjoint and holistic reading of the aforementioned circulars would reveal that they are, in substance, a framework formulated by Signature Not Verified Digitally Signed By:NEHA CHOPRA SEBI in order to effectively deal with the difficult situation of ELCs. Signing Date:09.08.2023 18:07:45
- 18 -
It must be considered that the retail and small shareholders, who had invested in the stocks of companies that had been exclusively listed on a stock exchange that was ultimately de-recognized find themselves in a position where their investments, which often contain their savings, are at risk.
37. In such a situation, it befalls upon SEBI, which, through the SEBI Act, has been statutorily empowered to protect the small and retail investors, to develop and provide for a scheme that shields them from actions which were beyond their control.
38. SEBI through the aforementioned circulars, and the comprehensive framework contained within them, has chosen to take the route of providing a two-fold exit policy to ELCs. They can, in such a scenario, either by raising the requisite capital, get themselves listed on a nationwide stock exchange; or the management of the ELCs is required to provide an exit option to the shareholders, and until either of the options is exercised by the ELCs, they are to remain on the Dissemination Board.
39. SEBI, also, while envisaging such a framework, must provide for the contingency of the management of the ELCs not wanting to exercise either of the exit options. In such a case, the shareholders of the ELC find themselves to be in a state of limbo--beholden to the will and mercy of the management of the ELC--whose actions, or the lack thereof, shall determine the fate of their investments.
40. In such a case, SEBI, initially through its circular dated 17.04.2015, which was further detailed out in its circular dated 10.10.2016, has provided the coercive steps that are to take place against the promoters/directors of the ELCs who have not attempted to Signature Not Verified Digitally Signed By:NEHA CHOPRA exercise either of the two exit options, and remain on the Signing Date:09.08.2023 18:07:45
- 19 -
Dissemination Board. It must also be considered that the circular dated 01.08.2017 issued by SEBI, provides for some, out of the many coercive steps that were listed under paragraph 6(a) of the circular dated 10.10.2016, that shall be taken against the promoters/directors of the ELCs.
41. It is thus seen that the circular dated 01.08.2017 is part of a stage-wise effort on the part of SEBI to ensure that either the ELCs get listed on a nationwide stock exchange or an exit option gets provided to the shareholders, ultimately leading to the investments of the retail investors becoming secure.
42. It must further be considered as to whether there is a specific trigger that initiates coercive action against the promoters/directors of the ELCs. It can be seen that paragraph 5 of the circular dated 10.10.2016 casts a mandatory obligation upon the ELCs on the Dissemination Board, that have not indicated their intention to comply with the listing option or the option of providing an exit to the shareholders. Such ELCs are to submit their plan of action to the designated stock exchanges latest within three months from the date of issuance of the circular, failing which coercive actions, as specified under paragraph 6 of the said circular, can be taken.
43. Similarly, the condition requirement for taking the coercive steps against the promoters/directors under the circular dated 01.08.2017 is provided in paragraph 3 of the said circular. It being that the ELCs must have not complied with the circular dated 10.10.2016 and not submitted the plan of action to the designated stock exchanges.
Signature Not Verified It is thus seen that the coercive actions outlined in the Digitally Signed By:NEHA CHOPRA aforementioned circulars are to be implemented when the specific Signing Date:09.08.2023 18:07:45
- 20 -
triggers for their initiation are met, and further operate as a temporary measure till the exit option is exercised by the ELC and it is subsequently removed from the Dissemination Board. The coercive actions that are taken against the promoters/directors are then for the purpose of moving the concerned ELC and its management to exercise the exit options provided under the circulars and thereby secure the investments of the shareholders.
45. This court is, therefore, of the opinion that the circulars dated 10.10.2016 and 01.08.2017 cannot possibly be termed as being arbitrary. The submission of the petitioner that the said circulars are arbitrary and lack majorly in various aspects, are found to be nothing more than bald assertions. The scheme of the circulars evinces a well thought out planned procedure for dealing with ELCs, as also with the management of ELCs that have failed to follow the mandatory provisions of the circulars of SEBI. The provisions for coercive steps are found by this court to have been sufficiently detailed, reasonable and proportionate with the transgressions of the promoters/directors.
46. The submission of the petitioner that the said circulars are in the form of a blanket ruling being aggressively applied on individual directors with no provisions of proper representations on behalf of the aggrieved directors is equally fallacious. As has been observed above, the coercive steps against the promoters/directors are temporary measures, taken to move the ELCs into complying with the terms of the circular dated 10.10.2016, and thereby providing an exit option to the shareholders.
47. The opportunity of being represented is provided for under the terms of the said circulars themselves. Indeed, the manner in which Signature Not Verified the circulars are worded clearly shows that it is the non-representation Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 21 -
of an ELC and in turn, the non-representation of the promoters/directors, and further their neglect in submitting a plan of action, that leads to coercive action against the promoters/directors. It can thus be seen, that the opportunity of being heard has been provided under the scheme of the circulars themselves. This being the case, the argument of the learned counsel of the petitioner is found to be totally unfounded.
48. This court, thus, finds the circulars dated 10.10.2016 and 01.08.2017 issued by SEBI to be valid in the eyes of law and not deserving any interference.
49. Having decided upon the issues relating to the validity of the aforementioned circulars, this court must now decide the issues relating to the legality of the action/order dated 30.04.2018 passed by BSE.
50. Through the action/order of BSE dated 30.04.2018, non- compliant ELCs, their directors, promoters and the companies, which are promoted by any of them, were deemed ineligible to access the securities market for the purposes of raising capital; and were also deemed ineligible to remain or become directors of any listed company till the promoters of such non-compliant ELCs provide an exit option to public shareholders, in compliance with SEBI circular dated 10.10.2016. This action/order of BSE contained a table that noted the name of the petitioner and indicated that the action is taken for a period of 10 years. The material part of the action/order dated 30.04.2018 reads as under:
"It is informed that as per SEBI Circular No. SEBI/HO/MRD/DSA/ClR/P/2017/92 dated August 01, 2017 Signature Not Verified regarding action against Exclusively Listed Companies and its Digitally Signed By:NEHA Promoters/Directors. CHOPRA Signing Date:09.08.2023 18:07:45
- 22 -
The Exchange has shared the details of the non-compliant Exclusively Listed Companies and its Promoters/Directors with the Depositories for initiating the action against following Exclusively Listed Companies and its Promoters/Directors in accordance with the above referred circular. The particulars shared with the Depositories are based on the extent of the data made available by De-recognized/non-operational/exited Stock Exchanges/ROC, to BSE:
*** Further the consequences of non-compliant, includes the following:-
1. The non-compliant ELCs, its directors, its promoters and the companies which are promoted by any of them shall not be eligible to access the securities market for the purposes of raising capital till the promoters of such ELCs provide an exit option to the public shareholders in compliance with SEBI circular dated October 10, 2016
2. The promoters and directors of non-compliant ELCs shall not be eligible to remain or become directors of any listed company till the promoters of such non-compliant ELCs. provide an exit option to public shareholders, in compliance with the SEBI circular dated October 10, 2016"
51. The contention of the learned counsel for the petitioner that requires examination at this stage, is that according to him, in the instant case, Rishabh Ispat Ltd. is not an ELC. The circulars dated 10.10.2016 and 01.08.2017 issued by SEBI which provide force and ratification to the order/action of BSE, therefore, do not apply to Rishabh Ispat Ltd. The petitioner is then, not a promoter/director of a non-compliant ELC, and thus the BSE could not have proceeded against the petitioner.
52. The distinction between a company exclusively listed on a stock exchange that was de-recognized, and a company that is additionally found to be listed on a stock exchange other than the stock exchange that was de-recognized, was initially provided by SEBI under its circular dated 29.12.2008. The circular dated 01.08.2017 issued by Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 23 -
SEBI provides a more explicit elaboration on the meaning of ELCs. Paragraph 4 of the said circular reads as under:
"4. For the aforesaid purposes, "Exclusively Listed Companies" refer to those companies whose equity shares were exclusively listed at a recognised stock exchange at the time of exit of such exchange and were subsequently moved to the Dissemination Board of NSE and BSE and whose shares are available forbuying and selling on Dissemination Board."
53. It is not disputed that DSE was the only stock exchange on which the Rishabh Ispat Ltd. was listed. The proposition intended to be advanced by the petitioner is that Rishabh Ispat Ltd. had been delisted prior to the de-recognition of DSE, which took place through an order of SEBI dated 19.11.2014.
54. It is the case of the petitioner that Rishabh Ispat Ltd. was de- listed 6 months after it got suspended by DSE on 04.03.2002 according to the provisions of the Delisting Guidelines, specifically Clause 15.
55. As pointed out by the learned counsel for BSE, with which this court is in agreement, there is nothing brought on record by the petitioner that factually suggests that Rishabh Ispat Ltd was delisted on a date prior to the de-recognition of DSE.
56. This court must now examine the legal contention of the petitioner that given that Rishabh Ispat Ltd. was suspended by DSE, a logical supposition could be made that Rishabh Ispat Ltd. after 6 months, was de-listed
57. Clause 15 of the Delisting Guidelines reads as under:
"15. COMPULSORY DELISTING OF COMPANIES BY STOCK EXCHANGES Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 24 -
15.1 The Stock Exchanges may delist companies which have been suspended for a minimum period of six months for non- compliance with the Listing Agreement.
15.2 The Stock Exchanges may also delist companies as per the norms provided in Schedule III.
15.3 The Stock Exchange shall give adequate and wide public notice through newspapers (including one English national daily of wide circulation) and through display of the notice on the notice board/ website/ trading systems of the Exchange. 15.4 The stock exchange shall give a show cause notice to a company or adopt procedure provided under Part B of Schedule III for delisting under sub-clause15.1 and 15.2. 15.5 The exchange shall provide a time period of 15 days within which representation may be made to the exchange by any person who may be aggrieved by the proposed delisting. 15.6 The stock exchange may, after consideration of the representations received from aggrieved persons, delist the securities of such companies.
15.6 A Where the stock exchange delists the securities of a company, it shall ensure that adequate and wide public notice of the fact of delisting is given through newspapers and on the notice boards/trading systems of the stock exchange and shall ensure disclosure in all such notices of the fair value of such securities determined in accordance with the Explanation to clause 16.1"
58. A bare perusal of Clause 15 of the Delisting Guidelines would reveal that under Clause 15.1, discretion is being given to the concerned stock exchange, as to whether it wishes to delist the suspended company.
59. Great stress is laid by the learned counsel for the petitioner on the words "compulsory delisting" as they appear in the heading of Clause 15, to argue that delisting must necessarily take place after a suspension. However, the definition of „compulsory delisting‟, as provided under clause 3.1(d) would indicate otherwise. For clarity, clauses 3.1(d) and (j) are reproduced as under: Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 "3.1....
18:07:45
- 25 -
***
(d) „compulsory delisting‟ means delisting of the securities of a company by an exchange."
***
(j) „voluntary delisting‟ means delisting of securities of a body corporate voluntarily by a promoter or an acquirer or any other person other than the stock exchange(s)."
60. A bare perusal of the definitions would reveal that the word „compulsory‟ as used in the heading of Clause 15 of the Delisting Guidelines is aimed at emphasizing that the procedure contained therein allows delisting at the behest of the stock exchange, as opposed to a „voluntary delisting‟ which provides for delisting by a promoter or acquirer of a body corporate. The use of the word „compulsory‟ thus cannot possibly indicate a system of automatic delisting once suspension has taken place and 6 months have passed.
61. The Report of the Delisting Committee on Delisting of Shares dated 13.08.2002 set up under the convenorship of Shri. Pratip Kar, former Executive Director of SEBI, later accepted by SEBI, had made certain recommendations relating to the delisting of securities under the Indian regime. Based on the recommendations of the Committee, the Delisting Guidelines had been issued. In paragraph 4.34 of the said report, the following recommendations were made in relation to "Compulsory Delisting of Companies by the Stock Exchanges":
" *** The Committee therefore recommends that -
a) stock exchanges should be empowered to delist those companies which have been suspended for a minimum period of six months for non-compliance with the Listing Agreement.
b) as an alternative to the norms and procedure laid down in Signature Not Verified Annexure II of the existing SEBI Circular SMDRP/CIR- Digitally Signed By:NEHA 14/98 dated April 29, 1998 the stock exchange should give CHOPRA Signing Date:09.08.2023 a show cause notice to these companies besides adequate 18:07:45
- 26 -
and wide public notice through newspapers and on the notice boards of the stock exchanges;
c) these companies should be brought into the framework of arbitration mechanism of the stock exchanges so that the investors could have the opportunity of receiving monetary compensation;
d) the Department of Company Affairs may be requested to amend the Companies Act for allowing the stock exchanges to make an application for winding up of the company. However, such petitions against companies should be filed by the stock exchanges only on the basis of investor complaints."
[Emphasis supplied]
62. It can, thus, be seen that the Committee report recommended that the stock exchanges are to be empowered i.e., given the power to, delist companies. There was, therefore, no such provision that allowed for an automatic delisting to take place simpliciter.
63. This court, thus, finds the argument of the learned counsel for the petitioner that there exists a logical supposition of Rishabh Ispat Ltd. being delisted under Clause 15 of the Delisting Guidelines since it had previously been suspended, to be fallacious and completely without merit.
64. It must also be considered that if at all Rishabh Ispat Ltd., was delisted under Clause 15 of the Delisting Guidelines, as per the provisions of Clauses 15.3 and 15.4, DSE would have issued a public notice through newspapers and also provided a show cause notice to Rishabh Ispat Ltd.
65. Learned counsel for the petitioner has brought nothing on record to suggest that Rishabh Ispat Ltd., had been delisted by DSE under the provisions of Clause 15 of the Delisting Guidelines, prior to the de-recognition of DSE. On the other hand, learned counsel for the respondent no. 2 has brought on record a letter dated 25.05.2015 from Signature Not Verified DSE addressed to BSE bearing the subject „List of DSE Listed Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 27 -
Companies to be placed on BSE Limited Dissemination Board‟, which contains a list of companies listed on DSE and contains the name of Rishabh Ispat Ltd., at Sl. No. 980.
66. This court, is thus, of the opinion that the petitioner has not been successful in convincing this court that Rishabh Ispat Ltd. had been delisted prior to the de-recognition of DSE. It is, thus, the case that Rishabh Ispat Ltd. fell within the definition of an „ELC‟ as defined inter alia under paragraph 4 of the circular dated 01.08.2017 issued by SEBI. BSE is, thus, found to be vested with the requisite legal jurisdiction to have issued the order/taken the action dated 30.04.2018 against the petitioner.
67. This court must now consider the submission of the learned counsel for the petitioner relating to the violation of the principles of natural justice.
68. The first claim relates to the petitioner not having been provided an opportunity of being heard before BSE took the action/order dated 30.04.2018.
69. The order/action of BSE dated 30.04.2018 was taken in order to comply with the circular issued by SEBI dated 01.08.2017. The said circular provided initial steps that are to be taken in order to ensure that the exit option is provided to the shareholders of ELCs that have not complied with the provisions of the circular issued by SEBI dated 10.10.2016 and have not submitted a plan of action to DSEs as is mandated by paragraph 5(a) of the circular dated 10.10.2016. For the sake of clarity, the material part of the circular dated 01.08.2017 is reproduced as under:
Signature Not Verified "3. In order to ensure that exit option is provided to the public Digitally Signed By:NEHA CHOPRA shareholders of ELCs that are non-compliant with the Signing Date:09.08.2023 18:07:45
- 28 -
provisions of the said circular dated October 10, 2016 and have not submitted plan of action to the DSEs and in order to protect the interest of investors in ELCs on DB it is hereby directed that, to, begin with:
***"
[Emphasis supplied]
70. It can, thus, be seen that in order to proceed under the circular dated 01.08.2017, it must be the case that an ELC has not complied with the provisions of SEBI's circular dated 10.10.2016 which included a provision for a plan of action.
71. The material provisions of SEBI's circular dated 10.10.2016 are reproduced as under:
"4.
*** d. Procedure to provide exit to investors:
In order to protect the interest of all shareholders of such ELCs, an exit mechanism to investors of such ELCs shall be as prescribed in Annexure- A to this circular. Accordingly, all ELCs shall be required to ensure compliance with the procedure for exit. The oversight and monitoring of such exit mechanism shall be carried out by the designated stock exchange. i. Designated stock exchanges shall further ensure that the promoters have made adequate efforts in terms of the above provisions for providing exit to their shareholders before removing ELCs from the DB.
ii. The designated stock exchange shall display the list of companies willing to provide exit to their investors on their website on a monthly basis.
5. In order to facilitate the raising of capital or provide exit to investors as mentioned under para 4.c and 4.d, it is prescribed that:
a. The ELCs on the DB which are yet to indicate their intention to comply with listing or to provide exit shall submit their plan of action to designated stock exchanges latest within three months from the date of this circular to the satisfaction of the designated Signature Not Verified stock exchanges, failing which the designated exchange shall Digitally Signed By:NEHA recommend action as specified under Para 6 of this circular." CHOPRA Signing Date:09.08.2023 18:07:45
- 29 -
72. „Annexure-A‟ as referenced under paragraph 4(d) of the said circular reads as under:
"Annexure-A.
i. The promoter in consultation with the designated stock exchange shall appoint an 'independent valuer' from the panel of expert valuers of the designated stock exchange. ii. In case the fair value determined is positive the promoter of the company shall acquire shares of such companies from the public shareholders by paying them such value determined by the valuer.
iii. The promoter shall undertake to complete the entire process within seventy five working days.
iv. The promoter of the company to make a public announcement in at least one national daily with wide circulation, one regional language newspaper of the region where the exited stock exchange was located and the website of the designated stock exchanges.
v. The public announcement shall contain all material information of the fact of such exit opportunity to its shareholders, disclosing therein the name and address of company, including exit price offered by the promoter with the justification therefore, and shall not contain any false or misleading statement.
vi. The announcement shall contain a declaration about the liability of the promoter to acquire the shares of the shareholders, who have not offered their shares under exit offer up to a period of one year from the completion of offer at the same price determined by the valuer.
vii. The exit offer shall remain open for a period of minimum five working days during which the public shareholders shall tender their shares. The promoter shall open an escrow account in favour of independent valuer/designated stock exchange and deposit therein the total estimated amount of consideration on the basis of exit price and number of outstanding public shareholders. The escrow account shall consist of either cash deposited with a scheduled commercial bank or a bank guarantee, or a combination of both. The amount in the escrow account shall not be released to the promoter unless all the payments made in respect of shares tendered for the aforesaid period of one year.
viii. The promoter shall make payment of consideration within fifteen working days from the date completion of offer.
Signature Not Verified Digitally Signed By:NEHA ix. The promoter shall certify to the satisfaction of designated CHOPRA stock exchange that appropriate procedure has been followed for Signing Date:09.08.2023 18:07:45
- 30 -
providing exit to shareholders of such companies. Subsequently, the designated stock exchanges upon satisfaction shall. remove the company from the dissemination board. x. The exclusively listed companies which have 100% promoter holding shall be removed from the dissemination board on obtaining a compliance certification from any independent professional with regard to the holding of shares of these companies and submit to the designated stock exchanges. xi. The names of the companies providing exit opportunity to its shareholders and their promoters shall be displayed in a separate section on the website of the designated stock exchange."
73. The scheme of SEBI's circular dated 10.10.2016, therefore, is that at the threshold stage, an ELC has to express its intention to the concerned stock exchange of choosing either of the two alternatives available to an ELC on the Dissemination Board. In the event that an ELC fails to do so, the ELC must, as per paragraph 5 of the said circular, submit a plan of action to the concerned stock exchange within 3 months from the date of issuance of the said circular failing which coercive measures against the promoters/directors may be taken under paragraph 6 of the said circular.
74. BSE, through a letter dated 20.10.2016 addressed to Rishabh Ispat Ltd., communicated that as per SEBI's circular dated 10.10.2016, Rishabh Ispat Ltd. is to either raise the capital for listing on a nationwide stock exchange or provide exit to investors. The letter then asked of Rishabh Ispat Ltd., to communicate to BSE its intention of opting for either one of the two alternatives. The material part of the letter dated 20.10.2016 reads as under:
"As you are aware that your company was transferred to the Dissemination Board of BE pursuant to circular issued by Securities and Exchange Board of India (SEBI) circular CIR/MRD/DSA/05/2015 dated April 17 and the company has Signature Not Verified not been listed on any of the Nationwide Stock Exchanges.
Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 31 -
Now SEBI vide circular SEBI/HO/MRD/DSA/CIR/P/2016/110 dated October 10, 2016 has given following two options to the companies which were Exclusively Listed Companies (ELCs) on De-recognised / nonoperational / exited Stock Exchanges and whose names are still appearing on the Dissemination Board of Nationwide stock Exchange.
1) Raising capital for listing on Nationwide Stock Exchange
2) Provide exit to investors.
At BSE you can avail any of the two options stated in the SEBI circular. Therefore, you may arrange to forward us your intention of selecting any of the above mentioned options within 3 months as stipulated.
For your ready reference we are attaching copy of SEB| circular SEBI/HO/MRD/DSA/CIR/P/2016/110 dated October 10, 2016. As per the requirements of the said circular, we will soon be appointing Independent Valuers. The details of Independent Valuers with the said SEBI circular can also be viewed on our website (www.bseindia.com)."
[Emphasis supplied]
75. Since Rishabh Ispat Ltd., had neither got itself listed on a nationwide stock exchange, nor had provided an exit option to all of its shareholders, and furthermore, had also not provided a plan of action to BSE, the impugned action/order dated 30.04.2018 was taken.
76. It can, thus, be seen that firstly, Rishabh Ispat Ltd., received a letter from BSE dated 20.10.2016, seeking from it and also from its management, compliance with SEBI's circular dated 10.10.2016. Secondly, the circular of SEBI itself provided under paragraph 6 that coercive actions may be taken against the promoters/directors of ELCs that have failed to demonstrate the adequacy of efforts for providing exit to their shareholders in conformity with the exit mechanism, as provided for under the said circular; and thirdly, Rishabh Ispat Ltd., did in fact, fail to demonstrate the adequacy of efforts for providing exit to its shareholders in conformity with the exit mechanism. Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 32 -
77. Since the provisions of the circular dated 10.10.2016 had been violated by Rishabh Ispat Ltd., and also because the requirements of paragraph 3 of the circular dated 01.08.2017 had been met, BSE rightfully, in discharge of its obligations under SEBI's circular dated 01.08.2017, took the action/order dated 30.04.2018.
78. This court finds that sufficient opportunity of hearing was provided to Rishabh Ispat Ltd., as also to the petitioner, in order for BSE to have taken the action/order dated 30.04.2018.
79. The argument of the learned counsel for the petitioner that the petitioner having resigned from the post of the Director on 05.03.2018, and therefore, the action/order dated 30.04.2018 could not have been taken against the petitioner, is also liable to be rejected as the same is found to be baseless.
80. If at all such an argument is to be accepted, then every director, who blatantly violates the mandatory terms of the circulars of the SEBI dated 10.10.2016 and 01.08.2017, could simply resign and claim impunity from the coercive actions that are envisaged by SEBI. The object and purpose for which the circulars were issued would, therefore, get frustrated.
81. It must be seen that when the circular dated 01.08.2017 was issued by SEBI, in furtherance of which BSE took the impugned action/order dated 30.04.2018, the petitioner remained a Director of Rishabh Ispat Ltd. Importantly, it must also be considered, that the terms of the order dated 01.08.2017 do not require a person to hold a continued position of directorship in the ELC. The circular dated 01.08.2017, specifically paragraph 3, merely requires non-compliance with the circular dated 10.10.2016 on the part of an ELC. Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 33 -
82. The petitioner‟s representations that are placed on record may now be briefly considered. It may be noted that the first representation placed on record is a joint letter by the petitioner and one Sh. Naresh Kumar Jain, Director, Rishabh Ispat Ltd., dated 28.04.2018. The letter is addressed to SEBI and is concerned with an action taken by SEBI on 04.04.2018. The petitioner, in the present petition, has not assailed any order/action of SEBI dated 04.04.2018. This court, therefore, finds this representation to be wholly irrelevant.
83. The second representation is a letter by the petitioner addressed to SEBI, dated 13.11.2019. This letter is again not concerned with the action/order of BSE dated 30.04.2018. This court does not find the representations to be either relevant or supporting the case of the petitioner insofar as the present writ petition is concerned.
84. In relation to the submission of the learned counsel for the petitioner, that the order dated 30.04.2018 is non-speaking and therefore violative of Section 11(4) of the SEBI Act, this court finds it to be wholly without merit. The action/order dated 30.04.2018 was taken by BSE and not by SEBI. While the action/order was taken by BSE, it was complying with, and taken in furtherance of, the circular dated 01.08.2017 of SEBI. With this factual matrix, this court, is unable to find any relevance or applicability of Section 11(4) of the SEBI Act.
85. So far as the decision relied upon by the learned counsel for the petitioner in the case of Daffodills Pharmaceuticals Ltd (supra) is concerned, the same does not have any application under the facts of the present case. The cited decision is related to the issue of blacklisting.
Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
- 34 -
86. This court is, therefore, of the considered opinion that the circulars dated 10.10.2016 and 01.08.2017 issued by SEBI are legally valid, and are part of a structured scheme that deals with the situation of ELCs, and the manner in which the shareholders associated with such ELCs are to be protected.
87. This court also does not find any infirmity in the order dated 30.04.2018 passed by BSE.
88. In view of the aforesaid discussion, the present writ petition is bereft of any merit and is liable to be dismissed, alongwith the pending application.
(PURUSHAINDRA KUMAR KAURAV) JUDGE AUGUST 09, 2023
Signature Not Verified Digitally Signed By:NEHA CHOPRA Signing Date:09.08.2023 18:07:45
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!