High Court Jharkhand High Court

M/S.Zee Interactive Learning … vs State Of Jharkhand & Anr. on 3 September, 2009

Jharkhand High Court
M/S.Zee Interactive Learning … vs State Of Jharkhand & Anr. on 3 September, 2009
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   Cr.M.P. No. 1141 of 2006

     1.  M/s Zee Interactive Learning Systems Limited
     2.  Arun Kumar Khaitan
     3.  Ashish Deb
     4.  Shankarshan Roy
     5.  Aiyaz Ahmad Shafi
     6.  Siladitya Sen    ....... ........           ........Petitioners
                          Vs.
      1. The State of Jharkhand
      2. Sitaram Agarwal               ...     ...Opposite Parties

CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR

     For the Petitioners:        Mr. B.P. Pandey, Sr. Advocate
                                 Mr. A.K. Sahani
     For the Sate:               Mr. S.N. Roy, APP
     For the O.P. No. 2:         Mr. L.C.N. Sahdeo

     C.A.V. ON 24.08.2009                      Delivered On 03.09.2009

5/ 03/09/2009

This is an application for quashing the entire criminal

proceeding in connection with Adityapur P.S. Case No. 252 of 2004

dated 8.11.2004 (G.R. No. 815 of 2004) under sections 406 and 420 of

the IPC pending in the court of CJM, Seraikella.

2 The case of complainant in short is that in pursuant to an

advertisement published in the Newspaper the complainant entered into

an agreement with the petitioners for starting IT Enabled Education

through Zed Career Academy. It is further alleged that the said project

based on Computer Education and a sum of Rs. 3 lakhs was charged as

franchisee fee besides an amount of Rs. 44,000/- for start up kits and the

duration of the said agreement was for five years. It is further stated that

the said project of the Zed Career Academy was inaugurated on

4.6.2000 with complete arrangements and requirements after incurring

huge expenses by the complainant. It is further alleged that in the

meanwhile another advertisement issued in the daily Telegraph by the

petitioners for launching zee Livewire Project. It is further stated that the

complainant and the petitioners signed a memorandum of understanding

for the second project i.e. Zee Livewire on 01.09.2000. Thereafter as

demanded, complainant paid Rs. 4, 00,000/- to the petitioners for Zee

Livewire Project vide Demand Draft No. 010853. It is further stated that
2

the petitioners refunded Rs. 65,000/- to the complainant as an excess

amount paid to him towards franchisee fee of Zee Livewire Project and

retained a total sum of Rs. 3,55,000/-. It is further alleged that as

required by the petitioners, complainant had build up the entire

infrastructure for launching of the project Zee Livewire but in spite of the

same, the petitioners had delayed the installation of Zee Livewire project

in the complainant’s company. It is stated that even on several reminder,

the petitioners did not launch aforesaid Zee Livewire project and

ultimately in the end of January 2002, terminated the current I-Cell

service. It is alleged that due to failure of the petitioners in launching Zee

Livewire/I-Cell Project, complainant sustained huge loss, therefore asked

the petitioners to return the franchisee fee. It is further stated that out of

Rs. 3,55,000/-, the accused-petitioners returned Rs. 1,92,600/- in three

consecutive dates, but still Rs. 1,62,400/- is due with the petitioner which

has not been refunded to the complainant. It is further alleged that due to

the non fulfillment of promise by the petitioners, the complainant

sustained huge loss. Accordingly, it is alleged that the accused-

petitioners committed an offence under section 406 and 420 of the IPC.

3. It is submitted by learned counsel for the petitioners that

from the allegations made in the FIR; a civil dispute is made out for non

performance of contractual obligation by the petitioners. It is further

submitted that in order to avoid civil litigation and huge court’s fee, the

complainant has adopted a circuitous method by filing a complaint

petition and with a view to blackmail the petitioners. It is further submitted

that from the perusal of complaint petition, it is clear that there is no

allegation against any of the petitioners that they have criminally

misappropriated any money of the complainant (O.P. No. 2). On the

contrary, there are materials to show that the petitioners returned the

parts of franchisee money to the complainant (O.P. No. 2) and they are

still ready to return the rest of the amount, but the complainant is refusing

to take back the said amount in the guise of the present FIR for extorting
3

more money. It is further submitted that there is no allegation in the

entire complaint petition that the petitioners had induced the complainant

and thereby fraudulently taken delivery of property which are the

essential ingredients of the offence of cheating. Hence offence under

section 420 of the IPC is also not made out.

4. On the other hand, learned counsel for the Opposite Party

submits that still the petitioners were not refunding Rs. 1,62,400/- to the

complainant which they have misappropriated for their own use.

Therefore an offence under section 406 of the IPC is made out. It is

further submitted that the petitioners had given the attractive and

impressive advertisement in the Newspaper for launching Zee Livewire

Project and thereby induced the complainant for paying Rs. 4, 00,000/-

as franchisee fee. The said promise has not been fulfilled by the accused

petitioners; therefore the offence of cheating is made out against

accused-petitioners.

5. Having heard the submission, I have gone through the

record of the case. From the perusal of FIR, it is apparent that there was

an agreement between the parties for launching Zee Livewire Project at

Jamshedpur. It further appears that for the said purpose, complainant

had initially paid Rs. 4, 00,000/- to the petitioners. It is stated in the

complaint petition that the petitioners’ company returned Rs. 65,000/- to

the complainant as an excess amount paid to it and retained only an

amount of Rs. 3,55,000/- with it for launching the new project, namely,

Zee Livewire. It further appears that due to some reason, the said Zee

Livewire project has not been launched. In the complaint petition itself, it

is mentioned that the complainant had sent a letter on 17.9.2002 to the

petitioner no. 3 stating the details of franchisee fee paid by the

complainant. It is further stated in the complaint petition that the

petitioners had returned altogether Rs. 1, 92,600/- out of Rs. 3, 55,000/-

paid to the petitioners as franchisee fee and still the amount of Rs. 1,

62,400/- is due with the accused -petitioners.

4

6. Thus, from the plain reading of entire complaint petition, it

appears that there is dispute between the party regarding the non

fulfillment of contractual obligation as mentioned in the agreement which,

in my view, involves a dispute of civil nature. From the complaint petition,

it does not transpire that at the time of signing agreement, the petitioners

have no intention to implement the Zee Livewire project, rather the

correspondences between the parties, the details of which given in the

complaint petition, shows that till the termination of the project both the

parties are taking active interest for launching the Zee Livewire Project. It

is admitted by complainant at paragraph 22 that on 21.2.2002 the

petitioners had sent to the complainant an operational manual related to

Zee Livewire project. Thus, the aforesaid statement of the complainant

shows that at the time of agreement between the parties, the petitioners

have no fraudulent or dishonest intention to deceive the complainant

(O.P. No. 2).

7. It has been held by their Lordships of Supreme Court in V.Y.

Jose Vs. State of Gujrat reported in 2009(2)JLJR 1 (SC) that ;-” For the

purpose of constituting an offence of cheating, the complainant is required

to show that the accused had fraudulent or dishonest intention at the time

of making promise or representation. Even in a case where allegations

are made in regard to the failure on the part of the accused to keep his

promise, in absence of a culpable intention at the time of making initial

promise being absent, no offence under section 420 of the IPC can be

said to have been made. ”

In my view, the aforesaid decision of their Lordship of

Supreme Court covers the case in hand. In the instant case, as noticed

above, the accused-petitioners had no fraudulent or dishonest intention at

the time of agreement. Hence, in my view, the offence under section 420

of the IPC is not made out.

8. So far the offence under section 406 of the IPC is concerned,

the complainant himself admitted at paragraph 34 that after termination of
5

Zee Livewire Project the petitioners had refunded Rs. 1, 92,600/- to the

complainant and Rs. 1,62,400/- is still due. It further appears from

annexure-4 to the supplementary affidavit that on 19th January,2005 the

accused-petitioners had refunded Rs. 25,000/- to the complainant vide

Cheque No. 023592 dated 31.1.2005 and had acknowledged that still an

amount of Rs. 1,25,358/- is payable to the complainant by the I-Cell.

9. Under the said circumstance, it can not be said that the

accused-petitioners had misappropriated the franchisee amount paid by

the complainant to the petitioners. In the present Cr. Misc. Application, at

paragraph no. 19, it is stated by the petitioners that they are ready to pay

Rs. 1, 37,400/- to the complainant, but the complainant is refusing to

receive the same.

10. For constituting an offence of criminal breach of trust it is

mandatory for the prosecution to show that the accused person to whom

the property was entrusted had dishonestly misappropriated or converted

the said property to his own use. Dishonest intention is the gist of the

offence. Any breach of trust is not an offence. The offence of criminal

breach of trust is completed only when the misappropriation or the

conversion of the property, dishonestly, took place.

11. In the instant case, as noticed above, the complainant

himself admitted that out of Rs. 3,55,000/- paid to the petitioners, till the

date of the filing of the complaint petition, he received Rs. 1,92,600/-. It

further appears from annexure-4 that in the year 2005 another Rs.

25,000/- has been paid to the complainant. In the present petition, the

petitioners stated that they are ready to return the remaining of Rs. 1,

37,400/- but the complainant himself is refusing to take back the said

amount. Under the said circumstance, I find that the accused-petitioners

have no dishonest intention to misappropriate the remaining franchisee fee

deposited by the complaint. In that view of the matter, in my considered

opinion, offence under section 406 of the IPC is not made out.
6

12. In the aforesaid V.Y Jose Case ( Supra) their Lordships of

Supreme Court has further held that “Section 482 of the Code of Criminal

Procedure saves the inherent power of the court. It serves the salutary

purpose vig. a person should not undergo harassment of litigation for a

number of years although no case has been made out against him. It is

one thing to say that a case has been made for trial and as such criminal

proceeding should not be quashed but it is another thing to say that a

person should undergo a criminal trial despite the fact that no case has

been made out at all.

13. As discussed above, in my view, no offence under section

406 and 420 of the IPC is made out from the allegation made in the

complaint petition. In my view, dispute between the parties appears to be

civil in nature for non fulfillment of promise made in the agreement which

resulted into huge loss to the complainant. For resolution of the said

dispute the venue is not the criminal court.

14. Accordingly, this application is allowed. The entire criminal

proceeding arising out of Adityapur P.S. Case No. 252 of 2004 dated

8.11.2004 corresponding to G.R. No. 815 of 2004 under section 406 and

420 of the IPC pending in the court of CJM, Seraikella is hereby quashed.

(Prashant Kumar, J.)
Jharkhand High Court, Ranchi
Dated 03/ 09 /2009
Sharda/NAFR