/2022 INSC 0296/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.7054 OF 2021 BALRAM GARG                  …..APPELLANT VERSUS SECURITIES AND EXCHANGE BOARD OF INDIA  ……RESPONDENT WITH CIVIL APPEAL NO.7590 OF 2021 MS. SHIVANI GUPTA & ORS.           …..APPELLANTS VERSUS SECURITIES AND EXCHANGE BOARD OF INDIA  ……RESPONDENT J U D G M E N T Vineet Saran, J. 1. The   present   Civil   Appeals   arise   out   of   a   common   judgement   and order   dated   21.10.2021   passed   by   the   Securities   Appellate Tribunal   (for   short   “SAT”),   wherein   the   Tribunal   dismissed   the 2 Appeals   No.375   and   376   of   2021   filed   by   the   Appellants   herein and upheld the order dated 11.05.2021 passed by the Whole Time Member   (for   short   “WTM”)   of   Securities   and   Exchange   Board   of India (for short “SEBI”) 2. Brief facts relevant for the purpose of the present appeals are that P.   Chand   Jeweller   Pvt.   Ltd.   was   incorporated   on   April   13,   2005 under   the   Companies   Act,   1956   as   a   Private   Limited   Company. However, pursuant to a resolution passed by the shareholders on July   5,   2011,   the   company   was   converted   into   a   Public   Limited Company, following which the name of the company was changed to   “PC   Jeweller   Ltd.”   (for   short   “PCJ”)   and   a   fresh   certificate   of incorporation was issued. 3. The   genesis   of   the   present   dispute   is   rooted   in   the   action   of Respondent/SEBI   against   the   appellants   vide   an   impounding order   dated   17.12.2019   and   a   show­cause   notice   dated 24.04.2020.   The   crux   of   the   allegations   of   the   impounding   order and the show­cause notice are as follows: i. Padam   Chand   Gupta   (P.C.   Gupta)   was   the   Chairman of   PCJ   during   the   relevant   period   and   was   a “connected   person”   in   terms   of   Regulation   2(1)(d)(i) and   an   “insider”   under   Regulation   2(1)(g)   of   the   SEBI 3 (Prevention   of   Insider   Trading   Regulations),   2015   (for short “PIT Regulations”). ii. Balram Garg, who is the brother of P.C. Gupta and the Managing Director of PCJ is also a “connected person” in terms of Regulation 2(1)(d)(i) and an “insider” under Regulation 2(1)(g) of the PIT Regulations. iii. That   allegedly,   the   appellants   in   C.A.   No. 7590/2021, namely,   Sachin   Gupta,   Smt.   Shivani   Gupta   and   Amit Garg   traded   on   the   basis   of   Unpublished   Price Sensitive   Information   (for   short   “UPSI”)   received   by them   on   account   of   their   alleged   proximity   to   P.C. Gupta   and   Balram   Garg   between   the   period   from 01.04.2018 to 31.07.2018. iv. The   above   proximity   was   alleged   on   the   basis   of   the fact   that   Sachin   Gupta   and   Smt.   Shivani   Gupta   are the   son   and   daughter­in­law   of   Balram   Garg’s deceased brother late P.C. Gupta. Moreover, Amit Garg is   the   son   of   Amar   Garg,   who   was   also   the  brother   of Balram Garg. It was also alleged that all the appellants shared the same residence. 4. Balram Garg, the appellant in C.A.   No.7054/2021, filed his reply 4 (dated   07.08.2020)   to   the   allegations   made   against   him,   wherein he stated the following: i. That the foundational facts were not there to prove or raise the alleged presumption. SEBI failed to place on record   any   material   to   prove   that   the   appellants   in C.A.   No. 7590/2021   were   “connected   persons”   to   Mr. Balram   Garg   as   required   by   Regulation   2(1)(d)(ii)(a) read   with   Regulation   2(1)(f)   of   the   PIT   Regulations,   as none   of   the   appellants   C.A.   No. 7590/2021   were financially   dependent   on   Balram   Garg   or   consulted Balram   Garg   in   any   decision   related   to   trading   in securities.   Presumption   is   a   rule   of   evidence   which cannot   be   drawn   unless   and   until   such   foundational facts are proved. ii. That no material was brought on record to prima facie show   any   transfer   of   information   to   the   appellants   in C.A. No. 7590 of 2021 iii. That merely being a family/relative cannot by itself be a   ground   for   the   offence   of   insider   trading,   especially when in furtherance of a family  agreement, the family was   partitioned   in   2011   and   there   had   been   no 5 connection between them ever since.  iv. Moreover,   Sachin   Gupta   resigned   from   the   post   of President   (Gold   Manufacturing)   held   by   him   in   the company   on   31.03.2015   pursuant   to   the   family partition.   Since   then,   neither   Sachin   Gupta   nor   his wife   Mrs.   Shivani   Gupta   had   anything   to   do   with   the business of the PCJ. 5. After granting an opportunity of personal hearing to the appellant on   24.12.2020,   the   Whole   Time   Member   of   SEBI   passed   final order dated 11.05.2021, imposing a penalty of Rs.20 lakhs on the Appellants   along   with   restraining   the   appellants   from   accessing the securities market and buying, selling or dealing in securities, either  directly   or  indirectly, in  any   manner  for  a  period of  1 year from the date of the order and also restrained the appellants from dealing with the scrip of PCJ for a period of 2 years. 6. Aggrieved   by   the   order   of   the   WTM   of   SEBI,   the   Appellants   filed appeals   before   the   SAT.     The   Tribunal,   vide   its   common judgement   and   order   dated   21.10.2021,   dismissed   the   Appeals preferred by the Appellants and held that: “Upon   hearing   both   the   sides,   in   our   view,   the reasoning   of   the   Ld.   WTM   cannot   be   faulted   with. The   facts   as   highlighted   by   the   Ld.   WTM   would show that though there was a family arrangement 6 within   the   family   on   two   occasions,   there   was   no estrangement,   as   can   be   seen   from   the   facts highlighted   by   the   Ld.   WTM   (supra).   Additionally, in   our   view,   the   very   fact   that   appellant   Shivani had   authorized   her   cousin   brother­in­law   i.e. appellant   Amit   to   trade   on   her   behalf,   would   belie the   case   of   the   appellants   that   family   settlements means   family   estrangement.   It   cannot   be   gainsaid that   the   appellants   are   residing   at   the   same address   and   even   appellant   Mr.   Balram   Garg’s address   is   ‘the   front   side’   of   the   premise.   The trading   pattern   of   the   concerned   appellant   i.e. withholding   of   the   selling   of   trade   once   buy   back talk   started   within  the   company   and   again  selling spree   the   shares   by   them   once   the   buy   back   offer was made public till the rejection of the proposal by the   State   Bank   of   India   was   made   known   to   the public,   would   clearly   show   that   the   concerned appellants were aware of both the UPSI. It is true that there is no direct evidence as to who had   disseminated   this   insider   information   to   the appellants   in   Appeal   no.   376   of   2021.   Late   Shri Padam   Chand   Gupta   was   the   father   of   the appellant   Mr.   Sachin   Gupta   and   father­in­law   of the   appellant   Ms.   Shivani   Gupta   and   uncle   of appellant   Mr.   Amit   Garg.   Similarly,   appellant   Mr. Balram   Garg   is   the   uncle   of   appellant   Mr.   Sachin Gupta   and   appellant   Mr.   Amit   Garg.   All   of   them were   residing   in   the   same   address.   Appellant   Mr. Sachin   Gupta   had   financial   transactions   with   the company of which appellant Mr. Balram Garg was Managing   Director.   Considering   all   of   the   above facts,   on   preponderance   of   probability,   it   can   very well be concluded that Late Padam Chand as well as appellant Mr. Balram disseminated both UPSI to the appellants in appeal no. 376 of 2021.” 7. Aggrieved   by   the   above   order   of   the   SAT   dated   21.10.2021,   the appellants   filed   the   present   appeals   (C.A.   No.7054/2021   by 7 Balram   Garg   and   C.A.   No.7590/2021   by   Mrs.   Shivani   Gupta, Sachin   Gupta,   Amit   Garg   and   Quick   Developers   Pvt.   Ltd. )   under section   15Z   of   the   Securities   and   Exchange   Board   of   India   Act, 1992.     Since,   P.C.   Gupta   expired   in   January   2019   after   the notices were issued, hence the case was dropped as against him.  8. Mr.   Dhruv   Mehta,   learned   Senior   Counsel   for   the   Appellant Balram   Garg   (in   C.A.   No.7054   of   2021 )   has   submitted   that   the WTM   has   held   that   the   appellants   no.1   to   3   in   C.A.   No.7590   of 2021, namely, Mrs. Shivani Gupta, Sachin Gupta and Amit Garg (also   referred   to   as   Noticee   no.1   to   3   in   the   show­cause   notices) were   not   “connected   persons”   or   “immediate   relatives”   qua   the appellant   Balram   Garg   and   that   this   finding   of   the   WTM   has become   final.   It   was   further   submitted   that   the   appellant   Mr. Balram Garg was found to have violated only Regulation 3 of PIT Regulations,   2015   and   that   unlike   Regulation   4(2)   of   PIT Regulations, there is no provision to raise any presumption under the said Regulation 3. 9. It was also contented that to prove the violation of Regulation 3 of PIT Regulations, the burden of proof was on SEBI to establish any “communication”   of   UPSI   by   placing   on   record   cogent   evidence viz.   call   details,   emails,   witnesses   etc.   It   was   submitted   that   the 8 Respondent in this case has failed to place any such evidence on record.  Moreover,  it  was  submitted  that  the  presumption   against “immediate relative”   is provided in the Regulations to ensure that relatives   who   are   financially   or   otherwise   under   the   complete control   of   a   connected   person   are   not   used   for   insider   trading. However, in this case, no such possibility existed in relation to the appellant   Mr.   Balram   Garg   and   the   other   appellants   in   C.A. No.7590 of 2021, namely, Mrs. Shivani Gupta, Sachin Gupta and Amit Garg. 10. The learned Senior Counsel further contented that the reliance of the   respondent   on   the   transactions   between   appellant   Sachin Gupta and the Company (PCJ) is against the principles of natural justice   as   these   allegations   were   not   part   of   the   show   cause notices.   It   was   also   submitted   that   the   name   of   the   appellant Balram   Garg   has   been   used   inter­changeably   with   that   of   late P.C.Gupta and there is no material on record for the WTM and the SAT   to   arrive   at   the   finding   that   both   late   P.C.Gupta   and   the appellant Balram Garg communicated the UPSI to the appellants in C.A. No.7590 of 2021. 11. Mr.   V.   Giri,   learned   Senior   Counsel   for   the   appellants   in   C.A. No.7590   of   2021,   namely,   Mrs.   Shivani   Gupta,   Sachin   Gupta, 9 Amit Garg and Quick Developers Pvt. Ltd., has contended that the entire   case   of   insider   trading   is   set   up   against   these   appellants only   on   the   basis   of   the   close   relationship   between   the   parties. However, he submitted that the appellants have placed sufficient material   on   record   to   demonstrate   that   there   was   a   complete breakdown   of   ties   between   the   parties,   both   at   personal   and professional level and that the said estrangement was much prior to the UPSI having coming into existence. 12. The   learned   Senior   Counsel   has   further   contented   that   even assuming that the appellants have not been able to demonstrate a complete   breakdown   of   ties   between   the   parties,   it   was   not   open for   the   SAT   to   turn   the   Statute   on   its   head   by   reversing   the burden   of   proof   on   the   appellants   by   conveniently   ignoring   the fact   that   the   onus   was   actually   on   SEBI   to   prove   that   the appellants were in possession or having access to UPSI. 13. It   was   also   contended   that   the   charges   against   the   appellants   in C.A. No.7590  of 2021  have been  sustained solely  on the  basis of circumstantial evidence viz. trading patterns and timing of trades by the appellants. Moreover, it was not open to the WTM and SAT to hold the appellants guilty of the offence of insider trading in the absence of any other concrete evidence as SEBI failed to produce 10 such   evidence.   The   learned   Senior   Counsel   also   emphasized   on the   fact   that   the   charges   against   the   appellants   that   they   were “connected   persons”   within   the   meaning   of   Regulation   2(1)(d)   of the   PIT   Regulations  was   expressly   rejected  by   the   WTM  and   that the   burden   of   proving   that   the   appellants   are   “insiders”   by invoking   Regulation   2(1)(g)(ii)   of   PIT   Regulations   was   completely upon the SEBI and that they failed to discharge this burden. 14. Per   contra,   Mr.   Arvind   Datar,   learned   Senior   Counsel   for   the Respondent   has   submitted   that   on   April   25,   2018,   PCJ   initiated discussions regarding buy­back of fully paid up equity shares. On 10.05.2018,   pursuant   to   the   discussion   and   approval   by   the Board,   the   company,   after   market   hours,   informed   the   stock exchange   of   their   offer   of   buy­back   of   1,21,14,285   fully   paid   up equity   shares  of Rs. 10/­ each  at a  price of  Rs.  350/­ per  equity share.   As   before   this   date,   the   information   about   buy­back   was not   disclosed,   and   since   the   information   pertained   to   change   in capital   structure   of   the   company,   this   information   qualified   as Unpublished   Price   Sensitive   Information­1   (for   short   “UPSI­1”). Accordingly, the period from April 25, 2018 to May 10, 2018 has been taken as the period of UPSI­1. 15. It was further submitted that on July 7, 2018, the lead Banker of 11 PCJ,   State   Bank   of   India   (for   short   “SBI”),   refused   to   give   No Objection   Certificate   (for   short   “NOC”)   for   the   buy­back   of   equity shares.   Hence,   on   July   13,2018,   the   Board   approved   the withdrawal   of   the   buy­back   offer   and   the   same   was   informed   to the   Exchanges   after   market   hours.   It   was   submitted   that   this information   has   been   considered   as   Unpublished   Price   Sensitive Information­2   (for   short   “UPSI­2”)   as   the   same   was   likely   to materially affect the price of the shares of the company. Moreover, the information pertaining to proposed buy­back of equity shares of the company came into existence on July 7, 2018 and became public   on   July   13,   2018.   Accordingly,   the   period   from   July   7, 2018 to July 13, 2018 has been taken as period of UPSI­2. 16. It   has   been   contended   that   appellant   Balram   Garg   contravened Regulation   3(1)   of   the   PIT   Regulations   and   Section   12A(c)   of   the SEBI   Act,1992,   by   communicating   the   UPSI   to   the   appellants   in C.A.   No.7590   of   2021,   by   being   an   “insider”   and   “connected person” within the meaning of PIT Regulations, and by being privy to   discussions   and   communications   pertaining   to   buy­back   and withdrawal   of   equity   shares.   Additionally,   by   virtue   of   being   the Managing   Director   (MD)   of   the   PCJ,   Balram   Garg   was   in possession of UPSI­1 and UPSI­2. 12 17. Mr.   Datar   has   contended   that   during   the   period   02.04.2018   to 31.07.2018,   trades   were   executed   by   Appellants   in   C.A.   No.7590 of 2021 while in possession of UPSI and that they made unlawful gains   and  avoided   losses.   Trades  were   executed  from   the  trading account of Mrs. Shivani Gupta from 02.04.2018 and continued till 24.04.2018.   No   trades   were   undertaken   in   May   and   June   2018 and then sell trades were undertaken from July 6, 2018 till July 13,   2018   i.e.   during   UPSI­2.   Appellant   Mrs.   Shivani   Gupta   had 100%   concentration   in   the   scrip   of   PCJ   and   these   trades   were executed   by   Mrs.   Shivani   Gupta,   Sachin   Gupta   and   Amit   Garg, i.e. Appellant No. 1,2, and 3 respectively in C.A. No.7590 of 2021. 18. The   learned   Senior   Counsel   further   contented  that   the  Appellant No.   4   (in   C.A.   No.7590   of   2021)   i.e.   Quick   Developers   Pvt.   Ltd, took   short   position   on   13.07.2018   i.e.   just   before   information pertaining to withdrawal was communicated to the Exchanges. It is submitted that such short positions were taken in anticipation of   a   price   fall.   Appellant   Amit   Garg   and   his   wife   are   100% shareholders   of   Quick   Developers   Pvt.   Ltd.,   hence   they,   through the   trades   executed   from   the   account   of   Quick   Developers   Pvt. Ltd., avoided losses and also made profit. 19. In   the   context   of   the   family   settlement,   learned   Senior   Counsel 13 has   contended   that   such   a   settlement,   at   best,   was   an   internal division   and   does   not   imply   that   all   ties   between   the   family members   were   severed   or   that   relationship   of   appellant   Balram Garg   with   appellants   in   C.A.   No.7590   of   2021   was   estranged.   It was   further   argued   that   the   appellants   did   not   cease   to   have association with each other, which is established by the following facts: i. Sachin Gupta continued to have business transactions with   PCJ.   PCJ   even   paid   rent   to   Sachin   Gupta   to   the tune   of   Rs.4   lakhs   for   Financial   Year   2015­16,   Rs.77 lakhs for the Financial Year 2016­17 and Rs.78 lakhs for the financial Year 2017­18. ii. Sachin Gupta was the nominee of the Demat Account of late P.C. Gupta and after his death, the holdings of P.C.   Gupta   in   the   company   were   held   by   Sachin Gupta.     Hence,   it   cannot   be   said   that   the   father   and son relationship was estranged.  iii. Appellant   Balram   Garg   and   the   Appellants   No.   1,2, and 3 in C.A. No.7590 of 2021 i.e. Mrs. Shivani Gupta, Sachin   Gupta   and   Amit   Garg   share   the   same residential address. 20. Reliance was placed on the SAT order in   Utsav Pathak vs. SEBI 14 (order  dated  12.07.2020  in  Appeal  No.   430  of 2019)   wherein the   SAT   had   laid   down   the   following   ratio   by   relying   upon   the judgement of this court in  SEBI vs. Kishore R. Ajmera [(2016) 6 SCC   368]   and   US   District   Court’s   order   in   United   States   of America vs. Raj Rajaratnam and Danielle Chiesi [09 Cr 1184 (RJH)] : “From   the   aforesaid   foundational   facts,   the circumstantial   evidence   or   on   a   preponderance   of probability   by   a   logical   process   of   reasoning   from the   totality   of   the   attending   facts   and circumstances   as   stated   aforesaid,   an   irresistible inference   can   be   drawn   that   the   appellant   had passed on the price sensitive information regarding the open offer to the Tippees. Such inference taken from   the   immediate   and   proximate   facts   and circumstances   surrounding   the   events   is reasonable   and   logical   which   any   prudent   man would   arrive   at   such   a   conclusion.   The   Supreme Court   in   Kanhaiyalal   Patel   (supra)   held   that   an inferential   conclusion   from   proved   and   admitted facts  would  be  permissible  and  legally justified  so long as the same is reasonable.” The   learned   Senior   Counsel   also   submitted   that   the abovementioned   proposition   has   been   followed   by   the   SAT   in Navin Kumar Tayal & Anr. Vs SEBI   in order dated 02.08.2021 in Appeal No. 08 of 2018. 21. Mr.   Datar   concluded   his   submissions   by   stating   that   the   close relationship   of   the   appellants   in   C.A.   No.7590   of   2021   with   the 15 appellant   Balram   Garg,   especially   in   view   of   the   trading   pattern makes   it   abundantly   clear   that   the   appellants   Mrs.   Shivani Gupta, Sachin Gupta and Amit Garg were in possession of UPSI­1 & 2, who could not have got it from anywhere else except Balram Garg,   who   by   virtue   of   being   the   MD   of   the   company,   possessed the crucial UPSI.  22. For ready reference, the relevant provisions of the concerned Acts and Regulations are extracted below:  Section 11(2)(g) of the Securities and Exchange Board of India Act, 1992 “11. (1) Subject to the provisions of this Act, it shall be the duty of the Board to protect the interests of investors   in   securities   and   to   promote   the development   of,   and   to   regulate   the   securities market, by such measures as it thinks fit. (2)   Without   prejudice   to   the   generality   of   the foregoing   provisions,   the   measures   referred   to therein may provide for— (a)... (b)... (c)...  (d)... (e)... (f)... (g) prohibiting insider trading in securities; (h)… …………. ………….” Section   11(4)   of   the   Securities   and   Exchange   Board   of   India 16 Act, 1992 “[(4)   Without   prejudice   to   the   provisions   contained in   sub­sections   (1),   (2),   (2A)   and   (3)   and   section 11B, the Board may, by an order, for reasons to be recorded  in  writing,  in the   interests   of  investors  or securities   market,   take   any   of   the   following measures,   either   pending   investigation   or   inquiry or   on   completion   of   such   investigation   or   inquiry, namely:— (a)   suspend   the   trading   of   any   security   in   a recognised stock exchange; (b)   restrain   persons   from   accessing   the   securities market and prohibit any person associated with   securities   market   to   buy,   sell   or   deal   in securities; (c)   suspend   any   office­bearer   of   any   stock exchange or self­regulatory organisation from holding such position; (d)  impound and retain the proceeds or securities in respect   of   any   transaction   which   is   under investigation; (e)   attach,   after   passing   of   an   order   on   an application made for approval by the Judicial Magistrate of the first class having jurisdiction, for a   period   not   exceeding   one   month,   one   or   more bank   account   or   accounts   of   any   intermediary   or any   person   associated   with   the   securities   market in   any   manner   involved   in   violation   of   any   of   the provisions of this Act, or the rules or the regulations made thereunder: Provided   that   only   the   bank   account   or   accounts   or any   transaction   entered   therein,   so   far   as   it   relates   to the proceeds actually involved in violation of any of the provisions   of   this   Act,   or   the   rules   or   the   regulations made thereunder shall be allowed to be attached; 17 (f)   direct   any   intermediary   or   any   person associated   with   the   securities   market   in   any manner   not   to   dispose   of   or   alienate   an   asset forming   part   of   any   transaction   which   is   under investigation: Provided   that the Board may, without prejudice to the provisions   contained   in   sub­section   (2)   or   sub­section (2A), take any of the measures specified in clause (d) or clause   (e)   or   clause   (f),   in   respect   of   any   listed   public company or a public company (not being intermediaries referred   to   in   section   12)   which   intends   to   get   its securities   listed   on   any   recognised   stock   exchange where   the   Board   has   reasonable   grounds   to   believe that   such   company   has   been   indulging   in   insider trading   or   fraudulent   and   unfair   trade   practices relating to securities market. Provided further  that the Board shall, either before or after   passing   such   orders,   give   an   opportunity   of hearing to such intermediaries or persons concerned.]”   (emphasis supplied) Section   12A   of   the   Securities   and   Exchange   Board   of   India Act, 1992 “ Prohibition of manipulative and deceptive devices, insider   trading   and   substantial   acquisition   of securities or control . 12A. No person shall directly or indirectly— (a)   use   or   employ,   in   connection   with   the   issue, purchase   or   sale   of   any   securities   listed   or proposed   to   be   listed   on   a   recognized   stock exchange, any manipulative  or deceptive  device  or contrivance   in   contravention   of   the   provisions   of this   Act   or   the   rules   or   the   regulations   made thereunder; 18 (b)   employ   any   device,   scheme   or   artifice   to defraud   in   connection   with   issue   or   dealing   in securities which are listed or proposed to be listed on a recognised stock exchange; (c)   engage in any act, practice, course of business which operates or would operate as fraud or deceit upon   any   person,   in   connection   with   the   issue, dealing in securities which are listed or proposed to be   listed   on   a   recognised   stock   exchange,   in contravention   of   the   provisions   of   this   Act   or   the rules or the regulations made thereunder; (d)  engage in insider trading; (e) deal   in   securities   while   in   possession   of material   or   non­public   information   or   communicate such   material   or   non­public   information   to   any other person, in a manner which is in contravention of   the   provisions   of   this   Act   or   the   rules   or   the regulations made thereunder; (f) acquire   control   of   any   company   or   securities more than the percentage of equity share capital of a company whose securities are listed or proposed to   be   listed   on   a   recognised   stock   exchange   in contravention   of   the   regulations   made   under   this Act.]”   (emphasis supplied) Section   15G   of   the   Securities   and   Exchange   Board   of   India Act, 1992 “Penalty for insider trading.   15G.If any insider who,— 19 (i)   either   on   his   own   behalf   or   on   behalf   of   any other   person,   deals   in   securities   of   a   body corporate   listed   on   any   stock   exchange   on   the basis   of   any   unpublished   price­sensitive information; or (ii)   communicates   any   unpublished   price­sensitive information   to   any   person,   with   or   without   his request   for   such   information   except   as   required   in the ordinary course of business or under any law; or (iii)   counsels,   or   procures   for   any   other   person   to deal in any securities of any body corporate on the basis of unpublished price­sensitive information, shall   be   liable   to   a   penalty   81[which   shall   not   be   less than ten lakh rupees but which may extend to twenty­ five   crore   rupees   or   three   times   the   amount   of   profits made out of insider trading, whichever is higher].”   (emphasis supplied) Securities and Exchange Board of India (Prohibition of Insider Trading) Regulations, 2015 Definitions. 2. (1) In   these   regulations,   unless   the   context otherwise   requires,   the   following   words, expressions   and   derivations   therefrom   shall   have the   meanings   assigned to   them as   under:– (a)   “Act”   means   the   Securities   and   Exchange Board   of India   Act,   1992   (15   of 1992); (b)   “Board”   means   the   Securities   and   Exchange Board   of India; (c) “compliance   officer”   means   any   senior officer,   designated   so   and   reporting   to   the board   of   directors   or   head   of   the   organization 20 in   case   board   is   not   there,   who   is   financially literate   and   is   capable   of   appreciating requirements   for   legal   and   regulatory compliance   under   these   regulations   and who   shall   be   responsible   for   compliance   of policies, procedures, maintenance of records, monitoring   adherence   to   the   rules   for   the preservation   of   unpublished   price   sensitive information,   monitoring   of   trades   and   the implementation   of   the   codes   specified   in these   regulations   under   the   overall supervision   of   the   board   of   directors   of   the listed   company   or   the   head   of   an organization, as the case   may   be. (d)   "connected person"  means,­ (i) any   person   who   is   or   has   during   the   six months   prior   to   the   concerned   act   been associated   with   a   company,   directly   or indirectly,   in   any   capacity   including   by reason   of   frequent   communication   with   its officers   or   by   being   in   any   contractual, fiduciary or employment relationship or by being   a   director,   officer   or   an   employee   of the   company   or   holds   any   position including   a   professional   or   business relationship   between   himself   and   the company   whether   temporary   or permanent,   that   allows   such   person, directly   or   indirectly,   access   to unpublished   price   sensitive   information   or is   reasonably   expected   to   allow   such access. (ii) Without prejudice  to  the generality of the   foregoing,   the   persons   falling   within the following categories shall be deemed to be   connected   persons   unless   the   contrary is established, ­ (a)     an   immediate   relative   of   connected 21 persons specified in clause (i); or (b)         a   holding   company   or   associate company or subsidiary company; or (c)          an intermediary as specified in section 12   of   the   Act   or   an   employee   or   director thereof; or (d) an investment company, trustee company, asset   management   company   or   an employee or director thereof; or (e)           an   official   of   a   stock   exchange   or   of clearing house or corporation; or (f)           a   member   of   board   of   trustees   of   a mutual   fund   or   a   member   of   the   board   of directors   of   the   asset   management company   of   a   mutual   fund   or   is   an employee thereof; or (g)           a   member   of   the   board   of   directors   or an   employee,   of   a   public   financial institution   as   defined   in   section   2   (72)   of the Companies Act, 2013; or (h) an   official   or   an   employee   of   a   self­ regulatory   organization   recognised   or authorized by the Board; or (i)        a banker of the company; or (j)       a concern, firm, trust, Hindu undivided family, company or association of persons wherein   a   director   of   a   company   or   his immediate   relative   or   banker   of   the company,   has   more   than   ten   per   cent.   of the holding or interest; NOTE : It   is   intended   that   a   connected   person   is one   who   has   a   connection   with   the  company that is expected to put him in possession of unpublished price   sensitive   information.   Immediate   relatives and other categories of persons specified above are also   presumed   to   be   connected   persons   but   such   a presumption   is   a   deeming   legal   fiction   and   is rebuttable. This definition is also intended to bring into   its   ambit   persons   who   may   not   seemingly 22 occupy   any   position   in   a   company   but   are   in regular   touch   with   the   company   and   its   officers and   are   involved   in   the   know   of   the   company’s operations.   It   is   intended   to   bring   within   its   ambit those   who   would   have   access   to   or   could   access unpublished   price   sensitive   information   about   any company   or   class   of   companies   by   virtue   of   any connection   that   would   put   them   in   possession   of unpublished price   sensitive   information. (e) "generally   available   information"   means information that is accessible to the public on a non­discriminatory basis; NOTE: It   is   intended   to   define   what   constitutes generally   available   information   so   that   it   is   easier to   crystallize   and   appreciate   what   unpublished price   sensitive   information   is.   Information published   on   the   website   of   a   stock   exchange, would ordinarily be considered generally available. (f) “immediate relative”   means a spouse of a person,   and   includes   parent,   sibling,   and child of such person or of the spouse, any of whom   is   either   dependent   financially   on such   person,   or   consults   such   person   in taking   decisions   relating   to   trading   in securities; NOTE: It is intended that the immediate relatives of a   “connected   person”   too   become   connected persons   for   purposes   of   these   regulations.   Indeed, this is a rebuttable presumption. (g) "insider"  means any person who is: (i)  a connected person; or (ii) in   possession   of   or   having   access   to unpublished   price   sensitive information; NOTE: Since   “generally   available   information”   is defined, it is intended that anyone in possession of 23 or   having   access   to   unpublished   price   sensitive information   should   be   considered   an   “insider” regardless   of   how   one   came   in   possession   of   or had   access   to   such   information.   Various circumstances   are   provided   for   such   a   person   to demonstrate   that   he   has   not   indulged   in   insider trading.   Therefore,   this   definition   is   intended   to bring within its reach any person who is in receipt of   or   has   access   to   unpublished   price   sensitive information.   The   onus   of   showing   that   a   certain person   was   in   possession   of   or   had   access   to unpublished price sensitive information at the time of   trading   would,   therefore,   be   on   the   person leveling the charge after which the person who has traded   when   in   possession   of   or   having   access   to unpublished   price   sensitive   information   may demonstrate that he was not in such possession or that he has not traded or or he could not access or that   his   trading   when   in   possession   of   such information   was   squarely   covered   by   the exonerating circumstances. (h)  "promoter"………………………………… (i) “securities”………………………………... (j) “specified”…………………………………. (k)  “takeover regulations” …………………. (l) "trading"   means   and   includes   subscribing, buying,   selling,   dealing,   or   agreeing   to subscribe,   buy,   sell,   deal   in   any   securities, and "trade" shall be construed accordingly; NOTE:    Under the parliamentary mandate, since the Section 12A (e) and Section 15G of the Act employs the   term   'dealing   in   securities',   it   is   intended   to widely define the term “trading” to include dealing. Such   a   construction   is   intended   to   curb   the activities   based   on   unpublished   price   sensitive information which are strictly not buying, selling or subscribing,   such   as   pledging   etc   when   in possession   of   unpublished   price   sensitive information. 24 (m) “trading day” …………………………… (n)         "unpublished   price   sensitive information"   means   any   information, relating   to   a   company   or   its   securities, directly   or   indirectly,   that   is   not   generally available   which   upon   becoming   generally available,   is   likely   to   materially   affect   the price   of   the   securities   and   shall,   ordinarily including   but   not   restricted   to,   information relating to the following: – (i) financial results; (ii) dividends; (iii) change in capital structure; (iv) mergers,   de­mergers,   acquisitions, delistings,   disposals   and   expansion of   business   and   such   other transactions; (v) changes   in   key   managerial personnel. (vi) material   events   in   accordance   with the listing agreement NOTE:      It  is intended that information relating to a company   or   securities,   that   is   not   generally available   would   be   unpublished   price   sensitive information   if   it   is   likely   to   materially   affect   the price   upon   coming   into   the   public   domain.   The types   of   matters   that   would   ordinarily   give   rise   to unpublished   price   sensitive   information   have   been listed   above   to   give   illustrative   guidance   of unpublished price sensitive information. (2)      Words and expressions used and not defined in   these   regulations   but   defined   in   the   Securities and   Exchange   Board   of   India   Act,   1992   (15   of 1992),   the   Securities   Contracts   (Regulation)   Act, 25 1956   (42   of   1956),   the   Depositories   Act,   1996   (22 of   1996)   or   the   Companies   Act,   2013   (18   of   2013) and   rules   and   regulations   made   thereunder   shall have   the   meanings   respectively   assigned   to   them in those legislation. CHAPTER – II RESTRICTIONS ON COMMUNICATION AND  TRADING BY INSIDERS Communication   or   procurement   of unpublished price sensitive information. 3. (1)   No   insider   shall   communicate,   provide,   or allow   access   to   any   unpublished   price   sensitive information,   relating   to   a   company   or   securities listed   or   proposed   to   be   listed,   to   any   person including   other   insiders   except   where   such communication   is   in   furtherance   of   legitimate purposes,   performance   of   duties   or   discharge   of legal obligations. NOTE: This   provision   is   intended   to   cast   an obligation   on   all   insiders   who   are   essentially persons   in   possession   of   unpublished   price sensitive   information   to   handle   such   information with   care   and   to   deal   with   the   information   with them when transacting their business strictly on a need­to­know   basis.   It   is   also   intended   to   lead   to organisations  developing practices  based  on need­ to­know   principles   for   treatment   of   information   in their possession. (2) No   person   shall   procure   from   or   cause   the communication by any insider of unpublished price sensitive   information,   relating   to   a   company   or securities   listed   or   proposed   to   be   listed,  except   in furtherance   of   legitimate   purposes,   performance   of duties or discharge of legal obligations. 26 NOTE: This   provision   is   intended   to   impose   a prohibition   on   unlawfully   procuring   possession   of unpublished   price   sensitive   information. Inducement   and   procurement   of   unpublished   price sensitive   information   not   in   furtherance   of   one’s legitimate   duties   and   discharge   of   obligations would be illegal under this provision. (3) Notwithstanding   anything   contained   in   this regulation,   an   unpublished   price   sensitive information   may   be   communicated,   provided, allowed access to or procured, in connection with a transaction that would:– (i) entail an obligation to make an open offer under   the   takeover   regulations   where   the board of directors of the 9[listed] company is   of   informed   opinion   that   10[sharing   of such information] is in the best interests of the company; NOTE : It   is   intended   to   acknowledge   the   necessity of   communicating,   providing,   allowing   access   to   or procuring UPSI for substantial transactions such as takeovers,   mergers   and   acquisitions   involving trading   in   securities   and   change   of   control   to assess   a   potential   investment.   In   an   open   offer under the takeover regulations, not only would the same   price   be   made   available   to   all   shareholders of   the   company   but   also   all   information   necessary to   enable   an   informed   divestment   or   retention decision   by   the   public   shareholders   is   required   to be   made   available   to   all   shareholders   in   the   letter of offer   under   those   regulations . (ii) not attract the obligation to make an open offer   under   the   takeover   regulations   but where   the   board   of   directors   of   the 27 11[listed]   company   is   of   informed   opinion 12[that   sharing   of   such   information]   is   in the best interests of the company and the information   that   constitute   unpublished price sensitive information is disseminated to   be   made   generally   available   at   least two   trading   days   prior   to   the   proposed transaction being effected in such form as the board of directors may determine 13[to be   adequate   and   fair   to   cover  all   relevant and material facts]. NOTE:    It   is   intended   to   permit   communicating, providing,   allowing   access   to   or   procuring   UPSI also in transactions that do not entail an open offer obligation   under   the   takeover   regulations   14[when authorised   by   the   board   of   directors   if   sharing   of such   information]   is   in   the   best   interests   of   the company.   The   board   of   directors,   however,   would cause public disclosures of such unpublished price sensitive   information   well   before   the   proposed transaction to rule out any information asymmetry in the market. (4) For purposes  of  sub­regulation (3), the  board  of directors   shall   require   the   parties   to   execute agreements   to   contract   confidentiality   and   non­ disclosure   obligations   on   the   part   of   such   parties and such parties shall keep information so received confidential,   except   for   the   purpose   of   sub­ regulation   (3),   and   shall   not   otherwise   trade   in securities   of   the   company   when   in   possession   of unpublished price sensitive information. Trading   when   in   possession   of   unpublished price sensitive information. 4. (1) No insider shall trade in securities that are listed or proposed to be listed on a stock exchange when   in   possession   of   unpublished   price   sensitive 28 information: Provided   that   the   insider   may   prove   his   innocence by   demonstrating   the   circumstances   including   the following: – (i) the   transaction   is   an   off­market   inter­se transfer between 18[insiders] who were in possession of the same unpublished  price sensitive   information   without   being   in breach   of   regulation   3   and   both   parties had made a conscious and informed trade decision. (ii) in the case of non­individual insiders:­ a. the individuals who were in possession of   such   unpublished   price   sensitive information   were   different   from   the individuals   taking   trading   decisions and   such   decision­making   individuals were   not   in   possession   of   such unpublished   price   sensitive information   when   they   took   the decision   to trade; and b. appropriate   and   adequate arrangements   were   in   place   to   ensure that   these   regulations   are   not   violated and   no   unpublished   price   sensitive information   was   communicated   by   the individuals   possessing   the   information to   the   individuals   taking   trading decisions   and   there   is   no   evidence   of such   arrangements   having   been breached; (iii) the   trades   were   pursuant   to   a   trading plan   set   up  in   accordance   with  regulation 5. NOTE:   When   a   person   who   has   traded   in securities   has   been   in   possession   of   unpublished price   sensitive   information,   his   trades   would   be 29 presumed   to   have   been   motivated   by   the knowledge   and   awareness   of   such   information   in his possession. The reasons for which he trades or the   purposes   to   which   he   applies   the   proceeds   of the transactions are not intended to be relevant for determining   whether   a   person   has   violated   the regulation.   He   traded   when   in   possession   of unpublished   price   sensitive   information   is   what would   need   to   be   demonstrated   at   the   outset   to bring   a   charge.   Once   this   is   established,   it   would be   open   to   the   insider   to   prove   his   innocence   by demonstrating   the   circumstances  mentioned  in  the proviso,   failing   which   he   would   have   violated   the prohibition. (2)   In   the   case   of   connected   persons   the   onus   of establishing,   that   they   were   not   in   possession   of unpublished price sensitive information, shall be on such   connected   persons   and   in   other   cases,   the onus would be on the Board. (3) The   Board   may   specify   such   standards   and requirements,   from   time   to   time,   as   it   may   deem necessary for the purpose of these regulations. 23. We have heard learned counsel for the parties at length and have carefully perused the record. 24. The   submission   of   the   Respondent   that   appellant   Balram   Garg contravened   Regulation   3(1)   of   the   PIT   Regulations   and   section 12A(c)   of   the   SEBI   Act,   by   communicating   the   UPSI   to   the appellants   in   C.A.   No.7590   of   2021,   being   an   “insider”   and “connected   person”   within   the   meaning   of   PIT   Regulations   is   not worthy of acceptance.  The Securities Appellate Tribunal has erred in   upholding   the   order   of   the   Whole   Time   Member   of   SEBI   as   it 30 has   failed   to   independently   assess   the   evidence   and   material   on record while exercising its jurisdiction as the first appellate court. As   reiterated   by   this   Court   in   a   catena   of   judgements,   it   is   the duty   of   the   first   court   of   appeal   to   deal   with   all   the   issues   and evidence   led   by   the   parties   on   both,   the   questions   of   law   as   well as   questions   of   fact   and   then   decide   the   issue   by   providing adequate reasons for its findings. Unfortunately, the SAT failed to apply   its   mind   on   the   issues   raised   by   the   parties   and   routinely affirmed the findings of the WTM without dealing with the issues at hand. In this context, this Court has held in   H.K.N. Swami v. Irshad Basith [(2005) 10 SCC 243]  that: “The first appeal has to be decided on facts as well as on law. In the first appeal parties have the right to   be   heard   both   on   questions   of   law   as   also   on facts   and   the   first   appellate   court   is   required   to address itself to all issues and decide the case by giving   reasons.   Unfortunately,   the   High   Court,   in the   present   case   has   not   recorded   any   finding either   on   facts   or   on   law.   Sitting   as   the   first appellate court it was the duty of the High Court to deal with all the issues and the evidence led by the parties before recording the finding regarding title.” The   above   position   was   reiterated   by   this   Court   in   UPSRTC   vs Mamta [(2016) 4 SCC 172] . 25. The SAT again fell in error when in spite of observing that there is no direct evidence which suggests as to who had disseminated the 31 insider   information   to   the   appellants   in   C.A.   No.7590   of   2021,   it concluded on mere “preponderance of probability” that it was late P.C.   Gupta   as   well   as   appellant   Balram   Garg   who   disseminated both UPSI to the appellants in C.A. No.7590 of 2021. 26. Importantly, the WTM arrived at the finding that the appellants in C.A.   No.7590   of   2021,   namely,   Mrs.   Shivani   Gupta,   Sachin Gupta,   Amit   Garg   and   Quick   Developers   Pvt.   Ltd.   were   not “connected   persons”   qua   the   appellant   Balram   Garg.   The   WTM held that:  “I   also   note   that   it   is   not   the   case   in  the   SCN   that Noticee   no.1,   2   and   3   were   in   any   contractual, fiduciary   or   employment   relationship   with   the company,   or   were   the   director   or   officer   of   the company,   during   the   past   6   months   of   the   alleged act of insider trading. Noticee No. 1 and 2 seem to be in the employment of the company but that was way   back   in   2015.   I   also   note   that   the   SCN   has also   not   identified   that   Noticee   no.   1,2,3   or   4   had any   professional   or   business   relationship   with   the company, that allows the said Noticees, directly or indirectly,   access   to   unpublished   price   sensitive information.   In   view   of   the   above,   I   find   that Noticee   no.   1,2,3   and   4   cannot   be   treated   as ‘connected persons’ in terms of Reg. 2(1)(d)(i) of PIT Regulations, 2015.”  [emphasis supplied] 27. In our opinion, two important findings of the WTM and SAT need to be re­examined by this Court to adequately decide the present set of appeals.  Firstly ,  Whether the WTM and SAT rightly rejected 32 the   claim   of   estrangement   of   the   appellants   in   C.A.   No.7590   of 2021, namely, Mrs. Shivani Gupta, Sachin Gupta and Amit Garg? Secondly,   could the aforementioned appellants be rightly held to be   “insiders”   in   terms   of   Regulation   2(1)(g)(ii)   of   the   PIT Regulations,   only   and   entirely   on   the   basis   of   circumstantial evidence? 28. The   appellants   in   C.A.   No.7590   of   2021,   namely,   Mrs.   Shivani Gupta,   Sachin   Gupta   and   Amit   Garg,   claimed   before   the   WTM and   SAT   that   they   were   estranged   from   the   family   and   did   not have   the   required   connection   with   the   appellant   Balram   Garg, who was the MD of the PCJ at the relevant time period. However, we are of the opinion that the WTM and SAT wrongly rejected this claim   of   the   Appellants   in   C.A.   No.7590   of   2021   without appreciating the facts and evidence as was produced before them. The WTM and SAT ought to have appreciated the relevant facts for ascertaining the true nature of relationship between the parties. 29. To understand the abovementioned relationship, it is pertinent to note   that   PCJ   was   promoted   in   2005   by   three   brothers   viz.   P.C. Gupta   [since   deceased],   Amar   Chand   Garg   and   Balram   Garg (Appellant in C.A. No. 7054 of 2021 ). Subsequently, due to certain differences, Amar Chand Garg and his branch of the family exited 33 the   Company   by   entering   into   a   family   arrangement   dated 01.07.2011   whereby   their   shareholding   in   the   company   was reduced   to   a   meagre   0.70%.   In   September,   2011,   Amar   Chand Garg   also   resigned   as   the   Vice   Chairman   of   the   company   and disassociated   himself   from   the   company.   Further,   the   record reveals   that   the   son   of   Amar   Chand   Garg,   i.e.   Amit   Garg   (3 rd Appellant in C.A. No.7590 of 2021) was never associated with the company. On 31.03.2015, on account of certain disputes that had arisen   between   Sachin   Gupta   (2 nd   Appellant   in   C.A.   No.7590   of 2021) and his parents P.C. Gupta and Smt. Krishna Devi, Sachin Gupta, so  as to  exit the company  along  with  his family, resigned from   his   position   as   President   (Gold   Manufacturing)   of   the Company   and   Mrs.  Shivani   Gupta   (1 st   Appellant  in   C.A.  No.7590 of 2021 and wife of Sachin Gupta) also resigned from her post of Senior  Assistant  Manager, Karol Bagh Store of  PCJ. Importantly, both   Sachin   Gupta   and   Smt.   Shivani   Gupta   were,   at   no   point   of time, Directors of PCJ. 30. Subsequently, late P.C. Gupta and his son Sachin Gupta entered into   another   family   arrangement   dated   10.04.2015   whereby   P.C. Gupta and his wife agreed to transfer at least 1,60,00,000 shares of   the   company   to   Sachin   Gupta   and   his   family,   and   in   lieu 34 thereof Sachin Gupta and his family agreed not to have any right whatsoever in the immovable and movable property of P.C. Gupta and   his   wife.   However,   Sachin   Gupta   and   his   wife   Smt.   Shivani Gupta   were   permitted   to   use   the   property   at   1­C,   Court   Road, Civil   Lines,   Delhi   for   residential   purposes   only.   It   is   pertinent   to note   here   that   the   said   plot   of   land   is   a   large   tract   of   land   and separate   buildings   were   constructed   thereon.   P.C.   Gupta   and Sachin Gupta, along with their families, resided in separate floors of   the   same   building,   whereas   Amit   Garg   and   Balram   Garg resided in separate buildings. 31. Post   the   agreed   transfer   of   shares   by   P.C.   Gupta   and   his   wife, Sachin   Gupta   and   his   wife   Smt.   Shivani   Gupta   inter   alia,   sold some shares of the company from 02.04.2018 to 13.07.2018. This aforesaid   trade   in   shares   was   the   subject   matter   of   investigation by   the   Respondent/SEBI   as   it   was   contented   by   SEBI   that   the abovementioned   trade   was   based   on   UPSI   and   hence   was   in contravention of SEBI Act and PIT Regulations. The WTM and SAT erred   in   not   appreciating   the   aforementioned   facts   which adequately   establish   that   the   there   was   a   breakdown   of   ties between both the parties, both at personal and professional level, and  that  the  said estrangement  happened much  prior   to the two 35 UPSI.   Hence,   we   are   of   the   opinion   that   when   the   two   family arrangements  (dated 01.07.2011  and 10.04.2015) are considered in   their   right   perspective,   it   adequately   demonstrates   that   there was   a   breakdown   of   relations   between   the   parties.   Additionally, given the fact that  the entire case against the  appellants    for  the offence   of   insider   trading   was   based   on   the   nature   of   close relationship between the parties, once it has been rightly held by the   WTM   that   the   appellants   are   neither   “connected   persons” within the meaning of Regulation 2(1)(d) nor “immediate relatives” within   the   meaning   of   Regulation   2(1)(f)   of   PIT   Regulation,   the question   of   ipso   facto   relying   on   the   nature   of   relationship between the  parties to come to the conclusion  that they  were “in possession   of   or   having   access   to   UPSI”   while   trading   with   the shares of the company is legally unsustainable.  32. Moreover,  we  find  merit  in  the   submission  of  the   counsel  for   the appellants   in   C.A.   No.7590   of   2021   that   even   assuming   that   the said family arrangements did not result in complete estrangement of   social   relations   between   the   parties,   the   SAT   could   not,   by virtue of this very fact, discharge SEBI of the onus of proof placed on them to prove that the Appellants were in possession of UPSI. In our opinion, the approach adopted by the SAT turns the SEBI 36 Act on its head as it places the burden of proving that there was a complete breakdown of ties between the parties on the Appellants in C.A. No.7590 of 2021 while conveniently ignoring the fact that the  onus was actually  on  SEBI  to  prove that  the appellants were in  possession  of or  having  access to  UPSI. The legislative note to Regulation 2(1)(g) makes the above position of law explicitly clear. It states that: “... The onus   of   showing   that   a   certain   person was   in     possession     of   or     had     access     to unpublished     price     sensitive     information     at     the time   of trading would, therefore, be on the person leveling the charge after which the person who has traded  when  in  possession  of or  having  access to   unpublished     price     sensitive   information   may demonstrate that he was not in such possession or that   he   has   not   traded   or   he   could   not   access   or that   his   trading   when   in   possession   of   such information   was   squarely   covered   by   the exonerating circumstances.”  33. The second question before us is that could the appellants in C.A. No.7590   of   2021,   be   rightly   held   to   be   “insiders”   in   terms   of regulation   2(1)(g)(ii)   of   the   PIT   Regulations,   only   and   entirely   on the basis of circumstantial evidence?  34. In   this   context,   it   is   important   to   highlight   that   the   two   major Corporate   Announcements,   purportedly   related   to   a   change   in company’s capital structure, which were: i. UPSI­1 [Period between 25.04.2018 to 10.05.2018]: 37 The   announcement   of  the   Company   on   10.05.2018   to buy   back   up   to   1,21,14,285   fully   paid   up   equity shares   of   Rs.   10/­   each   at   a   price   of   Rs.   350/­   per equity share. ii. UPSI­2 [Period between 07.07.2018 to 13.07.2018]: The   announcement   of   the   company   withdrawing   their buy­back   offer   due   to   non­receipt   of   NOC   from   State Bank of India. 35. After carefully and extensively perusing the records, we have come to the conclusion that the SAT erred in holding the appellants in C.A. No.7590 of 2021 to be “insiders” in terms of Regulation 2(1) (g)(ii)   of   the   PIT   Regulations   on   the   basis   of   their   trading   pattern and   their   timing   of   trading   (circumstantial   evidence).   The reasoning of the SAT is   ex facie   contrary to the records, as would be  evident   from   the  forthcoming  discussion  wherein  our  analysis of the alleged transactions has been divided into three phases viz. Phase­I   [Period   from   02.04.2018   to   24.04.2018],   Phase­II   [Period from   22.06.2018   to   06.07.2018]   and   Phase­III   [Period   from 07.07.2018 to 13.07.2018]. 36. Phase­I   [02.04.2018   to   24.04.2018   i.e.   Pre   UPSI­1   Period ]: Appellant   Mrs.   Shivani   Gupta   sold   shares   gifted   to   her   by   P.C. Gupta  and Smt. Krishna  Devi (as part of the family  arrangement 38 dated 10.04.2015) for personal and commercial reasons. The said shares were sold for a price of Rs. 300 per share during the said period.   However,   since   the   price   of   the   shares   kept   falling,   Mrs. Shivani   decided  to   stop   selling   shares   on   24.04.2018.  Further,  if we   presume   that   she   had   internal   knowledge   of   the   company’s affair   including   the   impending   buy­back   offer,   it   would   be reasonable  to  assume that  she would  not  have  sold such  a large chunk   of   shares   (74,35,071   shares)   in   the   pre­UPSI­1   period when the prices of the shares were falling and would have instead chosen   to   wait   for   the   buy­back   offer.   This   also   assumes importance   since   SEBI   itself,   vide   its   show­cause   notice   dated 24.04.2020   had   dropped   the   charges   with   respect   to   the   UPSI­1 period.   This   would   mean   that   the   notional   loss   purportedly avoided by appellant Mrs. Shivani Gupta was only for the shares traded   during   the   UPSI­II   Period,   and   even   according   to   SEBI, there was no case that she made any money or  avoided any loss by trading in the shares of the company during the UPSI­1 Period. 37. Phase­II   [22.06.2018   to   06.07.2018   i.e.   Pre­   UPSI­II   Period] : PCJ had requested SBI to issue a NOC for the proposed buy­back offer   on   07.07.2018   and   the   said   request   was   rejected   on   the same day by the SBI. However, even before the said refusal by the 39 SBI,   the   appellant   Mrs.   Shivani   Gupta   had   sold   1,00,000   shares on 06.07.2018 at a much lower price than the price at which the shares were sold earlier. On the date on which these shares were sold,   the   UPSI­2   had   not   even   come   into   existence.   If   the arguments   of   the   respondent   hold   any   water,   the   Appellants should have waited till UPSI­2 and would only have subsequently offloaded   maximum   number   of   shares   during   the   said   period   to avoid   any   notional   loss.   However,   the   records   undercut   the   logic adopted   by   the   respondent/SEBI   for   the   reason   that   the appellants   were   not   in   possession   of   the   UPSI­2   and   hence   the appellants started selling the shares even before the UPSI­2 came into existence.  38. Phase­III   [07.07.2018   to   13.07.2018   i.e.   UPSI­II   Period ]:   The Appellant   Mrs. Shivani   Gupta  sold  only  15,00,000  shares  during this period as opposed to the 74,35,071 shares that were sold at an   earlier   point   of   time   (Pre­UPSI­1   Period).   Importantly, notwithstanding   the   fact   that   the   appellant   Mrs.   Shivani   Gupta sold 15,00,000 shares, she continued to hold 12,84,111 shares of the company, out of the total that were transferred to her by way of   the   family   arrangement.   These   above   factors   undercut   the argument of SEBI that the appellants sold huge number of shares 40 during UPSI­2 period because they had the information that once the information of withdrawal of buy­back offer by PCJ was made public, the price of the shares would drastically fall. Moreover, the data   reveals   that   the   share   price   of   the   PCJ   shares   consistently fell   during   the   investigation   period   and   therefore   it   would   be incorrect   to   say   that   the   price   of   the   shares   fell   only   upon announcement of the withdrawal of the buyback offer. In fact, the records reveal that even after the announcement of the buy­back offer,   there   was   no   increase   in   the   share   prices   of   the   company. Resultantly, the  appellants  stopped selling  shares on  13.07.2018 because   they   believed   that   the   market   price   continued   to   fall   so badly   that   the   shares   possessed   by   them   were   not   being   valued accurately   in   the   market.   Hence,   the   appellants   decided   to constitute to hold their shareholdings. 39. In such view of the matter, we are of the opinion that there is no correlation   between   the   UPSI   and   the   sale   of   shares   undertaken by   the  appellants  in  C.A. No.7590 of  2021. The  said  decisions  of selling the shares and the timings thereof were purely a personal and   commercial   decision   undertaken   by   them   and   nothing   more can be read into those decisions. If the appellants did possess the UPSIs, we are unable to understand that why would the appellant 41 Mrs. Shivani Gupta sell only 15,00,000 shares during this period as   opposed   to   the   74,35,071   shares   that   were   sold   at   an   earlier point   of   time   (Pre­UPSI­1   Period)   and   still   continue   to   hold 12,84,111 shares of the  company  that could have also been sold along with the 15,00,000 shares that were sold during the UPSI­2 period. 40. We   are   also   of   the   opinion   that   in   the   absence   of   any   material available on record to show frequent communication between the parties,   there   could   not   have   been   a   presumption   of communication   of   UPSI   by   the   appellant   Balram   Garg.   The trading pattern of the appellants in C.A. No.7590 of 2021 cannot be   the   circumstantial   evidence   to   prove   the   communication   of UPSI by the appellant Balram Garg to the other appellants in C.A. No.7590   of   2021.   It   would   also   be   pertinent   to   note   here   that Regulation   3   of   the   PIT   Regulations,   which   deals   with communication of UPSI, does not create a deeming fiction in law. Hence,   it   is   only   through   producing   cogent   materials   (letters, emails, witnesses etc.) that the said communication of UPSI could be   proved   and   not   by   deeming   the   communication   to   have happened   owing   to   the   alleged   proximity   between   the   parties.   In this   context,   even   the   show­cause   notices   do   not   allege   any 42 communication between the Appellant Balram Garg and the other appellants   in   C.A.   No.7590   of   2021.   This   is   evident   from   the following extract of the order of the WTM: “A   perusal   of   the   SCNs   shows   that   allegations   of Noticees   no.   1   to   4   being   connected   person   under Regulation 2(1)(d)(i) seems to have been proceeded on the basis of inference drawn that Noticees no. 1 to   3   being   relatives   of   Late   Shri   Padam   Chand Gupta   who   was   promotor   and   chairman   of   PC Jewellers, and Noticee no. 5 who was the MD of PC Jewellers,   would   be   having   frequent communication   with   Late   Shri   Gupta   and   Noticee No. 5. However, here I note that as per Regulation 2(1)(d)(i)   ,   association   by   virtue   of   frequent communication   with   the   officer   of   the   company must   be   arising   in   the   discharge   of   his/her   duty towards   the   company.   The   SCNs   does   not   allege that   there   was   any   communication   between Noticee   no.   5   and   Noticee   no.   1   to   4,   arising   out discharge of any duty owed by Noticee no. 1,2,3 or 4 to the compoany.”      [emphasis supplied] 41. This   Court   in   Hanumant   vs.   State   of   Madhya   Pradesh   [AIR 1952 Supreme Court 343]  has held that: “Assuming   that   the   accused   Nargundkar   had taken the tenders  to his  house, the prosecution, in order   to   bring   the   guilt   home   to   the   accused,   has yet   to   prove   the   other   facts   referred   to   above.   No direct   evidence   was   adduced   in   proof   of   those facts. Reliance was placed by the prosecution and by the  courts below on certain circumstances, and intrinsic   evidence   contained   in   the   impugned document,   Exhibit   P­3A.   In   dealing   with circumstantial   evidence   the   rules   specially applicable to such evidence must be borne in mind. 43 In   such   cases   there   is   always   the   danger   that conjecture or suspicion may take the place of legal proof   and therefore it is right to recall the warning addressed by Baron Alderson, to the jury in Reg v. Hodge ((1838) 2 Lew. 227), where he said :­ "The   mind   was   apt   to   take   a   pleasure   in adapting   circumstances   to   one   another,   and even   in   straining   them   a   little,   if   need   be,   to force   them   to   from   parts   of   one   connected whole; and the more ingenious the mind of the individual,   the   more   likely   was   it,   considering such   matters   to   overreach   and   mislead   itself, to   supply   some   little   link   that   is   wanting,   to take   for   granted   some   fact   consistent   with   its previous   theories   and   necessary   to   render them complete." It   is   well   to   remember   that   in   cases   where   the evidence   in   of   a   circumstantial   nature,   the circumstances from which the conclusion of guilt is to   be   drawn   should   in   the   first   instance   be   fully established, and all the facts so established should be   consistent   only   with   the   hypothesis   of   the   guilt of the accused. Again, the circumstances should be of   a   conclusive   nature   and   pendency   and   they should be such as to exclude every hypothesis but the   one   proposed   to   be   proved.   In   other   words, there   must   be   a  chain   of   evidence   so   far   complete as   not   to   leave   any   reasonable   ground   for   a conclusion   consistent   with   the   innocence   of   the accused   and   it   must   be   such   as   to   show   that within   all   human   probability   the   act   must   have been   done   by   the   accused.   In   spite   of   the   forceful arguments   addressed   to   us   by   the   learned Advocate­General   on   behalf   of   the   State   we   have not been able to discover any such evidence either intrinsic within Exhibit P­3A or outside and we are constrained   to   observe   that   the   courts   below   have just   fallen   into   the   error   against   which   warning 44 was   uttered   by   Baron   Alderson   in   the   above mentioned case.”   [emphasis supplied] 42. This   Court   in   Chintalapati   Srinivasa   Raju   vs   Securities   and Exchange   Board   of   India   [(2018)   7   SCC   443]   has   further   held that: “Further,   under   the   second   part   of   Regulation   2(e) (i),   the   connected   person   must   be   “reasonably expected”   to   have   access   to   unpublished   price sensitive   information.   The   expression   “reasonably expected” cannot be a mere ipse dixit – there must be   material   to   show   that   such   person   can reasonably   be   so   expected   to   have   access   to unpublished price sensitive information. . . . We   have   already   demonstrated   that   the   minority judgment   is   much   more   detailed   and   correct   than the   majority   judgment   of   the   Appellant   Tribunal. We   accept   Shri   Singh’s   submission   that   in   cases like   the   present,   a   reasonable   expectation   to   be   in the   know   of   things   can   only   be   based   on reasonable   inferences   drawn   from   foundational facts.   This   Court   in   SEBI   v.   Kishore   R.   Ajmera, (2016) 6 SCC 368 at 383, stated: “26.   It   is   a   fundamental   principle   of   law   that proof of an allegation leveled against a person may   be   in   the   form   of   direct   substantive evidence or, as in many cases, such proof may have   to   be   inferred   by   a   logical   process   of reasoning   from   the   totality   of   the   attending facts   and   circumstances   surrounding   the allegations/charges   made   and   leveled.   While direct evidence is a more certain basis to come to a conclusion, yet, in the absence thereof the Courts   cannot   be   helpless.   It   is   the   judicial duty   to   take   note   of   the   immediate   and 45 proximate   facts   and   circumstances surrounding   the   events   on   which   the charges/allegations   are   founded   and   to   reach what   would   appear   to   the   Court   to   be   a reasonable   conclusion   therefrom.   The   test would always be that what inferential process that   a   reasonable/prudent   man   would   adopt to arrive at a conclusion.” We are of the view that from the mere fact that the appellant   promoted   two   joint   venture   companies, one of which ultimately merged with SCSL,  and the fact that he was a co­brother of B. Ramalinga Raju, without   more,   cannot   be   stated   to   be   foundational facts   from   which   an   inference   of   reasonably   being expected   to   be   in   the   knowledge   of   confidential information   can   be   formed.   The   fact   that   the appellant   was   to   be   continued   as   a   director   till replacement   again   does   not   take   us   anywhere. Shri   Viswanathan   has   shown   us   that   two   other independent   non­executive   directors   were appointed   in   his   place   on   and   from   23.1.2003. What   is   clear   is   that   the   appellant   devoted   all   his energies to the businesses he was running, on and after resigning as an executive director of SCSL, as a result of which the salary he was being paid by SCSL was discontinued.” [emphasis supplied] 43. This   Court   has   also   held   in   a   catena   of   cases   that   the foundational   facts   must   be   established   before   a   presumption   is made. In this context, in   Seema Silk & Sarees vs. Directorate of Enforcement [(2008) 5 SCC 580]  this Court has held that: “The   presumption   raised   against   the   trader   is   a rebuttable   one.   Reverse   burden   as   also   statutory 46 presumptions can be raised in several statutes as, for   example,   the   Negotiable   Instruments   Act, Prevention   of   Corruption   Act,   TADA,   etc. Presumption   is   raised   only   when   certain foundational   facts   are   established   by   the prosecution.   The   accused   in   such   an   event   would be   entitled   to   show   that   he   has   not   violated   the provisions of the Act.”  In   the   present   case,   as   rightly   argued   by   the   learned   counsel   of the appellant, the foundational facts were not proved which could raise the alleged presumption. SEBI failed to place on record any material to prove that the  appellants  in  C.A. No. 7590/2021   were “connected   persons”   to   Balram   Garg   as   required   by   Regulation 2(1)(d)(ii)(a)   read   with   Regulation   2(1)(f)  of  the   PIT   Regulations   as none   of   the   appellants   C.A.   No. 7590/2021   were   financially dependent   on   Balram   Garg   or   even   alleged   to   have   consulted Balram Garg in any decision related to trading in securities. 44. In  light  of  the above  principles of  law  laid down  by  this  Court,  it was   imperative   on   the   Respondent/SEBI   to   place   on   record relevant  material  to   prove  that   the   appellants   in  C.A.  No.7590   of 2021, namely, Mrs. Shivani Gupta, Sachin Gupta, Amit Garg and Quick   Developers   Pvt.   Ltd.   were   “immediate   relatives”   who   were “dependent   financially”   on   appellant   Balram   Garg   or   “consult” Balram Garg in   “taking decisions relating to trading in securities” . 47 However, SEBI failed to do so as has been already recorded by the WTM   in   its   order   dated   11.05.2021.   The   said   appellants   in   C.A. No.7590   of   2021   were   not   “immediate   relatives”   and   were completely   financially   independent   of   the   appellant   Balram   Garg and had nothing to do with the said Balram Garg in any decision making process relating to securities or even otherwise. 45. In the context of appellant no. 4 (in C.A. No.7590 of 2021), namely Quick   Developers   Pvt.   Ltd.,   the   record   clearly   reveals   that   it   is neither   a   “holding   company”   or   an   “associate   company”   or   a “subsidiary  company”   of  PCJ  nor   the  appellant   Balram   Garg   has ever   been   the   Director   of   Quick   Developers   Pvt.   Ltd.   Therefore, Quick   Developers   Pvt.   Ltd.   cannot   be   held   to   be   a   “connected person”  vis­à­vis the appellant Balram Garg. 46. Furthermore,   reliance   of   the   Respondent/SEBI   on   transactions between   appellant   Sachin   Gupta   and   PCJ   and   the   subsequent payments   of   rent   by   PCJ   is   against   the   principles   of   natural justice   as   these   allegations   were   not   part   of   the   Show   Cause Notices.   To   cement   this   proposition,   reference   could   be   made   to Tarlochan Dev Sharma vs State of Punjab [(2001) 6 SCC 260] wherein this Court has held that: 48 “We   are,   therefore,   clearly   of   the   opinion   that   not only   the   principles   of   natural   justice   were   violated by   the   factum   of   the   impugned   order   having   been founded on grounds at variance from the one in the show   cause   notice ,   of   which   appellant   was   not even   made   aware   of   let   alone   provided   an opportunity to offer his explanation, the allegations made   against   the   appellant   did   not   even   prima facie   make   out   a   case   of   abuse   of   powers   of President.” [emphasis supplied] Similar   observations   have   also   been   made   by   this   Court   in Hindustan Lever Ltd. vs. Director General (Investigation and Registration) [(2001) 2 SCC 474]. 47. Lastly,   we   have   given   our   anxious   consideration   to   the judgements relied upon by the learned counsel of the Respondent viz.   SEBI   vs   Kishore   R.   Ajmera   [(2016)   6   SCC   368]   and Dushyant   N.   Dalal   vs.   SEBI   [(2017)   9   SCC   660] .   Suffice   it   to hold   that   these   cases   are   distinguishable   on   the   facts   of   the present   case,   as   the   former   is   not   a   case   of   insider   trading   but that   of   Fraudulent/Manipulative   Trade   Practices;   and   the   latter case   relates   to   Interests   and   Penalty   rather   than   the   subject matter   at   hand.     Reliance   placed   on   the   case   of   Kishore   R. Ajmera   (supra)   to   show   that   presumption   can   be   drawn   on   the basis   of   immediate   and   relevant   facts   is   contrary   to   law   already 49 settled by this Court in the case of  Chintalapati Srinivasa Raju (supra)  where it is held that  “a reasonable expectation to be in the know  of   things   can  only  be   based   on  reasonable   inference   drawn from   foundational   facts”.     It   has   further   been   held   that   merely because a person was related to the connected person cannot by itself be a foundational fact to draw an inference.  48. To conclude, the entire case of the Respondents was premised on two   important   propositions,   that   firstly,   there   existed   a   close relationship   between   the   appellants   herein;   and   secondly ,   that based on the circumstantial evidence (trading pattern and timing of   trading),   it   could   be   reasonably   concluded   that   the   appellants in   C.A.   No.7590   of   2021   were   “insiders”   in   terms   of   Regulation 2(1)(g)(ii) of the PIT Regulations. However, as the discussion above would   reveal,   the   WTM   and   SAT   wrongly   rejected   the   claim   of estrangement of the Appellants in C.A. No.7590 of 2021, without appreciating the facts and evidence as was produced before them. The   records   and   facts   adequately   establish   that   the   there   was   a breakdown   of   ties   between   the   parties,   both   at   personal   and professional level and that the said estrangement happened much prior   to   the   two   UPSI.   Secondly,   as   has   already   been   discussed, the   SAT   erred   in   holding   the  appellants   in   C.A.  No.7590  of  2021 50 to   be   “insiders”   in   terms   of   regulation   2(1)(g)(ii)   of   the   PIT Regulations on the basis of their trading pattern and their timing of   trading   (circumstantial   evidence).   We   are   of   the   firm   opinion that   there   is   no   correlation   between   the   UPSI   and   the   sale   of shares   undertaken   by   the   appellants   in   C.A.   No.7590   of   2021. Moreover,   in   the   absence   of   any   material   available   on   record   to show   frequent   communication   between   the   parties,   there   could not   have   been   a   presumption   of   communication   of   UPSI   by   the appellant   Balram   Garg.   The   trading   pattern   of   the   appellants   in C.A.   No.7590   of   2021   cannot   be   the   circumstantial   evidence   to prove the communication of UPSI by the appellant Balram Garg to the other appellants in C.A. No.7590 of 2021. There is no material on   record   for   the   WTM   and   the   SAT   to   arrive   at   the   finding   that both   late   P.C.   Gupta   and   the   appellant   Balram   Garg communicated the UPSI to the other appellants in C.A. No.7590 of 2021.   The   said   appellants   in   C.A.   No.7590   of   2021   were   not “immediate relatives”  and were completely financially independent of the appellant Balram Garg and had nothing to do with the him in   any   decision   making   process   relating   to   securities   or   even otherwise.   The   submission   of   the   learned   counsel   of   the respondent   regarding   the   same   residential   address   of   the 51 appellants also falls flat as admittedly the parties were residing in separate buildings on a large tract of land. Lastly, in our opinion, the SAT order suffers from non­application of mind and the same is   a   mere   repetition   of   facts   stated   by   the   WTM.   The   Appellate Tribunal was exercising jurisdiction of a First Appellate Court and was bound to independently assess the evidenced and material on record, which it evidently failed to do. 49. Accordingly, the appeals are allowed and the impugned judgement and final orders of WTM and SAT are set aside. The deposits made by   the   appellants   in   both   the   appeals   in   terms   of   the   impugned orders   or   interim   orders   of   this   Court   shall   be   refunded   to   the respective appellants.  50. No orders as to costs.  ………………………..J.         [VINEET SARAN] ………………….…….J.                           [ANIRUDDHA BOSE]     New Delhi  Dated: APRIL 19, 2022