/2022 INSC 0816/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No.563 of 2020 SECURITIES AND EXCHANGE BOARD OF INDIA      ...APPELLANT(S) VERSUS ABHIJIT RAJAN              ...RESPONDENT(S)   J U D G M E N T V. Ramasubramanian 1. The Securities and Exchange Board of India has come up with the above appeal, challenging an Order of the Securities Appellate Tribunal, by   which   the   Order   of   its   Whole   Time   Member   (for   short   “ WTM ”) directing the respondent to disgorge the amount of unlawful gains made by him, was set aside. 2. We have heard Mr. Arvind P. Datar, learned senior counsel for the appellant and Mr. Somasekhar Sundaresan, learned counsel appearing 1 for the respondent. 3. The background facts leading to the above appeal are as follows: (i)  The   respondent   herein   was   the   Chairman   and Managing   Director   of   a   company   by   name   Gammon Infrastructure   Projects   Limited   (hereinafter   referred   to as   “GIPL” )   till   September   20,   2013.   Thereafter,   he ceased   to   be   the   Chairman   Managing   Director,   but continued to be a Director of the Company. (ii) In   the   year   2012   GIPL   was   awarded   a   contract   by National Highways Authority of India. The total cost of the   project   was   Rs.1648   crores.   For   the   execution   of the   project,   GIPL   set   up   a   special   purpose   vehicle called   Vijayawada   Gundugolanu   Road   Project   Private Limited (“VGRPPL”). (iii) Similarly,   another   company   by   name   Simplex Infrastructure Limited (SIL) was awarded a contract by NHAI in Jharkhand and West Bengal and the total cost of   the   project   was   Rs.940   crores.   For   the   execution   of the project, SIL set up a special purpose vehicle called Maa Durga Expressways Private Limited (MDEPL). (iv) GIPL   entered   into   two   shareholders   agreements   with SIL.   Under   these   agreements,   GIPL   was   to   invest   in MDEPL   and   SIL   was   to   invest   in   VGRPPL   for   their 2 respective projects. The mutual investments were to be tuned in such a manner that GIPL and SIL would hold 49% equity interest in each other’s projects. (v)  However,   on   9.08.2013   the   Board   of  Directors  of   GIPL passed a resolution authorizing the termination of both shareholders agreements. (vi)  On   22.8.2013,   the   respondent   sold   about   144   lakhs shares (approx.) held by  him in GIPL, for an aggregate value of approximately Rs.10.28 crores. (vii)     On 30.08.2013 GIPL made a disclosure to the National Stock   exchange   of   India   and   BSE   regarding   the termination of two shareholders agreements. (viii) On   20.09.2013   the   respondent   resigned   from   the   post of Chairman and Managing Director of GIPL. (ix)  Pursuant to an input received from the National Stock Exchange,   about   the   aforesaid   transaction   and   the possibility   of   the   trading   having   taken   place   on   the basis of unpublished price sensitive information, SEBI conducted   a   preliminary   enquiry.   After   completion   of the   preliminary   enquiry,   SEBI   passed   an   ex­parte interim   order   on   17.07.2014   holding   prima   facie   that the   respondent   violated   the   provisions   of   Section 12A(d) and (e) of The Securities and Exchange Board of India   Act,   1992   (hereinafter   referred   to   as   “ SEBI   Act, 3 1992 ”)   and   consequently   restraining   the   respondent from   buying,   selling   or   dealing   in   securities   and accessing   the   security   markets   directly   or   indirectly. This   ex­parte   interim   order   was   also   confirmed   by   a confirmatory   order   dated   23.03.2015,   passed   after providing an opportunity of hearing to the respondent. The   appeal   filed   by   the   respondent   against   the   said confirmatory   order   was   dismissed   as   withdrawn   on 4.02.2016. (x)  In   the   interregnum,   SEBI   completed   the   investigation and   issued   certain   directions   on   21.03.2016,   followed by   a   show   cause   notice   dated   29.03.2016.   The   show cause notice was addressed not only to the respondent herein ,   but   also   to   another   Company   by   name Consolidated   Infrastructure   Company   Private   Limited and two of its Directors. The noticees filed their replies and   after   giving   an   opportunity   of   hearing   to   the noticees, the WTM passed an Order dated 13.07.2016. By the said order the WTM held the respondent   herein guilty   of   insider   trading   and   hence   liable   to   disgorge the amount of unlawful gains made by him to the tune of Rs.1.09 crores. The show cause notices issued to the others,   namely,   Consolidated   Infrastructure   Company Private   Limited   and   its   Directors   were   closed   without 4 any   directions,   on   the   ground   that   no   case   was   made out against them. (xi) Challenging the said order of the WTM, the respondent filed  a   statutory   appeal  before  the   Securities   Appellate Tribunal.   The   appeal   was   allowed   by   the   Tribunal   by an   Order   dated   08.11.2019   and   it   is   against   the   said order that SEBI has come up with the above appeal. 4. The   reasons   for   the   Securities   Appellate   Tribunal   allowing   the appeal of the respondent are three­fold,   namely,   (i)   that the information regarding the termination of the two shareholders agreements, was not actually   a   price   sensitive   information,   since   the   investment   of   GIPL   in Simplex Project, to the tune of Rs. 4.9 crores constituted only 0.05% of GIPL’s order book value at the end of August, 2013 and only 0.7% of its turnover for the financial year;   (ii)   that in any case the respondent was in   dire   need   to   sell   the   shares   at   that   time   for   the   purpose   of   CDR (Corporate Debt Restructuring) package and hence he cannot be said to have   indulged   in   trading   on   the   basis   of   information   within   his knowledge; and  (iii)  that there was no reason why SEBI did not take into account   the   last   trade   price   of   03.09.2013,   but   chose   the   price   as   on 5 04.09.2013.   5. Assailing the order of the Securities Appellate Tribunal, it is argued by Mr. Arvind P. Datar, learned senior counsel for the appellant:­ (a)  that   proportionality   is   a   dangerous   and   subjective ground   in   matters   involving   insider   trading,   especially since   one­third   of   the   total   number   of   directors   of   a listed   company   are   independent   directors   and   even transactions   involving   thousands   of   crores   might   be   a minor proportion to the turnover, if the company is very large in size; (b) that Regulations 3 and 4 contain an absolute prohibition against insider trading and such a statutory prohibition cannot   be  diluted  by  arguing  that  the  total  value  of  the contracts   terminated   by   the   company   was   just   a   minor percentage   of   the   order   book   value   and   the   total turnover of the company; (c) that   in   any   case   the   total   value   of   the   contracts terminated   on   both   sides   was   nearly   Rs.2600   crores (Rs.1648 crores + 940 crores) and hence the information relating to the termination of the contracts was definitely likely to materially affect the price of the securities of the company under Regulation 2(ha); (d) That   Explanation  (vi)   under   Section   2(ha)   which   speaks 6 about  “significant changes in policies, plans or operations of the company”   cannot limit the scope of the main part of the definition and in this case as a matter of fact the price   of   the   share   dropped   in   just   one   day   and   the respondent avoided a loss of Rs.85 lakhs; (e) that   the   de   minimis   syndicate   has   no   application   to insider   trading,   as   it   introduces   an   element   of subjectivity;  (f) that   bona   fide   intentions   or   grounds   of   necessity,   such as those pleaded in this case, cannot frustrate the object of   strict   ban   on   insider   trading,   especially   when   the expression   “lawful   excuse”   as  used  in   about   88  Central Statutes   to   justify   non­compliance,   is   conspicuously absent in the Statute on hand; (g) that   in   any   case,   SEBI   took   note   of   the   situation   in which   the   respondent   was   placed,   warranting   the necessity to sell the shares and hence confined the final order   only   to   disgorgement,   which   is   merely   in   the nature of restitutionary relief; (h) that   the   intimation   regarding   the   termination   of   the contracts   was   given   to   the   Bombay   Stock   Exchange   at 1.05   p.m.   and   to   NSE   at   2.40   p.m.   on   03.09.2013   and the   trading   concluded   at   3:30   p.m.   and   hence   the adoption   of   the   closing   price   on   03.09.2013   would   not 7 correctly   determine   either   the   gains   made   or   the   losses averted; and (i) that   therefore,   the   question   of   SEBI   taking   the   closing price as on 03.09.2013 did not arise. 6. Responding   to   the   above   submissions   made   on   behalf   of   the appellant,   Mr.   Somasekhar   Sundaresan,   learned   counsel   for   the respondent raised the following contentions:­ (a) that   the   primary   object   of   Insider   Trading   Regulations anywhere   in   the   world   is   to   prohibit   an   insider   from taking advantage of asymmetrical access to unpublished price sensitive information  over  others who do not have such access; (b) that   the   question   whether   an   information   is   price sensitive   or   not,   would   depend   upon   its   potency   to materially   impact,   upon   publication,   the   price   of   the securities; (c) that  therefore by   its very  nature,  it  is  barely   a  question of  fact or  at the  most, a mixed question  of  fact  and  law which   will   not   fall   within   the   scope   of   Section   15Z   of SEBI Act, 1992 warranting interference by this Court; (d) that   one   of   the   key   factors   which   the   Courts   take   into account   while   interpreting   the   circumstances   revolving 8 around transactions such as the one in question, is the purpose for which the transaction was effected; (e) that   apart   from   looking   into   the   purpose   of   the transaction,   Courts   have   also   taken   into   account   other circumstances   such   as   the   scale   of   the   transaction, pattern   of   trading   and   honesty   in   responses   during   the proceedings   as   is   evident   from   the   decisions   in (i)   Chintalapati   Raju   vs.   SEBI ; 1   (ii)   Rajiv   Gandhi vs.   SEBI ; 2   (iii)   Miller   vs.   Pezzani 3 ;   and   (iv)   SEBI   vs. Kanaiyalal Baldevbhai Patel 4 ; (f) that   in   the   case   on   hand,   the   information   in   question, namely,   the   termination   of   the   Agreements   actually resulted in  GIPL gaining  total  control of  a  larger  project worth Rs.1648 crores and that in other words what was lost   by   the   termination   was   far   lesser   than   what   was gained   and   hence   the   information   relating   to   the termination of the Agreements was actually a favourable and not adverse information; (g) that as seen from SEBI’s own computation, the value of the   contract   terminated   was   just   3.1%   to   4.1%   and hence   it   cannot   be   reasonably   expected   to   have   a 1 (2018) 7 SCC 443 2 ( Appeal No.50/2007 decided by the Ld. SAT on 09.05.2008) – (Civil Appeal 5302 of 2008 against this order was dismissed) 3 (A decision of the US Court of Appeals)-the US Supreme Court refused to entertain a challenge to it 4 (2017) 15 SCC 1 9 material   impact   on   the   market   price   of   the   shares   of GIPL; (h) that   GIPL’s   investments   in   the   project   of   SIL represented 0.05% of GIPL’s order  book and 0.7% of its turnover; (i) that a project with a small percentage of the order book and a miniscule percentage of the turnover  cannot   ipso facto  become material for information about it to become UPSI; (j) that   on   facts,   the   shares   sold   by   the   respondent   on 22.08.2013   constituted   0.99%   of   the   share   capital   of GIPL; (k) that   what   was   sold   by   the   respondent   was   70%   of   his total   shareholding   in   GIPL   and   the   sale   was   not   an isolated  one but coupled with the  sale of multiple other assets to raise money to fund promoters’ contribution to the   CDR   package   of   Gammon   India   Limited,   the   listed parent company of GIPL; (l) that the failure of the respondent to meet the obligation towards   CDR   package   would   have   led   to   GIL   filing   for bankruptcy;  (m) that every penny of the sale proceeds of the shares, was transferred   by   the   respondent   towards   the implementation   of   CDR   package   and   hence   it   is   a 10 misconception   to   think   that   he   made   unlawful   gains that ought to be disgorged; (n) that   SEBI   itself   has   accepted   the   fact   that   the   sale proceeds were used for funding the CDR package; (o) that   SEBI   itself   exonerated   the   co­noticee,   namely, Consolidated   Infrastructure   Company   Private   Limited, on the ground that its sale of shares was on account of a pressing   need   to   meet   a   margin   shortfall   to   its   stock broker; (p) that   SEBI   thus   applied   two   different   yardsticks,   one   in respect  of  the  respondent  and   another  in   respect  of   the co­noticee   in   the   very   same   proceeding,   which necessitated interference by the Tribunal;  and  (q) that   therefore   the   present   appeal   does   not   raise   a substantial   question   of   law   and   that   in   any   case   the order   of   the   Appellate   Tribunal   does   not   call   for   any interference. 7. From the rival contentions, we think that the questions arising for our determination can be formulated as follows: (i) whether   the   information   regarding   the   decision   of   the Board   of   Directors   of   GIPL   to   terminate   the   aforesaid   two contracts can be characterized as “ price sensitive information ” 11 within   the   meaning   of   Section   2(ha)   of   the   Securities   and Exchange   Board   of   India   (Prohibition   of   Insider   Trading) Regulations 1992, ( hereinafter referred to as the ‘Regulations’ ); (ii) whether the sale by the respondent of the equity shares held   by   him   in   GIPL,   under   peculiar   and   compelling circumstances  in  which  he  was  placed, would  fall  within   the mischief   of   ‘ insider   trading ’   in   terms   of   Regulation   3(i)   read with Regulation 4 of the Regulations; (iii) whether   SEBI   should   have   taken   into   account   the   last trade   price   of   the   day   on   which   information   was   disclosed instead of the trade price of the next day; Question Nos.1 & 2 8. Before we proceed to analyze the points, we must note that this is an appeal under Section 15Z of SEBI Act, 1992 and we are concerned in such   appeals   with   “ any   question   of   law   arising   out   of   the   order   of   the Tribunal ”.   The   focus   of   Section   15Z   is   on   ‘ any   question   of   law ’   and   not ‘ any   substantial   question   of   law’ .   Keeping   this   in   mind,   we   shall   now proceed further.  9. The   SEBI   Act,   1992   is   intended,   as   seen   from   its   preamble,   “ to provide   for   the   establishment   of   a   Board   to   protect   the   interests   of 12 investors in securities and to promote the development of and to regulate the securities market ”. As a matter of fact, the Securities and Exchange Board   of   India   was   established   even   before   the   Act   was   enacted.   Since the   Board   was   already   in   place,   the   Parliament   enacted   the   Act   with   a view among other things, to vest SEBI with statutory powers. 10. In   exercise   of   the   powers   conferred   by   Section   30   of   the   Act,   the Board   issued   a   set   of   Regulations   known   as   “ Securities   and   Exchange Board   of   India   (Prohibition   of   Insider   Trading)   Regulations,   1992 ”,   with the   previous   approval   of   the   Central   Government.   Regulation   2(ha)   of these Regulations defines the expression “ price sensitive information ” as follows:­ “ 2(ha)   “price   sensitive   information”   means   any   information which relates directly or indirectly to a company and which if published is likely  to  materially  affect  the price of  securities of company. Explanation.—The   following   shall   be   deemed   to   be   price sensitive information  :­      (i)    periodical financial results of the company;      (ii)   intended declaration of dividends (both interim and                 final);      (iii)  issue of securities or buy­back of securities;      (iv)  any major expansion plans or execution of new          projects.      (v)   amalgamation, mergers or takeovers;      (vi)  disposal of the whole or substantial part of the  13 undertaking;      (vii) and significant changes in policies, plans or operations of the  company.” 11. Regulation 2 (k) defines the expression “unpublished” as follows: “ Unpublished” means information which is not published by the company or its agents and is not specific in nature. Explanation. – Speculative reports in print or electronic media shall not be considered as published information.” 12. Regulation   3   imposes   a   prohibition   on   dealing,   communicating   or counseling on matters relating to insider trading.  It reads as follows:­ “ 3. No insider shall – (i) either   on   his   own   behalf   or   on   behalf   of   any   other person, deal in securities of a company listed on any stock   exchange   when   in   possession   of   any unpublished price sensitive information; or (ii) communicate   or   counsel   or   procure   directly   or indirectly   any   unpublished   price   sensitive information   to   any   person   who   while   in   possession of   such   unpublished   price   sensitive   information shall not deal in securities :  Provided  that nothing contained above shall be applicable to   any   communication   required   in   the   ordinary   course   of business or profession or employment or under any law.” 13. Regulation   4   declares   the   circumstances   under   which   a   person shall be held guilty of insider trading. It reads as follows:­ 14 “ 4.   Any   insider   who   deals   in   securities   in   contravention   of the provisions of regulation 3 or 3A shall be guilty of insider trading.” 14. Interestingly,   the   Regulations   do   not   define   the   words,   “ insider trading ”. But Regulation 4 declares a person guilty of insider trading if, (i)   he   happens   to   be   an   insider;   and   (ii)   if   he   deals   in   securities   in contravention of Regulation 3. 15. The word “ insider ” is defined in Regulation 2(e) as follows:­ “ (e) “insider” means any person who, (i)   is   or   was   connected   with   the   company   or   is   deemed   to have   been   connected   with   the   company   and   is   reasonably expected   to   have   access   to   unpublished   price   sensitive information in respect of securities of a company, or  (ii) has received or has had access to such unpublished price sensitive information. 16. The   words   “ dealing   in   securities ”   is   defined   in   Regulation   2(d)   as follows:­ “ (d)   “dealing   in   securities”   means   an   act   of   subscribing, buying,   selling   or   agreeing   to  subscribe,   buy,   sell   or   deal  in any securities by any person either as principal or agent.” 17. We   may   note   at   this   stage   that   the   Regulations   underwent sweeping   changes   through   SEBI   (Insider   Trading)   (Amendment) Regulations   2002,   w.e.f.   20.02.2002.   Prior   to   the   amendment   made   in 15 the year 2002, the words, “ unpublished price sensitive information ” were defined   through   a   single   definition   clause,   namely   Regulation   2(k)   as follows:­ “ 2(k)   Unpublished   price   sensitive   information   means   any information   which   related   to   the   following   matters   or   is   of concern,   directly   or   indirectly,   to   a   company,   and   is   not generally   known   or   published   by   such   company   for   general information,   but   which   if   published   or   known,   is   likely   to materially   affect   the   price   of   securities   of   that   company   in the market –  (i)  financial   results   (both   half­yearly   and   annual)   of   the company;  (ii)  intended declaration of dividend (both interim/final);  (iii)  issue of shares by way of public rights, bonus etc.;  (iv)  any   major   expansion   plans   or   execution   of   new projects;  (v)  amalgamations, mergers and takeovers;  (vi)  disposal of the whole or substantially the whole of the undertaking;  (vii) such   other   information   as   may   affect   the   earnings   of the company.” 18. But   under   the   Amendment   Regulations,   2002,   the   word, “ unpublished ”   alone   is   defined   in   Regulation   2(k)   and   the   rest   of   the words “ price sensitive information ” is defined in Regulation 2(ha). 19. The   important   modifications   brought   forth   under   the   Amendment Regulations   of   2002   to   the   definition   of   what   is   unpublished   price sensitive information are two­fold namely,  (i)  that the definition of words 16 unpublished   is   expanded;   and   (ii)   that   even   significant   changes   in policies,   plans   and   operations   of   the   company   are   brought   within   the definition   of   the   expression   “ price   sensitive   information ”,   through   a deeming provision in the Explanation under Regulation 2(ha). 20. Therefore in view of the Regulations discussed above, a person can be   held   guilty   of   violating   Regulation   3,  only   if  the   following   conditions are satisfied:­ (i) He   must   be   an   insider   within   the   meaning   of   the   word “ insider ”,   under   Regulation   2(e),   by   virtue   of   his   past   or present   connection   or   deemed   connection   with   the   company and he is also reasonably expected either to have had access to UPSI or has received such information;  (ii)   The information that such a person received or has had access   or   reasonably   expected   to   have   had   access   should   be unpublished,   in   the   sense   that   it   was   not   published   by   the company or its agent or though published, it was not specific in nature;  (iii) Such   unpublished   information   should   fall   within   the definition of the expression “ price sensitive information ” within the meaning of Section 2(ha) of the Regulations; and (iv)   He   must   have   indulged   in   trading,   either   by   dealing   in 17 securities of the company or in communicating or counseling or procuring directly or indirectly any such information to any person. 21. In   other   words,   to   find   out   if   a   person   is   guilty   of   violation   of Regulation 3, the Court should address itself to the following questions namely,   (i)    is  he  an   insider?;   (ii)   did  he  possess  or  have  access  to   any information   relating   to   the   company?;   (iii)   whether   such   information was   price   sensitive?;   (iv)   whether   the   information   was   unpublished?; and    (v)  whether he dealt in securities by subscribing, buying, selling or agreeing to do any of these things in any securities? 22. Before we proceed to find an answer to the above questions in the context   of   the   present   appeal   we   must   take   note   of   one   important   fact namely,   that   the   price   sensitivity   of   an   information   has   a   correlation directly to the materiality of the impact that it can have on the price of the securities of the company.  An information may materially affect the price   of   the   security   of   a   company   either   positively   or   negatively.   The impact   may   be   beneficial   or   adverse.   The   information   should   have   the potential either to catapult the price of the securities of the company to 18 a higher level or to make it plunge. The effect can be bullish or bearish. But the effect should be material and not completely insignificant. 23. Keeping   the   above   parameters   in   mind   if   we   come   to   the   facts   of the   case  on   hand,  it  will  be  clear,   (i)   that   the  respondent   was  certainly an   insider,   as   he   was   a   Chairman   and   Managing   Director   of   GIPL   till 20.09.2013 and was a party  to the resolution of the Board of Directors passed   on   09.08.2013   authorising   the   termination   of   the   shareholders’ Agreements;   (ii)   that the information relating to the termination of both the shareholders’ Agreements that the respondent had, would certainly fall   under   the   category   of   “ significant   changes   in   policies,   plans   or operations   of   the   Company ”   under   Regulation   2(ha)(vii);   (iii)   that   the respondent   dealt   in   securities   by   selling   144   lakhs   of   shares   on 22.08.2013, which was a month before his resignation as Chairman and Managing   Director;   and   (iv)   that   the   termination   of   the   shareholders’ Agreements   on   09.08.2013   was   disclosed   to   the   NSE   and   BSE   on 30.08.2013,   after   the   sale   of   the   shares,   which   made   the   information relating   to   the   termination   of   the   Agreements   unpublished   as   on   the 19 date of the sale. 24. Therefore,   it   may   appear   at   first   blush,   that   the   respondent,   who was   an   insider   and   who   possessed   information   which   was   both unpublished   and   price   sensitive,   was   guilty   of   the   charge   of   insider trading as he undoubtedly dealt in securities. 25.   But the catch lies in understanding the true scope of Explanation (vii)  under   Regulation  2(ha).    As  we  have  seen  earlier,  the  main  part  of Regulation   2(ha)   defines   “ price   sensitive   information ”   to   mean   any information, which relates directly or indirectly to a company and which if   published   is   likely   to   materially   affect   the   price   of   securities   of   a company.     The   Explanation   under   Regulation   2(ha)   creates   a   deeming fiction   and   it   makes   7   items   of   information   listed   thereunder   as   price sensitive information. 26. It may be interesting to note that out of the 7 items of information listed under the Explanation, all the others except Item No.(vii) are likely to have an impact directly  upon the financial strength of the company. Item No.(vii) stands apart, in that it is very broad and general in nature. 20 While   nothing   more   is   required   to   show   that   the   information   listed   in Items   (i)   to   (vi)   of   the   Explanation   under   Regulation   2(ha)   is   likely   to materially affect the price of securities of a company, the same is not the case   insofar   as   the   information   in   Item   No.(vii)   is   concerned.     In   other words,   the   likelihood   of   the   price   of   the   securities   getting   materially affected, is inherent in Items (i) to (vi) namely,    “ (i)   periodical financial results of the company;      (ii)   intended declaration of dividends (both interim and                 final);      (iii)  issue of securities or buy­back of securities;      (iv)  any major expansion plans or execution of new           projects.      (v)   amalgamation, mergers or takeovers;      (vi)  disposal of the whole or substantial part of the  undertaking;”  But such is not the case with the information in Item No.(vii). 27. Therefore, while dealing with a case falling under Explanation (vii) of   Regulation   2(ha),   one   may   have   to   see   whether   there   was   any likelihood   of   the   said   information   materially   affecting   the   price   of   the securities of the company.  Additionally, the activity in which the insider was   involved   also   determines   his   culpability   for   violation   of   Regulation 3.     For   instance,   the   sale   by   a   person   in   possession   of   price   sensitive information,   at   a   time   when   the   price   is   likely   to   take   a   plunge,   will 21 certainly   be   an   attempt   at   taking   advantage   of   or   encashing   the information.   Similarly the purchase by a person in possession of UPSI at   a   time   when   the   price   of   the   security   is   about   to   skyrocket,   will certainly be an attempt to take advantage. 28. But   the   above   logic   cannot   be   applied   to   cases   which   fall   on   the opposite  side  of  the  spectrum.   For  instance,  the  sale  by  a  person  at  a time when the price of the securities is likely to shoot up on account of price   sensitive   information   coming   into   the   public   domain   or   the purchase by a person at a time when the price of the shares is likely to go   downward   due   to   price   sensitive   information   getting   published, cannot come under the category of insider trading.    While it is true that the actual gaining of profit or sufferance of loss in the transaction, may not provide an escape route for an insider against the charge of violation of Regulation 3, one cannot ignore normal human conduct.   If a person enters   into   a   transaction   which   is   surely   likely   to   result   in   loss,   he cannot be accused of insider trading.  In other words, the actual gain or loss is immaterial, but the motive for making a gain is essential. 22 29. The   words,   “ likely   to   materially   affect   the   price ”   appearing   in   the main   part   of   Regulation   2(ha)   gain   significance   for   the   simple   reason that profit motive, if not actual profit should be the motivating factor for a   person   to   indulge   in   insider   trading.     This   is   why   the   information   in Item   No.(vii)  of the  Explanation  under  Regulation 2(ha)  may   have to  be examined   with   reference   to   the   words   “ likely   to   materially   affect   the price ”.     Keeping   this   in   mind   let   us   now   come   back   to   the   facts   of   the case. 30. GIPL was awarded a contract for the execution of a project, whose total   cost  was   admittedly   Rs.  1648   crores.  SIL  was   awarded   a  contract for a project whose cost was Rs. 940 crores. Both GIPL and SIL created Special   Purpose   Vehicles   and   then   they   entered   into   two   shareholders Agreements.   Under   these   Agreements,   GIPL   and   SIL   will   have   to   make investments   in   the   Special   Purpose   Vehicles   created   by   each   other,   in such   a   manner   that   each   of   them   will   hold   49%   equity   interest   in   the other's project.  23 31. It means that GIPL could have acquired 49% equity interest in the project   worth   Rs.   940   crores   and   SIL   would   have   acquired   49%   equity interest in a project worth Rs. 1648 crore. 32.   In   arithmetical   terms,   the   acquisition   by   GIPL,   of   an   equity interest   in   SIL’s   project   was   worth   Rs.   460   crores   approximately. Similarly,   the   acquisition   by   SIL,   of   the   equity   interest   in   GIPL's project was worth Rs. 807.52 crores. Therefore, the cancellation of the shareholders   Agreements   resulted   in   GIPL   gaining   very   hugely   in terms of order book value. In such circumstances an ordinary man of prudence would expect an increase in the value of the shares of GIPL and  would wait for  the market trend to show itself up, if he actually desired to indulge in insider trading. But the respondent did not wait for   the   information   about   the   market   trend,   after   the   information became   public.   The   reason   given   by   him,   which   is   also   accepted   by the WTM and the Tribunal is that he had to dispose of his shares as well   as   certain   other   properties   for   the   purpose   of   honouring   a   CDR package.     It   is   on   record   that   if   the   CDR   package   had   not   gone 24 through  successfully,  the   parent  company   of  GIPL  namely,   Gammon India Ltd., could have gone for bankruptcy. 33. Therefore,   the   Tribunal   was   right   in   thinking   that   the respondent had no motive or intention to make undeserved gains by encashing   on   the   unpublished   price   sensitive   information   that   he possessed. 34. As a matter of fact, the Tribunal found that the closing price of shares rose, after the disclosure of the information.   This shows that the   unpublished   price   sensitive   information   was   such   that   it   was likely   to   be   more   beneficial   to   the   shareholders,   after   the   disclosure was made.  Any person desirous of indulging in insider trading, would have waited till the information went public, to sell his holdings.  The respondent   did   not   do   this,   obviously   on   account   of   a   pressing necessity. 35. We   agree   with   the   contention   of   Shri   Arvind   P.   Datar,   learned senior counsel for the appellant, that the allegation of insider trading cannot be measured in terms of the value of the contracts terminated and   the   percentage   of   shares   sold   and   that   the   theory   of 25 proportionality   cannot   be   applied   in   such   cases.     The   magnitude   of what   an  insider   did,   in  relation   to   the  size   of   the  company,   may   not have   a   bearing   upon   the   question   whether   someone   indulged   in insider   trading   or   not.     But   what   is   sought   to   be   encashed   by   the insider   should   be   an   information   which   if   published   is   likely   to materially affect the price of the securities of the company. 36. The   contention   of   Shri   Arvind   P.   Datar,   learned   senior   counsel, that   the   total   value   of   the   contracts   terminated   on   both   sides   was nearly   Rs.2600/­   crores   (Rs.1648   crores   +   Rs.940   crores)   and   that therefore the  information  relating  to  the  termination  of  the contracts was surely likely to materially affect the price of the securities of the company, is unsustainable for the simple reason that the net effect of the   termination   of   both   the   contracts,   for   GIPL   was   a   positive advantage   of   about   Rs.800   crores.   We   have   already   provided   in paragraph 32 above, the simple arithmetics of the whole transaction, which put GIPL in a more advantageous position after the termination of the contract. 26 37. It is true that the   de minimis   Rule has no application to insider trading,   as   it   introduces   an   element   of   subjectivity.     This   is   why   we have  not  gone  on  the  basis  that  GIPL’s investments  in  the   project  of SIL   represented   0.05%   of   GIPL’s   order   book   value   and   0.7%   of   its turnover.  We have gone on the basis that the termination of both the contracts   put   GIPL   in   a   more   advantageous   position,   in   which   one would  have   expected   the  price  of  the  securities   to   soar.     The  normal human conduct would be to wait for this event to happen.  This event could have happened only after  the publication of the information in question.  The fact that the respondent did not wait to take advantage of the situation, convinces us that his intention was not to indulge in insider trading. 38. Shri Arvind P. Datar, learned senior counsel is right in pointing out   that   in   as   many   as   88   Central   Statutes,   the   expression   “ lawful excuse ” is used as a justification for non­compliance.  But the same is not   used   in   SEBI   Act,   1992   or   the   Regulations   issued   thereunder. Therefore, we have not tested the conduct of the respondent solely on the   argument   of   necessity.     But   we   have   taken   note   of   the   admitted 27 position   that   the   respondent   had   to   save   the   parent   company   going bankrupt, by selling his stock, at a time when he had every reason to wait for the information regarding the termination of the contracts to go public.  This is not a case where the respondent has come up with an   excuse   to   justify   his   action   that   was   intended   to   give   him   a financial advantage.  This is a case where a man of ordinary prudence would   have   expected   the   price   of   the   shares   to   go   up,   after   the information   became   public,   due   to   the   impact   that   the   information was likely to have on the turnover/net worth of the company. 39. The contention of the appellant that SEBI took note of the situation in   which   the   respondent   was   placed   and   the   dire   need   that   he   had   to sell the shares and that therefore SEBI  confined the final order  only  to disgorgement,   is   neither   here   nor   there.     This   argument   is   actually   an argument of convenience.  It so happened in this case that according to SEBI   the   closing   price   of   the   stock   on   03.09.2013   showed   favourable position   for   the   respondent   and   SEBI   was   able   to   calculate   as   though the   respondent   made   a   profit.     But   if   a   company   is   likely   to   gain strength   by   making   a   significant   change   in   its   policy,   the   price   of   its 28 securities is likely to shoot up.  Despite such a natural phenomena, if a person sells his stocks without waiting for the market trend to show up, it   can   only   be   taken   as   a   sale,   devoid   of   any   desire   to   make   unlawful gains, even if it cannot be termed as a distress sale.   40. In   SEBI   vs.   Kishore   R.   Ajmera 5 ,   this   Court   was   concerned   with the question as to what is the degree of proof required to hold a broker liable   for   fraudulent/manipulative   practices   under   SEBI   (Prohibition   of Fraudulent   and   Unfair   Trade   Practices   relating   to   Securities   Market) Regulations,   2003   as   well   as   the   Conduct   Regulations   of   1992.     After taking   note   of   the   fact   that   SEBI   Act   and   the   Regulations   framed thereunder are intended to protect the interest of investors and that the provisions   of   the   Act   and   the   Regulations   have   to   be   understood   and interpreted in that light, this Court held in Para 26 as follows:­ “ It   is   the   judicial   duty   to   take   note   of   the   immediate and   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.” 5 (2016) 6 SCC 368 29 41. While   dealing   with   yet   another   case   arising   out   of   allegations   of violation   of   SEBI   (Prohibition   of   Fraudulent   and   Unfair   Trade   Practices relating   to   Securities   Market)   Regulations,   2003,   this   Court   held   in Kanaiyalal   Baldevbhai   Patel   (Supra)   (para­58)   that   the   volume,   the nature of the trading and the timing of the transactions may have to be taken   into   account   to   find   out   whether   there   was   an   attempt   at encashing   the   benefit   of   the   information   that   the   insider   was   in possession.  It is no doubt true that the Court clarified in paragraph 62 of its decision in  Kanaiyalal Baldevbhai Patel  (supra) that  mens rea  is not   an   indispensable   requirement   to   attract   the   rigor   of   FUTP Regulations,   2003.     This   Court   held   that   the   correct   test   is   one   of preponderance of probabilities.   42. But   an   attempt   by   the   insider   to   encash   the   benefit   of   the information  is  not   exactly  the  same  as   mens   rea .     Therefore,  the  Court can   always   test   whether   the   act   of   the   insider   in   dealing   with   the securities, was an attempt to take advantage of or encash the benefit of the   information   in   his   possession.     This   is   the   test   we   have   applied   to the case on hand. 30 43. In   Chintalapati Srinivasa Raju   (supra), this Court approved the minority   judgment   of   the   Securities   Appellate   Tribunal   (in   para   20), which   took   note   of   the   compelling   circumstances   under   which   the individual was selling shares.  The fact that this has been taken note of by   WTM   as   a   mitigating   factor,   while   passing   a   mere   restitutionary order,   does   not   take   away   the   validity   of   the   defence   taken   by   the respondent. 44. Therefore, we are of the view on Question No.1 that the information regarding   the   termination   of   the   two  contracts   can   be  characterised  as price   sensitive   information,   in   that   it   was   likely   to   place   the   existing shareholders   in   an   advantageous   position,   once   the   information   came into   the   public   domain.     In   such   circumstances,   our   answer   to Question   No.2  would  be  that  the  sale  by  the  respondent,  of  the   shares held by him in GIPL would not fall within the mischief of insider trading, as   it   was   somewhat   similar   to   a   distress   sale,   made   before   the information could have a positive impact on the price of the shares. 31 45. In view of our answers to Question Nos. 1 and 2, we are of the view that   there   is   no   necessity   to   go   into   Question   No.3.     Our   answers   to Question Nos. 1 and 2 are sufficient to hold that the impugned order of the Tribunal does not call for any interference.   Therefore, the appeal is dismissed.  There will be no order as to costs. … ..…………....................J.       (Indira Banerjee) .…..………......................J (V. Ramasubramanian) NEW DELHI SEPTEMBER 19, 2022 32