Citation : 2025 Latest Caselaw 3623 Gua
Judgement Date : 3 March, 2025
Page No.# 1/6
GAHC010204962022
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WA/327/2022
THE SECURITIES AND EXCHANGE BOARD OF INDIA AND ANR.
REP. BY ITS CHAIRMAN HAVING ITS OFFICE SITUATED
AT SEBI BHAVAN, PLOT NO. C4-A, G-BLOCK,
BANDRAKURLA COMPLEX, BANDRA(EAST), MUMBAI- 400051.
2: THE ADJUDICATING OFFICER
SEBI BHAVAN
PLOT NO. C4-A
G-BLOCK
BANDRAKURLA COMPLEX
BANDRA(EAST)
MUMBAI- 400051
VERSUS
ANKITA DIDWANIA
W/O RAJIV DIDWANIA,
KAMRUP CHAMBER ROAD,
FANCY BAZAR, GUWAHATI- 781001.
Advocate for the Petitioner : MR. D SAIKIA, MR P NAYAK,MR. B GOGOI,MR
DEBANUJ DUTTA,MR A CHALIHA
Advocate for the Respondent : MR. A GOYAL, MR. A CHOUDHURY,MR. A
GOYAL,MR. A CHOUDHURY
Linked Case : WA/402/2024
THE SECURITIES AND EXCHANGE BOARD OF INDIA
REPRESENTED BY ITS CHAIRMAN
HAVING ITS OFFICE SITUATED AT SEBI BHAWAN
PLOT NO. C4 A
G BLOCK
Page No.# 2/6
BANDRA KURLA COMPLEX
BANDRA(EAST) MUMBAI 400051
2: THE DEPUTY GENERAL MANAGER AND THE ADJUCATION OFFICER
WESTERN REGIONAL OFFICE
SEBI BHAWAN PANCHVATI
1ST LANE
GULBAL TEKRA ROAD
AHMEDABAD 380006
VERSUS
ROSHNI DIDWANIA
W/O SRI PARAS DIDWANIA
RESIDENT OF KAMRUP CHAMBER ROAD FANCY BAZAR GUWAHATI
781001
------------
Advocate for : MR. B GOGOI Advocate for : appearing for ROSHNI DIDWANIA
Linked Case : WA/56/2025
THE SECURITIES AND EXCHANGE BOARD OF INDIA AND ANR REPRESENTED BY ITS CHAIRMAN HAVING ITS OFFICE SITUATED AT SEBI BHAWAN PLOT NO. C4-A G BLOCK BANDRA KURLA COMPLEX BANDRA(EAST) MUMBAI 400051.
2: THE ADJUDICATING OFFICER SEBI BHAWAN PLOT NO.C 4-A G BLOCK BANDRA KURLA COMPLEX BANDRA (EAST) MUMBAI-400051.
VERSUS
SWETA DIDWANIA W/O VIKRAM DIDWANIA RESIDENT OF KAMRUP CHAMBER ROAD Page No.# 3/6
FANCY BAZAR GUWAHATI 781001
------------
Advocate for : MR. B GOGOI Advocate for : MR. A GOYAL appearing for SWETA DIDWANIA
Linked Case : WA/57/2025
THE SECURITIES AND EXCHANGE BOARD OF INDIA AND ANR REPRESENTED BY ITS CHAIRMAN HAVING ITS OFFICE SITUATED AT SEBI BHAVAN PLOT NO C4-A G-BLOCK BANDRA KURLA COMPLEX BANDRA (EAST) MUMBAI-400051.
2: THE ADJUDICATING OFFICER SEBI BHAVAN PLOT NO.C4-A G-BLOCK BANDRA KURLA COMPLEX BANDRA (EAST) MUMBAI-400051.
VERSUS
NIRMALA DIDWANIA W/O SRI SAJJAN KUMAR DIDWANIA R/O KAMRUP CHAMBER ROAD FANCY BAZAAR GUWAHATI-781001.
------------
Advocate for : MR. B GOGOI Advocate for : MR. A GOYAL appearing for NIRMALA DIDWANIA
Linked Case : WA/58/2025
THE SECURITIES AND EXCHANGE BOARD OF INDIA REPRESENTED BY ITS CHAIRMAN HAVING ITS OFFICE SITUATED AT SEBI BHAVAN PLOT NO C4-A G-BLOCK BANDRA KURLA COMPLEX BANDRA (EAST) MUMBAI-400051.
Page No.# 4/6
VERSUS
KANTA DIDWANIA W/O BISHNU KUMAR DIDWANTA R/O KAMRUP CHAMBER ROAD FANCY BAZAR GUWAHATI-781001.
------------
Advocate for : MR. B GOGOI Advocate for : appearing for KANTA DIDWANIA
Linked Case : WA/403/2024
THE SECURITIES AND EXCHANGE BOARD OF INDIA REP. BY ITS CHAIRMAN HAVING ITS OFFICE SITUATED AT SEBI BHAVAN PLOT NO. C 4-A G- BLOCK BANDRA KURLA COMPLEX BANDRA (EAST) MUMBAI-400051.
2: THE DEPUTY GENERAL MANAGER AND THE ADJUCATIING OFFICER
WESTERN REGIONAL OFFICE SEBI BHAWAN PANCHVATI 1ST LANE GULBAL TEKRA ROAD AHMEDABAD. 380006 VERSUS
KAVITA DIDWANIA W/O SRI KISHAN KUMAR DIDWANIA KAMRUP CHAMBER ROAD FACNY BAZAR GUWAHATI-781001.
For the appellants : Mr. D. Saikia, Senior Advocate Mr. B. Gogoi, Advocate
For the respondents : Mr. A. Goyal, Advocate Page No.# 5/6
-BEFORE-
HON'BLE THE CHIEF JUSTICE MR. VIJAY BISHNOI HON'BLE MR. JUSTICE N. UNNI KRISHNAN NAIR 03-03-2025 (Vijay Bishnoi, C.J.) In these writ appeals, the judgment and order dated 06.09.2022 passed by the learned Single Judge is under challenge.
Mr. D. Saikia, learned senior counsel appearing for the appellants submits that the learned Single Judge has erred in observing that the Show-Cause Notice issued to the respondent herein was a composite notice and, therefore, it cannot be said to be a notice under Rule 4(1) of the Securities Exchange Board of India (Procedure for Holding Enquiry and Imposing Penalties) Rules, 1995 (hereinafter to be referred as "1995 Rules"). It is also submitted that the learned Single Judge has also erred in holding that in the present case no such individual opinion has been formed as required under Rule 3 of the 1995 Rules. It is further submitted that the learned Single Judge has erred in holding that the individual opinion formed against the specific person, as required under Rule 3 of the 1995 Rules, is required to be provided to the noticee and in the present case, the appellants have not provided the said material to the respondents.
Learned senior counsel for the appellants submits that the impugned judgment and order passed by the learned Single Judge is contrary to the law, as settled by the Hon'ble Supreme Court and, therefore, the judgment and order impugned is liable to be interfered with.
Per contra, learned counsel for the respondents fairly submits that the learned Single Judge has not committed any illegality in concluding that the notice issued to the respondents is a composite notice and not a notice under Page No.# 6/6
Rule 4(1) of the 1995 Rules and, therefore, the same is liable to be interfered with. It is also submitted that the challenge made to the other observations and findings of the learned Single Judge is also not tenable in view of the settled position of law and, therefore, the judgment passed by the learned Single Judge is not liable to be interfered with.
Having heard the learned counsel appearing for the parties and after going through the material available on record, we are of the view that the matter requires consideration.
Hence, admit.
However, it is noticed that WA 327/2022 is already admitted. Therefore, the other connected writ appeals are admitted.
No need to issue formal notice as the respective respondents is already represented.
List these appeals for hearing in the month of May, 2025. Interim order passed by this Court on earlier occasion is made absolute till final disposal of these appeals.
JUDGE CHIEF JUSTICE Comparing Assistant
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!