Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 30, Cited by 0]

Karnataka High Court

Mr. Trivikraman Thampy vs State Of Karnataka on 2 June, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                             -1-
                                                          NC: 2025:KHC:18584
                                                       WP No. 10554 of 2024
                                                   C/W WP No. 10106 of 2024

                HC-KAR



                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 2ND DAY OF JUNE, 2025

                                          BEFORE
                      THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                                                                                R
                         WRIT PETITION NO. 10554 OF 2024 (GM-RES)
                                           C/W
                         WRIT PETITION NO. 10106 OF 2024 (GM-RES)

               IN WP No. 10554/2024

               BETWEEN:

               1.   MR. TRIVIKRAMAN THAMPY
                    S/O SHREEKUMAR THAMPY
                    AGED ABOUT 48 YEARS
                    WORKING FOR GAINS AS THE DIRECTOR
                    AT PLAY GAMES 24 X7 PRIVATE LIMITED
                    HAVING ITS REGISTERED OFFICE AT
                    5TH FLOOR, CENTRAL WING(B)
                    TOWER-4, NESCO IT PARK
                    WESTERN EXPRESS HIGHWAY
                    GOREGAON(E), MUMBAI-400063
                    MAHARASHTRA.

               2.   MR BHAVIN PANDYA
Digitally           S/O MR KAUSHIK PANDYA
signed by
CHANDANA            AGED ABOUT 42 YEARS
BM                  WORKING FOR GAIN AS THE DIRECTOR
Location:           AT PLAY GAMES 24X7 PRIVATE LIMITED
High Court
of Karnataka        HAVING ITS REGISTERED OFFICE AT 5TH FLOOR,
                    CENTRAL WING(B), TOWER-4, NESCO IT PARK
                    WESTERN EXPRESS HIGHWAY,
                    GOREGAON(E), MUMBAI-400063
                    MAHARASHTRA
                    REPRESENTED BY HIS DULY CONSTITUTED
                    ATTORNEY MR SAMEER CHUGH
                    AGED ABOUT 49 YEARS
                    S/O MR ROMESH CHUGH
                                                                 ...PETITIONERS
               (BY SRI. C.V.NAGESH, SENIOR ADVOCATE FOR
                   SRI. MANU PRABHAKAR KULKARNI,
                   SRI. ABILASH, ADVOCATES)
                                   -2-
                                               NC: 2025:KHC:18584
                                            WP No. 10554 of 2024
                                        C/W WP No. 10106 of 2024

 HC-KAR



AND:

1.     STATE OF KARNATAKA
       REPRESENTED BY POLICE INSPECTOR
       BANASWADI POLICE STATION
       BENGALURU-560 043.

2.     MR PRABHU VIJAYAKUMAR
       S/O MR VIJAYAKUMAR
       AGED ABOUT 47 YEARS
       R/A NO.418, 5TH 'B' MAIN
       HRBR LAYOUT, 2ND BLOCK
       KALYAN NAGAR
       BENGALURU-560 043
                                                   ...RESPONDENTS
(BY SRI. THEJESH.P, HCGP FOR R-1
 SMT. AVANI CHOKSHI AND SMT. SHILPA PRASAD, ADVs.FOR R-2)

      THIS W.P IS FILED UNDER ARTICLE 226 OF THE CONSTITUTION
OF INDIA PRAYING TO R/W SECTION 482 OF THE CPC,PRAYING TO
DIRECT QUASH FIR IN CRIME NO. 97/2024 DTD 07.02.2024 REGISTERED
BY R-1 POLICE UNDER SECTIONS 406, 420, 504, 506, 120B, 34 IPC, 1860
AS AGAINST THE PETITIONERS (AT ANNEXURE-A) AND ETC.
IN W.P.NO. 10106/2024

BETWEEN:

1.     PLAY GAMES 24X7 PRIVATE LIMITED
       A COMPANY WITHIN THE MEANING OF
       COMPANIES ACT 2013
       HAVING ITS REGISTERED OFFICE AT
       5TH FLOOR, CETNRALWING (B) TOWER 4
       NESCO IT PARK, WESTERN EXPRESS
       HIGHWAY GOREGAON (E), MUMBAI 400 063
       MAHARASTRA

       HAVING ITS OFFICE AT: ZONASHA IT BUILDING
       7TH FLOOR. OUTER RING ROAD
       MAHADEVAUPRA
       BENGALURU 560048

       REPRESENTED BY ITS AUTHORISED SIGNATORY
       AND CHIEF LEGAL OFFICER
       MR SAMEE CHUG
       AGED ABOUT 49 YEARS
       SON OF ROMESH CHUGH.
                                    -3-
                                                NC: 2025:KHC:18584
                                             WP No. 10554 of 2024
                                         C/W WP No. 10106 of 2024

 HC-KAR



2.     MR. SAMEER CHUGH S/O MR ROMESH CHUGH.
       AGED ABOUT 49 YEARS
       RESIDING AT: B102, THE PALM SPRINGS
       GOLF COURSE ROAD
       SECTOR 54, GURAGOAN 122002
       HARYANA.

3.   MR VIKRANT GOYAL S/O LATE HARI KRISHNAGOYAL
     AGED ABOUT 46 YEARS
     WORKING FOR GAIN AT
     ZONASHA IT BUILDING
     7TH FLOOR, OUTER RING ROAD
     MAHADEVAPURA
     BENGALURU - 560 048
                                                ...PETITIONERS
(BY SRI. C.V.NAGESH, SENIOR ADVOCATE FOR
    SRI. MANU PRABHAKAR KULKARNI, AND
    SRI. ABHILASH, ADVOCATES)

AND:

1.     STATE OF KARNATAKA
       REPRESENTED BY
       POLICE INSPECTOR
       BANASWAI POLICE STATION
       BENGALURU 560 043.

2.     MR PRABHU VIJAYKUMAR
       AGED ABOUT 47 YEARS
       SON OF MR VIJAYAKUMAR
       RESIDING AT: NO 418
       5TH 'B' MAIN, HRBR LAYOUT
       2ND BLOCK, KALYAN NAGAR
       BENGALURU - 560 043.
                                                    ...RESPONDENTS
(BY SRI. THEJESH.P, HCGP FOR R-1
    SMT. AVANI CHOKSHI, AND
    SMT. SHILPA PRASAD, ADVOCATES FOR R-2)

      THIS W.P IS FILED UNDER ARTICLE 226 OF THE CONSTITUTION
OF INDIA R/W SECTION 482 OF THE CPC, PRAYING TO QUASH FIR IN
CRIME NO. 97 OF 2024 DATED 7.2.24 REGISTERED BY R1 POLICE UNDER
SECTIONS 406, 420,504,506,120B, 34 IPC, 1860 AS AGAINST THE
PETITIONER (AT ANNEXURE-A) AND ETC.

       THESE PETITIONS ARE BEING HEARD AND RESERVED ON
18.02.2025 COMING ON FOR PRONOUNCEMENT OF ORDERS THIS DAY,
THE COURT MADE THE FOLLOWING:-
                                 -4-
                                               NC: 2025:KHC:18584
                                          WP No. 10554 of 2024
                                      C/W WP No. 10106 of 2024

 HC-KAR




CORAM: HON'BLE MR JUSTICE S.R.KRISHNA KUMAR


                           CAV ORDER

      In these petitions, petitioners seek quashing of the impugned

proceedings arising out of FIR in Crime No.97/2024 dated

07.02.2024 registered by the 1st respondent - Police, pursuant to a

complaint dated 06.02.2024 filed by the 2nd respondent - de facto

complainant for offences punishable under Sections 406, 420, 504,

506, 120-B r/w Section 34 IPC and for other reliefs.


      2. W.P.No.10106/2024 is preferred by accused Nos.1, 2 and

5, while W.P.No.10554/2024 is preferred by accused Nos.3 and 4

respectively. Since common questions of law and fact arise for

consideration in the present petitions, they are taken up together

for consideration and disposed of by this common order.


      3. The material on record discloses that the 2nd respondent -

de-facto complainant joined the petitioner        - company     on

06.08.2018 and continued to work there till 17.10.2023 when he

resigned from the company. On 17.11.2023, the petitioner -

company transferred a sum of Rs.20,54,029/- to the 2nd respondent

after deducting a sum Rs.6,37,200/-. Subsequently, on 29.11.2023,
                                  -5-
                                                NC: 2025:KHC:18584
                                           WP No. 10554 of 2024
                                       C/W WP No. 10106 of 2024

 HC-KAR




petitioner once again transferred a sum of Rs.20,54,029/- in favour

of 2nd respondent. Thereafter, there was correspondence between

the petitioners and 2nd respondent - complainant and a dispute in

relation to alleged dues payable by the petitioners to the 2nd

respondent or alleged to be refunded back to the petitioners by the

2nd respondent arose between the parties and on 06.02.2024, 2nd

respondent - complainant filed the impugned complaint which was

registered as an FIR in Crime No.97/2024 against the petitioners -

accused Nos. 1 to 5, who are before this Court by way of the

present petitions.


      4.   Heard learned Senior counsel for the petitioners and

learned HCGP for the 1st respondent - State as well as learned

counsel for the 2nd respondent and perused the material on record.


      5. In addition to reiterating the various contentions urged in

the petition and referring to the material on record, learned Senior

counsel for the petitioners invited my attention to the impugned

complaint and FIR in order to point out that the same did not

disclose commission of the alleged offences by the petitioners. It

was submitted that the allegations made in the complaint gave rise

to a purely a civil / financial / monetary dispute between the parties,
                                   -6-
                                                   NC: 2025:KHC:18584
                                            WP No. 10554 of 2024
                                        C/W WP No. 10106 of 2024

 HC-KAR




which was illegally sought to be given a criminal colour/ flavour by

the 2nd respondent - complainant and as such, the impugned

proceedings deserve to be quashed.


      6. Per contra, learned HCGP for the 1st respondent - State

as well as learned counsel for 2nd respondent - complainant would

reiterate the various contentions urged in the statement of

objections and submit that there is no merit in the petitions and that

the same are liable to be dismissed. In support of her contentions,

learned counsel for the 2nd respondent placed reliance upon the

following judgments:-

            (i) State of Haryana and Ors vs. Bhajan Lal and Ors -
      (1992) Supp(1) SCC 335);
            (ii) Trisuns Chemical Industry v Rajesh Agarwal and
      Ors - (1999) 8 SCC 686 ;
            (iii) V. Ravi Kumar vs. State by Tamilnadu - (2019) 14
      SCC 568;
            (iv) Neeharika Infrastructure Pvt. Ltd. v State of
      Maharashtra and Ors - (2021) 19 SCC 401;
            (v) Priti Saraf and Anr vs. State - (2021) 16 SCC 142;
            (vi) Jitul Jentilal Kotecha v State of Gujarat - (2022) 13
      SCC 652;
            (vii) Salib @Shalu@Salim v State of UP and Ors - 2023
      Online SC 947;
            (viii) Divvijaysinh Himmasingh Jadeja v State of
      Gujarat Ors. - 2023 SCC Online SC 1610;
                                  -7-
                                                NC: 2025:KHC:18584
                                           WP No. 10554 of 2024
                                       C/W WP No. 10106 of 2024

 HC-KAR



            (ix) State of Madhya Pradesh v Shilpa Jain and Ors -
      2024SCC Online SC 507;


      7.   I have given my anxious consideration to the rival

contentions and perused the material on record.


      8. A perusal of the material on record will indicate that it is

an undisputed fact that the 2nd respondent - complainant joined

accused No.5 - company on 06.08.2018. The 2nd respondent is

said to have resigned from the company vide resignation letter /

email dated 19.10.2023. In pursuance of the same, the petitioners

issued a reply vide email dated 23.10.2023 accepting the

resignation submitted by the 2nd respondent. On 03.11.2023 and

07.11.2023, the 2nd respondent addressed e-mails to the

petitioners putting forth various allegations, claims and contentions,

to which the petitioner - Company's representative issued a reply

dated 09.11.2023 answering the queries of the 2nd respondent.


      9.    Thereafter, on 17.11.2023, the company transferred

Rs.20,54,029/- in favour of 2nd respondent after deducting

Rs.6,37,200/- towards club membership charges.           Further, on

29.11.2023, the company once again transferred Rs.20,54,029/- in

favour of the 2nd respondent, pursuant to which, there was no
                                 -8-
                                              NC: 2025:KHC:18584
                                          WP No. 10554 of 2024
                                      C/W WP No. 10106 of 2024

 HC-KAR




correspondence between the parties up to 22.12.2023, when the

petitioners issued an e-mail to the 2nd respondent seeking return of

the inadvertently transferred amount of Rs.20,54,029/- by the

petitioners to him on 29.11.2023 as stated supra.      Respondent

No.2 issued a reply viz., e-mail dated 23.12.2023 disputing the

claim of the petitioners and in addition thereto, he called upon the

petitioners to pay a sum of Rs.6,37,200/- alleged to be withheld by

them from the 2nd respondent.         The petitioners once again

addressed an e-mail dated 05.01.2024 reiterating its claim for

return of Rs.20,54,029/- inadvertently transferred by them on

29.11.2023 to the 2nd respondent, to which he issues a reply via e-

mail once again denying the claim and continues to seek recovery

of Rs.6,37,200/- from the petitioners.   Subsequently, petitioners

issued a reply dated 30.01.2024 denying the allegations made by

the 2nd respondent, who issues an e-mail dated 02.02.2024

requesting the petitioners to amicably resolve the matter.

Thereafter, 2nd respondent filed the impugned complaint on

06.02.2024, which is registered as an FIR in Crime No.97/2024

dated 07.02.2024, which are assailed in the present petitions.
                                         -9-
                                                         NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

 HC-KAR




      10. A perusal of the aforesaid facts and circumstances will

clearly indicate that the dispute between the petitioners and the 2nd

respondent is essentially, predominantly and overwhelmingly a

civil/monetary/financial dispute in relation to claims and counter

claims    made        by     each      other      in   relation     to       monies

payable/refundable as alleged by both parties. In this context, it

would be relevant to extract the complaint dated 06.02.2024 filed

by respondent No.2 as under:

              Date: 6 February 2024

              From,

              Prabhu Vijaykumar,
                        th               nd
              No.418, 5 B main, HRBR 2 Block,
              Bangalore-560 043
              Email: [email protected]
              Mobile No.9743868844

              To,

              The Station House Officer,
              Banaswadi Police Station,
              Bangalore.

             Subject: COMPLAINT OF CRIMINAL BREACH OF TRUST,
      CHETING, FRAUD, CRIMINAL CONSPIRACY, CRIMINAL
      INTIMIDATION, AGAINST
             1. SAMEER CHUGH
             2.VIKRANT GOYAL,
             3. PLAY GAMES 24X7 PRIVATE LIMITED MANAGEMENT
             4. OWNERS TRIVIKRAMAN & BHAVIN
             AND TO FREEZE BANK ACCOUNTS FOR HOLDING THE
      DUES TOWARDS SALARY/FULL AND FINAL SETTLEMENT OF
      RS.6,37,200/- AND ESOPS.

              At the outset, I bring the following facts and circumstances
      for your kind attention and necessary action:
                                        - 10 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



             That, Play Games 24x7 Pvt Limited, (company) is having its
     head office in Mumbai and branch office at Zonasha IT buildings,
     Mahadevapura, Bangalore. This company offers online cards games
     rummy and fantasy sports to general public under ITES category.

             I joined the company in August 2018, since my joining I was
     prompt and demonstrated high performance. In recognition of my
     performance, I was given annual increment and bonus regularly till
     2021.

             In addition to the annual increment and bonus, company also
     has the policy of giving ESOPs (stock options) to high performers as
     a retention plan so that best performers are rewarded additionally to
     retain high performers for long time. Likewise, I was also granted
     24,673 ESOPs which would vest over a period of time. Copy of the
     equity letter for grant of ESOP is enclosed as ANNEXURE A.

             Subsequently, company's management suggested me to
     concentrate more on external management in addition to core legal
     function of contract management, litigation and IPR since there was
     an increase in cyber frauds, police enquiries, police notices, follow up
     from enforcement, suicides etc., as a result of huge loss in gambling
     by playing rummy on company platform. Due to the change in role
     with added responsibilities and risks associated, I was asked to take
     club membership at 3 Clubs each in Bangalore and Mumbai, take
     armed personal security, arms license and fire arms, by the
     management. Accordingly, a club membership at HBCC Club in
     Bangalore was provided in my name with a clear intention of the
     company to escape from the liability and to distance itself from any
     controversy that may arise during filing of red herring prospectus
     while going for IPO for purported any undue influence/association
     with the enforcement officer or public officer or otherwise. The costs
     towards club membership at 3 Clubs each in Bangalore and Mumbai,
     take armed personal security, arms license and fire arms was clearly
     budgeted and approved by the management as a perquisite/OPEX
     as the case may be, due to my risks associated in handling increased
     number of suicides and personal life threat/attack by the players and
                                         - 11 -
                                                            NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     or their relatives due to huge financial losses and suicides. The
     payment to the club was made directly by the company in my name
     after scrutiny and verification of the duly filled application form of the
     club in my name. There was no pre-condition or any undertaking for
     repayment from the me against the payment towards the club
     membership as the same was duly discussed and budgeted and
     approved for the FY 2021-22 by CEO, Trivikraman.

             Subsequently, in July 2022 Sameer Chugh joined the
     company to whom I had to report. He had several drawbacks and
     limitations and, to suppress his lacune, he removed me from handling
     hardcore legal work of drafting, litigation, IPR management and
     confined me only to external management. There was difference of
     opinion in furnishing information to police on Section 91, 102 notices,
     etc. from various police stations across the country and cooperating
     with investigation, as he was averse to furnishing the information
     called by the police/enforcement and or to cooperate with
     investigation. To suppress his shortcoming and to victimise me for
     not falling in line of being non cooperative with police on various
     investigations against the company among other things, he along
     with Vikrant Goyal who is the HR head, were taunting me with
     regional and personal remarks as Vikrant Goyal's ego was hurt when
     I questioned him about, why was he agreeing and approving higher
     rates to recruitment consultants against the industry rate of 8.33%
     since he had vested interest in paying them higher. As a result of
     which both Sameer and Vikrant connived with each other and
     reduced my rating drastically showing their arbitrariness and
     highhanded ness such that I am shown in poor light as an under
     performer in 2022-23. For the first time in the last 5 years of my
     joining the company I was denied bonus and increment. On the
     hindside, in lieu of the payment made to the club, my bonus was
     denied as a result of their foul play and connivance of Sameer and
     Vikrant. On the contrary, they called me informed to increase the
     rating of others so that they get bonus and finally forced me to resign.
                                      - 12 -
                                                        NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



             On 17 October 2023, citing reasons as cost pressure and
     GST issues, I was forced to resign by the above-named persons. My
     resignation was accepted immediately as the same was a forced
     resignation on regional and linguistic biases being a Kannadiga and
     south Indian in addition to other ancillary reasons stated above.
     Though there was a notice period of 3 months and I was willing to
     serve the notice period, the above-named persons Sameer Chugh
     and Vikrant Goyal blocked my access to laptop and emails and sent
     me a communication on 23 October 2023 that my last date will be 23
     October 2023 while acknowledging my resignation with instructions
     to return the laptop, ID card and visiting card. Accordingly, I had
     returned all the assets of the company and sent an email on 3
     November 2023 highlighting all the illegal demands from Sameer and
     Vikrant along with audio clip (of instructions from Puneet Raheja who
     reports to Vikrant) instructing me to increase the rating of others
     while reducing my ratings. Copies of the communication from the
     company dated 23 October 2023 and my email on 30 November
     2023 for returning the assets of the company are enclosed as
     Annexure-B & C respectively.

             Subsequently, after due satisfaction of handover formalities
     by me, the company issued a relieving letter dated 23 October 2023
     clearly mentioning that there are no dues from me. Copy of the said
     relieving letter dated 23 October 2023 is enclosed as ANNEXURE D.

             I have been following up for the balance payment of
     Rs.6,37,200/-, the above-named persons cunningly closed the matter
     by an email dated 28 November 2023 without clarifying the dues for
     Rs.6,37,200/- and ESOPs, stating that they will not respond to me
     any further without responding on short payment of my legal dues.
     Copy of the said email dated 28 November 2023 with the subject
     "Comprehensive Documentation for Full and Final Settlement" is
     enclosed as ANNEXURE F.

             Subsequently, the next day i.e., 29 November 2023 on, they
     had transferred additional amount and blocked the same from Bank
     as lien but continued to followed up with me to return the same. They
                                       - 13 -
                                                              NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



     hand transferred the money and blocked the same from me using the
     same and also demanding me to refund. Only during this follow up is
     when they opened up the communication, they had for the first time
     informed that the short payment was towards the club membership
     fees. It is important to note that, from the date of payment in June
     2022 directly to the club till the closure mail on 28 November 2023
     despite my repeated follow up, they did not inform me anything about
     the claims towards the same. There was no undertaking from me for
     the repaying nor was there any condition while approving the
     payment or even making the payment to the club. The application
     form was filled with clear details on whose name the membership is
     taken and post scrutiny of the same and approval payment was
     made to the club directly by the company without any condition. Now
     they are taking a contention of misrepresentation to harass me,
     where is the question of misrepresentation when the company had
     already scrutinised the duly filled application form. Thad to send
     several emails/replies to them to pay me my dues which are illegally
     with held without any undertaking or declaration or indemnity for
     repayment simultaneously showing my willingness to refund any
     excess payment if any which is free from any encumbrance.

            The company has a process of securing the payment by
     taking an undertaking/indemnity from the employee to whom they
     extend any loan, financial assistance, sponsorship even if payments
     are made to third party directly. Other employees who have been
     given undertaking including me while taking sponsorship for payment
     made to third party include Girijesh Jha, Venkat Shailendra, Varchav
     Yagnik, etc. No such undertaking or declaration or consent for was
     repayment given by me to the company for payment made towards
     the club membership as the same was a perquisite. Copies of the
     indemnity   bond   signed   by   me       and   Venkat   Shailendra   for
     sponsorship/payment made to third party in other instances is
     enclosed as ANNEXURE G & H respectively

            Finally, at the instance of the above-named culprits Sameer
     and Vikrant Goyal, they have sent an email on 30 January 2024 with
                                         - 14 -
                                                         NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     a threat to engage external recovery agents to recover the money
     from me which they have already blocked. Copy of the threat email
     dated 30 January 2024 in which they are confirming to have blocked
     the money deposited in my bank is attached as ANNEXURE I.

             I have patiently followed up and waited for amicable
     settlement since my resignation in 17 October 2023 but the above
     name culprits Sameer Chugh and Vikrant Goyal have continued to
     harass me in addition to coercive resignation and threatening to
     engage recovery agents by their email dated 30 January 2024. As a
     responsible person, I had also forwarded the said email highlighting
     the threat by Sameer Chugh and Virant Goyal to the management of
     the company / CEOs Trivikraman and Bhavin Pandya for their
     intervention and resolution which has not elicited any response. Copy
     of my email dated 2 February 2024 sent to management/owners of
     Play Games24x7, Trivikraman and Bhavin seeking their intervention
     and resolution is enclosed as ANNEXURE 1. Hence this complaint to
     protect my rights and interests.

             The threat mail dated 30 January 2024 by Sameer Chugh
     and Vikant Goyal for coercive action in engaging the recovery agents
     (ANNEXURE I), silence of owners of company Trivikraman and
     Bhavin to my email dated 2 February 2024 despite my request for
     intervention (ANNEXURE J) has triggered me to take up this
     complaint.

             I have been regularly following up with the said Sameer and
     Vikrant requesting them to settle my dues (salary dues and ESOPs).
     Whenever, I called them, both of them have threatened to kill me and
     abused me personally with bad language using b****** and will come
     to my home and kick and break the limbs if I ask for the dues and will
     engage anti-social elements to finish me. My life is under danger in
     addition to the harassment from the above persons from paying my
     entitlements.

             I shall furnish more details about other irregularities and
     information in the course of investigation.
                                          - 15 -
                                                         NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



             Under the circumstances, request you to register my
      complaint for offences mentioned above, take action against the
      above-named persons, investigate the matter and bring them to book
      while freezing the HDFC bank account no. 01452000014736 with
      Borivali west Hamunda circle branch, Mumbai and Axis bank a/c no.
      923020011256210 to the extent of salary dues, and ESOPS.

             Thank you,
             Yours faithfully,



      11.    A bare/plain perusal of the impugned complaint will

indicate that except making a passing reference to accused No.3 -

Trivikraman and accused No.4 - Bhavin Pandya (petitioners in

W.P.No.10554/2024),              there    are     absolutely   no   allegations

whatsoever made against them to incriminate the said petitioners

for commission of the alleged offences and consequently,

continuation of the impugned proceedings qua the said petitioners

would amount to abuse of process of law warranting interference in

the present petition in W.P.No.10554/2024, which deserves to be

allowed and the impugned proceedings qua the petitioners therein

deserves to be quashed.


      12. In so far as the accused Nos.1, 2 and 5, who are the

petitioners in W.P.No.10106/2024 are concerned, except making

bald, vague, general and omnibus allegations, the said allegations

extracted supra, clearly do not disclose the commission of the
                                - 16 -
                                               NC: 2025:KHC:18584
                                            WP No. 10554 of 2024
                                        C/W WP No. 10106 of 2024

 HC-KAR




alleged offences as contended by the 2nd respondent; in this

regard, the material on record discloses that there is a serious

dispute as regards the sum of Rs.6,37,200/- withheld by the

petitioners while settling the payments due to the 2nd respondent

upon his resignation; while petitioners contend that they were

entitled to withhold the said amount, which had been paid by them

for the purpose of the 2nd respondent obtaining membership in

HBCC Club and that since the 2nd respondent had not surrendered

the club membership even after his resignation and continued to

remain a member thereof even thereafter, thereby availing all

benefits arising out of the said club membership, they were entitled

to withhold the said amount, the 2nd respondent denies the said

contention and specifically contends that the petitioners were not

entitled to withhold the said amount of Rs.6,37,200/-, which was

liable to be paid by them to him as claimed and demanded by him

in the email correspondence referred to supra; it follows therefrom

that the said dispute which has been referred to in detail in the

complaint would not disclose the commission of the alleged

offences by the petitioners and instead, the allegations made by

the 2nd respondent in this regard would clearly partake the nature,
                                       - 17 -
                                                       NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

 HC-KAR




character, colour and flavour of a civil dispute, which is sought to

be converted into a criminal dispute by the 2nd respondent, which is

impermissible in law.


        13. A perusal of the material on record will also indicate that

while on one hand, the petitioners contend that in addition to

Rs.20,54,029/- transferred by them in favour of the 2nd respondent

on   17.11.2023     after    deducting         Rs.6,37,200/-   towards   club

membership charges, petitioners once again transferred an

additional sum of Rs.20,54,029/- in favour of the 2nd respondent on

29.11.2023, due to oversight and inadvertence and that the same

was liable to be refunded back to the petitioners. On the other

hand, the 2nd respondent would dispute the said claim of the

petitioners and instead contend that he was entitled to retain the

said amount, which belonged to him and was not liable to

refund/repay the said amount back to the petitioners as claimed by

them;     even    this      dispute      regarding      payment/refund     of

Rs.20,54,029/- by the petitioners to the 2nd respondent on

29.11.2022 is essentially, predominantly and overwhelmingly a

civil/monetary/financial dispute, which is sought to be given a

criminal colour / flavour by the 2nd respondent, which is
                                     - 18 -
                                                     NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

 HC-KAR




impermissible in law, especially in the light of several email

correspondence between the parties in this regard prior to the

impugned complaint / FIR, which contain allegations and counter-

allegations made by both parties against each other in relation to

the said amounts and on this score also, the impugned

proceedings qua all accused persons deserve to be quashed.


      14. In the above context, it would be apposite to refer to the

correspondence between the petitioners and the 2nd respondent

prior to 06.02.2024, when the impugned complaint was filed by

him, which is as under:

      Annexure-20
      Subject: Mail for Prabhu
      From: HR ops <[email protected]> on Mon, 23 Oct 2023
      15:00:24 To: V v <[email protected]>

      Cc: Vikrant Goyal <[email protected]>, Puneett
      Raheja <[email protected]>

      Mr. Prabhu Vijaykumar,

      We are in receipt of your resignation dated October 17th (both
      by mail and in the system). We would like to inform you that your
      resignation has been accepted in the system and also vide this
      mail/letter. Please note that we are relieving you of your duties
      with immediate effect. Your recorded last day of employment with
      the Company will be 23rd of October, 2023.

      The company will pay you for the remaining of your notice period
      as due from the date of your resignation. The notice period as
      per your offer letter was of 3 months, and based on your
      resignation date, you would be paid for the dues thus calculated.
                                     - 19 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     You will also be paid any other dues arising out of leave
     encashment or other terms based on your employment. Please
     note that your Full and Final Settlement with all the dues to be
     paid out will be subject to your handing over all the company
     assets (computer/Identity card, visiting cards, etc.) at the
     respective office. We would request you to visit the office and
     submit the assets with the relevant HR and IT folks.

     Please note that you are bound by the terms of the Non-
     Disclosure Agreement dated 6th August 2018 executed between
     you and the Company and we request you to take note of the
     same.
     Thank you, HROps Team

     Annexure-21

     Subject: Re: Mail for Prabhu

     From: prabhu v<[email protected]> on Fri, 03 Nov 2023
     02:07:52 To: "HR ops"<[email protected]>

     Cc: "Vikrant Goyal"<[email protected]>,"Puneett
     Raheja"

     <[email protected]>,"trivikraman.thampy@game
     s24x7.com"<[email protected]>

     1 attachment(s) - 3_Apr 1.36_pm         puneet_team_rating.aac
     (5.05MB)

     +thampy, bhavin Thanks.

     However, I would like to bring the following facts and
     circumstances of my forced resignation to victimize me with
     prejudice and conspiracy

     I joined the Play Games24x7 Pvt Ltd (Company) as Head of
     Legal, to handle contracts, litigation and IPR, on 6 August 2018.
     At the time of joining, I had signed the appointment letter only.

     I was appointed after due satisfaction of the Company purely on
     merit post several rounds of interview and successful
     demonstration of my strong knowledge and skills on case study
     analysis of various high court and supreme court judgments.
                                     - 20 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR




     Company has the process of annual assessment and appraisal
     of performance for the April to next March every year. The
     appraisal used to be done by the manager and manager's
     manger, the CEO and the final ratings are decided. Since my
     appointment till March 2022, my performance was excellent with
     high ratings. In recognition of my performance, commitment,
     integrity and deliverables, I was regularly awarded bonus,
     increment, promotion, esops, etc. to retain the talent.

     Till July/August - 2022, I continued to handle contracts, litigation
     and IPR along with enforcement Sameer Chugh joined in August
     - 2022. He had several short comings and poor skills. Solely to
     suppress his short coming, he began to show me in poor light
     eventually victimise, humiliate and harass me eventually, he had
     stripped me from my core skills of contract management,
     litigation and IPR, and confined me with the assignment of
     handling enforcement, which I was not qualified nor was it my
     core skills. In the interest of the Company, I continued with the
     assignment and despite my best effort he had regularly
     humiliated and harassed me complaining about incompetency.

     Such being the case, in April 2023, he (Sameer) had rated me
     poorly against my self-rating to victimise me such that I don't get
     any bonus or increment and instructed me through HR to
     increase / improve the ratings of others while rating me lower
     than 3. Conversation (on 3 April 2023 @ 1.36 pm) of instructions
     to improve the ratings of others is attached here for immediate
     reference. I had also written an email to him seeking clarification
     on my ratings and victimisation with copy to ceos which did not
     elicit any response from none. This resulted in victimising me by
     conspiracy of Sameer in connivance with HR.

     I continued to focus on my work as per the guidance and
     instructions of Sameer despite which he continued to humiliate
     me with personal remarks comments and abuses on me, my
     bring up, regional comments, my background and community.
     Since HR was hand in glove with Sameer as per the
     conversation attached and higher ups remained mute to my
     email I did not raise this issue anticipating nothing change with a
     belief that there is some weakness exposed to Sameer and
     therefore their hands are tied. As a result of which, I was not
     given increment and appraisal for the first time eversince my
     joining.

     In addition to the above, I was subjected to further humiliation
     and victimisation by Sameer by constantly taunting me of
     incompetency and inability to deliver for his illegal and
                                     - 21 -
                                                     NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



      impossible demand and targets viz.,

  •   BANK FREEZE BY TRICHY CYBER POLICE MATTER : He
      (Sameer) alleged me of failure to influence the SP in defreezing
      Company account and further alleged me of failure to get the
      Addl. SP and Inspector fired from their jobs for freezing the
      Company's axis bank account and abusing the above officials
      using profanity which was overheard by officers.

  •   CID NOTICE ON CRYPOTO CURRENCY AND HACKING
      SCAM MATTER : He (Sameer) alleged me of incompetency to
      influence the investigation before CID from investigating the
      matter and not subject the Company or its officials in
      investigation or interrogation. Again, in this matter while I was
      sitting before a senior IPS officer he had abused the senior
      officers of police department using profanity which was also
      overheard by them.

  •   SARVESH ANAND CASE : He (Sameer) alleged me of
      incompetency to fix and frame Sarvesh Anand in a false case for
      data theft/ source code theft and get his house searched without
      out the process of law and search warrant, post his resignation
      to avenge him, who had resigned due victimisation and not
      giving him fair rating during appraisal and humiliation by his
      manager. This was subsequent to humiliating him by show
      cause notice, disciplinary proceedings, etc.

  •   INFORMATION TO TAMIL NADU CBCID ON SEVERAL
      SUICIDES : He (Sameer) alleged me of incompetence when I
      recommended to furnish details sought by various CBCID police
      from Vellore, Coimbatore, Tirupur, etc. who were investigation
      suicides of players registered on the Company's platform
      purported to have been addicted to gambling and committed
      suicide as result of loss due to gambling.

  •   GARIMA SURI WRONG TDS DECUCTION CASE : He
      (Sameer) alleged me of incompetence in not getting the FIR
      registered when CEN police in Bangalore informed us that they
      cannot register the same due to technical reasons.

  •   ALLEGATION OF INTELLIGENCE FAILURE ON BANK
      ACCOUNT FREEZING BY TRICHY POLICE

  •   ALLEGATION OF INTELLIGENCE FAILURE ON change of
      rooster at Madurai bench at Madras High court at Madurai from
      Justice Nagarjuna to Justice Illangovan claiming that he knew
      Justice Nagarjuna and can get a favourable order in one hour
      while Justice Illangovan was adverse to gambling and rummy
                                      - 22 -
                                                       NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



  •    ALLEGATION          OF     INTELLIGENCE           FAILURE ON
       BANGALORE CID NOTICE to company in Cr. No.153 / 2020 in
       the multi-crore cryptocurrency / bitcoins investigation

  •    ALLEGATION OF INTELLIGENCE FAILURE ON VISIT BY
       GST AUTHORITIES at Bangalore office

       These are recent few instances of illegal and impossible targets
       set as benchmark for my competency. A detailed list of several
       other instances shall be shared with appropriate time.

  −    on 16 October 2023, he (Sameer) forced to resign on the ground
       of GST impact and cost pressures, failing which I was
       threatened with face the consequences. He informed that Vikrant
       had a big roll in getting me out. Thus, the claims of Sameer
       about Vikrant's role and call conversation attached clearly
       demonstrates the connivance of each other. I asked for one
       weeks' time to revert but was denied any time citing Thampy has
       given a mandate to close my matter. Therefore, I was
       constrained to resign on the wee hours of 17 October 2023,
       which was accepted immediately.

  −    He (Sameer) called me on 18 October 2023 and again abused
       on my upbringing, family and personal on community

  −    On 19 October 2023, Vikrant called me and informed that my
       email access and computer is already blocked.

  −    On 21 October 2023 Saturday, Vikrant sent me a whatsapp
       message : "Hey Prabhu, Sameer and I would like to meet you at
       office tomorrow around 11am. Hope you can come. Following
       that we would also like to meet Srinivas and Subhash around
       11.30. Would you be able to inform them also as I don't have
       their number"

       I replied :

       "Vikrant, I don't trust you guys as I was forced to exit which was
       well planned by you guys. I cant even dream of trusting Sameer
       particularly, he is a biggest lier I have ever known. He is also
       biggest humiliator and manipulator.

       When you guys :

  i.   cannot give me time of one week-10days to think but forced me
       to act on the very same day on 16 October 2023 to resign.
       Sameer informed me that you had a big role in it.
                                     - 23 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



  ii. Getting a replacement for me appointed and joining the same
      day without any clue to me

  iii. Upon me rendering my resignation on 17 October 2023
       accepting it in no time demonstrates the desperation

  iv. On 19 October 2023 @ around 8.40 am on whatsapp, you call
      me and inform about blocking my access to emails, attendance,
      etc. and instructing me to not come to office for 3 months' notice
      period and notice period Salary will be remitted.

      It is your regular practice to make allegations of data theft post
      resignation to harass employees which you did recently with
      Sarvesh Anand.
      Enough of humiliation and sufferings that I have had. You guys
      had victimised me in last appraisal too.
      Is this the way you guys treat someone who honestly served the
      Company for 5 plus years, risking my life while dealing with
      several suicide cases, CID, etc. to safeguard the Company?
      All things were well planned to victimse me. Therefore, I don't
      trust anyone. However, I can meet or speak to someone who is
      trustworthy and reliable."

      Vikrant reply :

      "Ok if you don't wish to meet. There is no one else to meet. We
      shall perhaps then need to communicate on phone unless you
      don't wish to do that"

      - As regards the NDA, I don't recall signing any such thing on
      any non-judicial stamp paper. Though not admitting, assuming
      for a moment, if there is something the copy of the same was not
      furnished to me at the time of appointment or thereafter along
      with my appointment letter nor was it signed with my knowledge.
      Having said that, knowing well about draft NDA which you were
      using it for vendors the language of the same were arbitrary,
      unfair and against the principles of natural justice. Even
      otherwise, it is needless to say that the NDA cannot bind me to
      exercise my rights, career progression, furnishing information to
      law enforcement, regulatory assisting / co-operating with
      investigation, to protect my interest, to seek justice, etc.

      If I may ask, was there no NDA with those employees who left in
      the past and joined the competitors or conveniently turned a
      blind eye?? Following are a few names that comes to
      immediately :
  •   Dharshan S. from HR dept joined MPL games
  •   Murali Yamsani joined Winzo games
                                     - 24 -
                                                     NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



  •   Shraddha Patiljoined joined Dream11 gaming company
  •   Himanshu Garg joined Junglee Games
  •   Joel Dsouza joined Junglee Games
  •   Abhishek Bharati joined Junglee Games

      Have you enforced the NDA against them or there is no NDA at
      all?
      I have already handed over the Company assets - laptop and ID
      card. Under the circumstances, you shall furnish the following
      asap

  •   17 days Salary for the month of October 2023
  •   3 months' notice period full salary since I was ready and willing
      to serve the notice period
  •   Full leave wages for the 2023
  •   Form 16 for 2023-24
  •   Gratuity
  •   2.5 lacs of tax which is wrongly deposited by the company for the
      period 2022-23 which is not reflected in my Form 16 but gave
      me details about the remittance without reflecting my PAN
      details to file my IT returns. Now, I have received a demand
      notice from IT for short payment of the same.
  •   Esops
  •   Salary slips from Sept 2023 onwards
  •   Service certificate
  •   Relieving letter
  •   PF release letter
      Regards,

      From: HR ops <[email protected]>
      Sent: Mon, 23 Oct 2023 15:00:24
      To: V v <[email protected]>
      Cc: Vikrant Goyal <[email protected]>,
      Puneett Raheja <[email protected]>

      Subject: Mail for Prabhu

      Mr. Prabhu Vijaykumar,
      We are in receipt of your resignation dated October 17th (both
      by mail and in the system). We would like to inform you that your
      resignation has been accepted in the system and also vide this
      mail/letter. Please note that we are relieving you of your duties
      with immediate effect. Your recorded last day of employment with
      the Company will be 23rd of October, 2023.
                                    - 25 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     The company will pay you for the remaining of your notice period
     as due from the date of your resignation. The notice period as
     per your offer letter was of 3 months, and based on your
     resignation date, you would be paid for the dues thus calculated.
     You will also be paid any other dues arising out of leave
     encashment or other terms based on your employment. Please
     note that your Full and Final Settlement with all the dues to be
     paid out will be subject to your handing over all the company
     assets (computer/Identity card, visiting cards, etc.) at the
     respective office. We would request you to visit the office and
     submit the assets with the relevant HR and IT folks.

     Please note that you are bound by the terms of the Non-
     Disclosure Agreement dated 6th August 2018 executed between
     you and the Company and we request you to take note of the
     same.

         Thank you,

         HROps Team

     Annexure-22

     Subject: Prabhu F&F
     From: Puneett Raheja <[email protected]> on Mon, 06
     Nov 2023 22:18:14 To: [email protected]
     Cc: Vikrant Goyal <[email protected]>, Anushka Tari
     <[email protected]>, Vishal Patel
     <[email protected]>

         Hi Prabhu,

         Trust you have received October salary & gratuity in
         your account on 30-Oct itself. Please do check your
         account and let us know if you have any questions.

         I am listing down the status on each of the items
         highlighted by you for better tracking. Also adding
         Anushka & Vishal as they would help us with the F&F
         process.

         17 days Salary for the month of October 2023 -
         Paid (for the entire October month) on 30-Oct
         Gratuity - Paid on 30-Oct
                                     - 26 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



         3 months' notice period full salary since I was ready
         and willing to serve the notice period - Will be done
         with F&F

         Full leave wages for the 2023 - will be done with F&F

         Form 16 for 2023-24 - Form 16 is generated in Jun/Jul
         of next year; Provisional tax sheet for 2023-24 shall be
         shared with you. I will direct our accounts team to share
         it with you.
         2.5 lacs of tax which is wrongly deposited by the
         company for the period 2022-23 which is not reflected in
         my Form 16 but gave me details about the remittance
         without reflecting my PAN details to file my IT returns.
         Now, I have received a demand notice from IT for short
         payment of the same. - I understand our accounts team
         (Bhushan Ingle / Vishal Patel) is already in touch with
         you. Shall check the status and close the loop. Esops -
         Will have your login credentials moved to your personal
         ID (vprabhuv@ rediffmail.com). Shall confirm once done

         Salary slips from Sept 2023 onwards - Will direct
         accounts team to share with you. Service certificate -
         This shall be shared post F&F.
         Relieving letter - This shall be shared post F&F

         PF release letter - Let me know what exactly is
         needed. If the purpose if for you to withdraw or
         transfer the PF, that activity has to be initiated by you.


         Best Regards,
         Puneett Raheja

     Annexure-23

     Subject: Re: Prabhu F&F
     From: prabhu v<[email protected]> on Tue, 07 Nov 2023
     19:43:01 To: "Puneett Raheja"<[email protected]>

     Cc: "Vikrant Goyal"<[email protected]>,"Anushka
     Tari"<[email protected]>,"Vishal Patel"

     <[email protected]>
                                      - 27 -
                                                       NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



         Noted.

         My comments to your response in blue

  •   17 days Salary for the month of October 2023 - Paid (for the
      entire October month) on 30-Oct - have received some
      payment. Furnish break up of the same
  •   Gratuity - Paid on 30-Oct - same as above
  •   3 months' notice period full salary since I was ready and willing to
      serve the notice period - Will be done with F&F - when is this
      expected, I expect this to the done by this week since
      nothing is pending
  •   Full leave wages for the 2023 - will be done with F&F - same as
      above
  •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of next
      year; Provisional tax sheet for 2023-24 shall be shared with you.
      I will direct our accounts team to share it with you.- same as
      above
  •   2.5 lacs of tax which is wrongly deposited by the company for the
      period 2022-23 which is not reflected in my Form 16 but gave
      me details about the remittance without reflecting my PAN
      details to file my IT returns. Now, I have received a demand
      notice from IT for short payment of the same. - I understand our
      accounts team (Bhushan Ingle / Vishal Patel) is already in touch
      with you. Shall check the status and close the loop. - This is
      going on since June/July 2023 with lukewarm response
      despite repeated follow up from me. Now, I have received a
      demand notice for the IT department. This needs a
      immediate resolution in a day or two. Either you (i) deposit
      the tax demanded directly to the department along with
      interest or (ii) furnish a fresh form 16 with correct remittance
      before Thursday/Friday latest.
  •   Esops - Will have your login credentials moved to your personal
      ID ([email protected]). Shall confirm once done - I would
      prefer a buyback as done with Siddarth Banerjee, Sandeep
      Agarwal, etc. and do a cash out to me.
  •   Salary slips from Sept 2023 onwards - Will direct accounts team
      to share with you. I expect this to the done immediately
  •   Service certificate - This shall be shared post F&F. - I have
      received this by email today though F&F is not done still.
      Share the hard copies by courier.
  •   Relieving letter - This shall be shared post F&F - same as
      above
  •   PF release letter - Let me know what exactly is needed. If the
      purpose if for you to withdraw or transfer the PF, that activity has
      to be initiated by you. - got it. since there is 2 months time
      required for withdrawal. will revert on this in due course.
                                    - 28 -
                                                   NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Regards,

     From: Puneett Raheja <[email protected]> Sent:
     Mon, 06 Nov 2023 22:18:14
     To: [email protected]

     Cc: Vikrant Goyal <[email protected]>, Anushka
     Tari <[email protected]>, Vishal Patel

     <[email protected]> Subject: Prabhu F&F

     Hi Prabhu,

     Trust you have received October salary & gratuity in your
     account on 30-Oct itself. Please do check your account and let
     us know if you have any questions.

     I am listing down the status on each of the items highlighted by
     you for better tracking. Also adding Anushka & Vishal as they
     would help us with the F&F process.

     17 days Salary for the month of October 2023 - Paid (for the
     entire October month) on 30-Oct Gratuity - Paid on 30-Oct
     3 months' notice period full salary since I was ready and
     willing to serve the notice period - Will be done with F&F

     Full leave wages for the 2023 - will be done with F&F

     Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of next
     year; Provisional tax sheet for 2023-24 shall be shared with
     you. I will direct our accounts team to share it with you.
     2.5 lacs of tax which is wrongly deposited by the company for
     the period 2022-23 which is not reflected in my Form 16 but
     gave me details about the remittance without reflecting my
     PAN details to file my IT returns. Now, I have received a
     demand notice from IT for short payment of the same. - I
     understand our accounts team (Bhushan Ingle / Vishal Patel)
     is already in touch with you. Shall check the status and close
     the loop. Esops - Will have your login credentials moved to
     your personal ID (vprabhuv@ rediffmail.com). Shall confirm
     once done

     Salary slips from Sept 2023 onwards - Will direct accounts
     team to share with you.

     Service certificate - This shall be shared post F&F.
                                       - 29 -
                                                       NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



     Relieving letter - This shall be shared post F&F
     PF release letter - Let me know what exactly is needed. If the
     purpose if for you to withdraw or transfer the PF, that activity
     has to be initiated by you.

     Best Regards,
     Puneett Raheja

     Annexure-24

         Subject: Re: Prabhu F&F
         From: Puneett Raheja <[email protected]> on Thu, 09
         Nov 2023 21:56:04 To: Vishal Patel <[email protected]>,
         prabhu v <[email protected]>

         Cc: Vikrant Goyal <[email protected]>, Anushka Tari
         <[email protected]>, Amit Chiplunkar

          <[email protected]>

         1    attachment(s)       -        Courier_-_Prabhu_Service_Ceritifcate
         Exp_Letter.jpg (78.71KB)

     Hi Prabhu,

     Your Service certificate and experience letter have been
     couriered to you today (ref attached screenshot for courier
     details). Sharing below the status of items raised by you.

     On the pending items (F&F and Tax issue), expect updates
     from our Finance team (Amit Chiplunkar & Vishal Patel).

     In case you need any further help, please do let me know.

     Closed

     •      17 days Salary for the month of October 2023
     •      Gratuity
     •      ESops to be mapped to your personal ID - marked you
            on a separate email with Vishal Sachdev
     •      Salary slips from Sept 2023 onwards
     •      Service Certificate & Relieving Letter

     With F&F
                                     - 30 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR




     •   3 months' notice period full salary since I was ready and
         willing to serve the notice period
     •   Full leave wages for the 2023
     •   Form 16 for 2023-24 ; Provisional tax sheet will be shared
         post F&F

     Tax issue

     •   2.5 lacs of tax which is wrongly deposited by the company
         for the period 2022-23 which is not reflected in my Form
         16 but gave me details about the remittance without
         reflecting my PAN details to file my IT returns. Now, I have
         received a demand notice from IT for short payment of the
         same. - I understand our accounts team (Bhushan Ingle /
         Vishal Patel) is already in touch with you. Shall check the
         status and close the loop. - This is going on since
         June/July 2023 with lukewarm response despite repeated
         follow up from me. Now, I have received a demand notice
         for the IT department. This needs a immediate resolution
         in a day or two. Either you (i) deposit the tax demanded
         directly to the department along with interest or (ii) furnish
         a fresh form 16 with correct remittance before
         Thursday/Friday latest. (Prabhu Sir We are currently
         working on your income tax rectification on the income tax
         portal. As soon as it's resolved, we will confirm with you
         promptly. )

     No action due from our end

     •   PF release letter - Let me know what exactly is needed. If
         the purpose if for you to withdraw or transfer the PF, that
         activity has to be initiated by you. - got it. since there is 2
         months time required for withdrawal. will revert on this in
         due course.

     Best Regards,

     Puneett Raheja

     From: Vishal Patel [email protected]
     Sent: Tuesday, November 7, 2023 8:36 PM
     To: prabhu v vprabhuv@ rediffmail.com
     Cc: Puneett Raheja [email protected]; Vikrant
     Goyal     [email protected];     Anushka    Tari
     [email protected];           Amit      Chiplunkar
     [email protected]
                                    - 31 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR




     Subject: Re: Prabhu F&F

     Hi Prabhu Sir,

     Thanks for the email, Please find below replies inline in yellow.

     •  17 days Salary for the month of October 2023 - Paid (for
        the entire October month) on 30-Oct
     -    have received some payment. Furnish break up of the
     same

     •   Gratuity - Paid on 30-Oct - same as above (Please find the
         attached payslip for your reference)
     •   3 months' notice period full salary since I was ready and
         willing to serve the notice period - Will be done with F&F -
         when is this expected, I expect this to the done by this
         week since nothing is pending
     •   Full leave wages for the 2023 - will be done with F&F -
         same as above
     •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of
         next year; Provisional tax sheet for 2023-24 shall be
         shared with you. I will direct our accounts team to share it
         with you.- same as above
     •   2.5 lacs of tax which is wrongly deposited by the company
         for the period 2022-23 which is not reflected in my Form
         16 but gave me details about the remittance without
         reflecting my PAN details to file my IT returns. Now, I have
         received a demand notice from IT for short payment of the
         same. - I understand our accounts team (Bhushan Ingle /
         Vishal Patel) is already in touch with you. Shall check the
         status and close the loop. - This is going on since
         June/July 2023 with lukewarm response despite repeated
         follow up from me. Now, I have received a demand notice
         for the IT department. This needs a immediate resolution
         in a day or two. Either you (i) deposit the tax demanded
         directly to the department along with interest or (ii) furnish
         a fresh form 16 with correct remittance before
         Thursday/Friday latest. (Prabhu Sir We are currently
         working on your income tax rectification on the income tax
         portal. As soon as it's resolved, we will confirm with you
         promptly. )
     •   Esops - Will have your login credentials moved to your
         personal ID (vprabhuv@ rediffmail.com).
                                     - 32 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



         Shall confirm once done - I would prefer a buyback as
         done with Siddarth Banerjee, Sandeep Agarwal, etc. and
         do a cash out to me.

     •   Salary slips from Sept 2023 onwards - Will direct accounts
         team to share with you. I expect this to the done
         immediately (Please find the attached payslip for the
         period of April 2023 to October 2023 for your reference.
         We will share your final settlement (F&F) and tax sheet
         once it's ready.)
     •   Service certificate - This shall be shared post F&F. - I have
         received this by email today though F&F is not done still.
         Share the hard copies by courier.
     •   Relieving letter - This shall be shared post F&F - same as
         above
     •   PF release letter - Let me know what exactly is needed. If
         the purpose if for you to withdraw or transfer the PF, that
         activity has to be initiated by you. - got it. since there is 2
         months time required for withdrawal. will revert on this in
         due course.

   On Tue, Nov 7, 2023 at 7:43 PM prabhu v <vprabhuv@
     rediffmail.com> wrote: Noted.

     My comments to your response in blue

     •   17 days Salary for the month of October 2023 - Paid (for
         the entire October month) on 30-Oct - have received some
         payment. Furnish break up of the same
     •   Gratuity - Paid on 30-Oct - same as above
     •   3 months' notice period full salary since I was ready and
         willing to serve the notice period - Will be done with F&F -
         when is this expected, I expect this to the done by this
         week since nothing is pending
     •   Full leave wages for the 2023 - will be done with F&F -
         same as above
     •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of
         next year; Provisional tax sheet for 2023-24 shall be
         shared with you. I will direct our accounts team to share it
         with you.- same as above
     •   2.5 lacs of tax which is wrongly deposited by the company
         for the period 2022-23 which is not reflected in my Form 16
         but gave me details about the remittance without reflecting
         my PAN details to file my IT returns. Now, I have received
         a demand notice from IT for short payment of the same. - I
         understand our accounts team (Bhushan Ingle / Vishal
                                     - 33 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



         Patel) is already in touch with you. Shall check the status
         and close the loop. - This is going on since June/July
         2023 with lukewarm response despite repeated follow up
         from me. Now, I have received a demand notice for the IT
         department. This needs a immediate resolution in a day or
         two. Either you (i) deposit the tax demanded directly to the
         department along with interest or (ii) furnish a fresh form
         16 with correct remittance before Thursday/Friday latest.
         Esops - Will have your login credentials moved to your
         personal ID (vprabhuv@ rediffmail.com). Shall confirm
         once done - I would prefer a buyback as done with
         Siddarth Banerjee, Sandeep Agarwal, etc. and do a cash
         out to me.
     •   Salary slips from Sept 2023 onwards - Will direct accounts
         team to share with you. I expect this to the done
         immediately
     •   Service certificate - This shall be shared post F&F. - I have
         received this by email today though F&F is not done still.
         Share the hard copies by courier.
     •   Relieving letter - This shall be shared post F&F - same as
         above
     •   PF release letter - Let me know what exactly is needed. If
         the purpose if for you to withdraw or transfer the PF, that
         activity has to be initiated by you. - got it. since there is 2
         months time required for withdrawal. will revert on this in
         due course.


     Regards,

     From: Puneett Raheja <[email protected]>
     Sent: Mon, 06 Nov 2023 22:18:14
     To: vprabhuv@ rediffmail.com
     Cc: Vikrant Goyal <[email protected]>,
     Anushka Tari <[email protected]>,
     Vishal Patel <[email protected]>
     Subject: Prabhu F&F

     Hi Prabhu,

     Trust you have received October salary & gratuity in your
     account on 30-Oct itself. Please do check your account and let
     us know if you have any questions.

     I am listing down the status on each of the items highlighted by
     you for better tracking. Also adding Anushka & Vishal as they
     would help us with the F&F process.
                                    - 34 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR




     •    17 days Salary for the month of October 2023 - Paid (for
          the entire October month) on 30-Oct
     •    Gratuity - Paid on 30-Oct
     •    3 months' notice period full salary since I was ready and
          willing to serve the notice period - Will be done with F&F
     •    Full leave wages for the 2023 - will be done with F&F
     •    Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of
          next year; Provisional tax sheet for 2023-24 shall be
          shared with you. I will direct our accounts team to share it
          with you.
     •    2.5 lacs of tax which is wrongly deposited by the company
          for the period 2022-23 which is not reflected in my Form 16
          but gave me details about the remittance without reflecting
          my PAN details to file my IT returns. Now, I have received
          a demand notice from IT for short payment of the same. - I
          understand our accounts team (Bhushan Ingle / Vishal
          Patel) is already in touch with you. Shall check the status
          and close the loop.
     •    Esops - Will have your login credentials moved to your
          personal ID (vprabhuv@ rediffmail.com). Shall confirm
          once done
     •    Salary slips from Sept 2023 onwards - Will direct accounts
          team to share with you. Service certificate - This shall be
          shared post F&F.
     •    Relieving letter - This shall be shared post F&F
     •    PF release letter - Let me know what exactly is needed. If
          the purpose if for you to withdraw or transfer the PF, that
          activity has to be initiated by you.

     Best Regards,
     Puneett Raheja


     --
     Best Regards,

     Vishal Patel

     Associate Manager - Accounts
     Play Games24x7 Private Limited

     5th Floor, Central(B) Wing, Nesco IT Park, Tower 4,

     Western Express Highway, Goregaon(East) Mumbai - 400063

     9867282263
                                   - 35 -
                                                     NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



     Annexure-25

     Ref:HO/HR/RL/23-10-2023
     23.10.2023

                        Subject:- Relieving letter

     Dear Mr/Ms. Prabhu Vijayakumar,

     This is to confirm that your resignation has been accepted and
     you will be relieved from the services of the company with the
     close of working hours on 23-10-2023. There are no further dues
     against you.

     We thank you for your services to PLAY GAMES24X7 PVT LTD-
     INDIA and we wish you the very best for your future endeavours.

     Sincerely,

     For PLAY GAMES24X7 PVT LTD-INDIA

     Sd/-

     Vikrant Goyal
     (Vice President - Human Resources)

     Annexure-26

     From: "prabhu v"<[email protected]>
     Sent: Sat, 18 Nov 2023 15:42:10
     To: "Vikrant Goyal"<[email protected]>
     Cc: "Vishal Patel"<[email protected]>,
     "Puneett Raheja"<[email protected]>,
     "Anushka Tari"<[email protected]>,
     "Amit Chiplunkar"<[email protected]>,
     <[email protected]>,
     <[email protected]>
     Subject: Re: Prabhu F&F
     +ceos

     Thanks Vikrant.

     My responses on Pending Issues are as follows :

     BUY BACK OF ESOPS: In response to your reply, I believe
     ESOPS of former employees Siddarth Banerjee, Sandeep
                                    - 36 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Agarwala, etc were bought back by the company post their
     resignation. May I understand the circumstances of buy back in
     their case??

     I understand you may have some limitations in taking the
     decision on the same, in that case, I would like the directors to
     clarify the same before I knock the doors of others including the
     regulatory for the discrimination and double standard (in addition
     to discrimination and victimisation so far as per audio shared in
     earlier on 3 November 2023 which is only a tip of the ice burg)
     and series of discrimination, double standards and injustice
     caused to me so far. I therefore request you to share the email
     address of M/s. Rajarangamani Gopalan (DIN: 01624555),
     Jonathan Sawyer (DIN: 05148896), Frederick Emmer Pollock
     (DIN : 05167690) & John Scott Salter (DIN: 08579331). Further,
     there has been instances in the past of forfeiting the ESOPs
     from the employees with purported SCN / DE. I therefore have
     no trust particularly with the facts and circumstances narrated in
     my earlier communication and protection given to mischiefs,
     disparity and conduct of HR and Sameer in connivance with
     each other and complete silence of seniors/ceo's like the way
     they used to remain for emails from players on suicide notes.

     Though remained silent simultaneously engaged detective
     agency to do a thorough background verification of the players
     who posed treat of suicide and or committed suicide due to huge
     losses on your platform as a result of addiction in gambling.

     Further to absorb any back lash arising out of such tragedies,
     company also engages retired officers as consultants whom
     Sameer has constantly abused with distasteful language and
     disrepute for lack of return on their investment and poor
     intelligence which they have a clear information. Such abuse,
     contempt to all the retired senior officers of high repute who are
     Consultants and tyrant conduct of Sameer seems to be fully
     backed, authorised and ratified by the management by the acts
     or omissions so far.

     DISCREPENCY IN FORM 16 RESULTING IN MISMATCH WITH AS
     26: I reiterate that i have been following up on this since June
     2023 before filing my ITR. Your team assured to get the same
     rectified and revert in a week to fortnight with a strong
     recommendation to file the ITR as the date was nearing deadline
                                    - 37 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     to avoid penalty but no response since then till, I followed up
     about month and half ago post receipt of the demand notice from
     department following the mismatch between Form 16 issued and
     AS 26. This clearly demonstrates their goof up. Hence, I had
     suggested to deposit the demand amount in my earlier email
     dated 7 November 2023 which is not done. Clearly, there is no
     action from your end as suggested to end the chaos.

     Though Sameer did not give time of one week to 10 days and
     forced me to resign and acted with lightning speed in accepting
     the forced resignation, I have been magnanimous enough to be
     patient so far by giving good enough time for resolution
     demonstrating my maturity without reacting in haste like the way
     you have.

     BEING PENNYWISE POUND FOOLISH - several loyal players who
     have played for lakhs and crores have committed suicides with
     no respite not even a response at the least citing you are only
     earning a platform fee and under the garb of your sponsored
     counselling. In addition, you have victimised employees like me
     with coercion to GST and cost pressures. Whereas, you would
     pay 5 crores per year to Hrithik Roshan and couple of crores to
     Sudeep, etc but not take assets / get the shoot done from them
     fearing their dissent to continuing with the company. Is this your
     wisdom and reward for loyal to the society, loyal players and
     committed employees like me? May be company has short
     memory about my risks and life threats I encountered for being
     loyal to the company in addition to facing the enquiry of suicide
     attempt by a player at malad office after dousing petrol and was
     about to ignite himself due to loss in gambling which was
     enquired Bangur Nagar Police. Considering the various life
     threats I had, company had contemplated to get the security
     arranged and sponsor for gun licence for my protection.

     IRREGULARITY IN RELIEVING LETTER AND SERVICE LETTER
     USE OF SCANNED SIGNATURES: I had received the relieving
     letter and service letter by courier on 11 November 2023 which
     has invisible signature of the signatory designated as Human
     Resource officer. On 7 Nov which 2023, these letters were sent
     on mail designated to have been signed by VP HR. I had
     requested the hard copies of the same to be couriered and I
     received the hard copies with invisible signature and change is
                                     - 38 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     designation. I know that scan of the signatures is affixed on
     various documents which requires signatures including that of
     directors even in documents for filings but you guys used to do a
     colour scan. Now it has improved, where the scan of the sign is
     not visible. The least is to have it physically signed. Can I get the
     properly signed letters without any variation in the content and
     language ?

     SHORT PAYMENT OF F& F : I expected the full 3 months salary
     of notice period and full leave wages accumulated and accrued.
     You had also affirmed the same in your email dated 23 Oct
     2023. However it seems there is a short payment with an
     attempt to harass with a clear abuse of authority. I would like to
     clarify that I have not given my concurrence or authorisation or
     undertaking for any deductions except statutory deductions
     (TDS). I don't have any dues to your organisation which is also
     affirmed by you in your relieving letter dated 23.10.2023. Such
     being the case where is shortfall?? Despite my patience
     subsuming all your harassments and victimisation, you seem to
     be in no mood to stop harassing.

      Are all these deliberate goof ups deliberate to add insult to injury
     or is that normal by known standards of diligence?

     I reiterate that I was not given one week to 10 days time but
     forced to resign and acted with lightning speed in accepting the
     forced resignation. Despite this, I have been magnanimous
     enough and patient so far by giving good enough time for
     resolution without reacting in haste like the way you have.

     The palpable instances of irregularities highlighted so far is only
     a tip of the ice burg.

     Under the circumstances, I have no option but to blow the lid off
     by responding to the demand notice of tax depart with intimation
     looping ED, Regulatory, Enforcement, Home dept, Law & Justice
     dept along with supporting and details of all those jointly,
     severally and vicariously liable, to protect my interest and for a
     thorough investigation by a national agency, commensurate to
     ED to investigate all irregularities.
                                    - 39 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Regards,

     From: Vikrant Goyal <[email protected]>
     Sent: Wed, 08 Nov 2023 08:37:17
     To: Vishal Patel <[email protected]>, prabhu v
     <[email protected]>
     Cc: Puneett Raheja <[email protected]>,
     Anushka Tari <[email protected]>, Amit Chiplunkar
     <[email protected]>

     Subject: Re: Prabhu F&F

     Hi Prabhu,

     You are receiving updates from the team on various topics. I
     would be happy to help wherever I can. On the point about
     ESOPs, you will be provided the credentials for viewing your
     ESOPs. I regret we do not have any possibility of any buybacks
     of ESOPs. Thank you.


     With Regards
     Vikrant Goyal
     Human Resources
     9380999755

     From: Vishal Patel <[email protected]>
     Sent: Tuesday, November 7, 2023 8:36 PM
     To: prabhu v <[email protected]>
     Cc: Puneett Raheja <[email protected]>;
     Vikrant Goyal <[email protected]>;
     Anushka Tari <[email protected]>;
     Amit Chiplunkar <[email protected]>

     Subject: Re: Prabhu F&F

     Hi Prabhu Sir,

     Thanks for the email, Please find below replies inline in yellow.

      17 days Salary for the month of October 2023 - Paid (for the
     entire October month) on 30-Oct

     - have received some payment. Furnish break up of the
  same
                                       - 40 -
                                                        NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



  •   Gratuity - Paid on 30-Oct - same as above (Please find the
      attached payslip for your reference)
  •   3 months' notice period full salary since I was ready and willing
      to serve the notice period - Will be done with F&F - when is this
      expected, I expect this to the done by this week since nothing is
      pending
  •   Full leave wages for the 2023 - will be done with F&F - same as
      above
  •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of next
      year; Provisional tax sheet for 2023-24 shall be shared with you.
      I will direct our accounts team to share it with you.- same as
      above
  •    2.5 lacs of tax which is wrongly deposited by the company for
      the period 2022-23 which is not reflected in my Form 16 but
      gave me details about the remittance without reflecting my PAN
      details to file my IT returns. Now, I have received a demand
      notice from IT for short payment of the same. - I understand our
      accounts team (Bhushan Ingle / Vishal Patel) is already in touch
      with you. Shall check the status and close the loop. - This is
      going on since June/July 2023 with lukewarm response
      despite repeated follow up from me. Now, I have received a
      demand notice for the IT department. This needs a
      immediate resolution in a day or two. Either you (i) deposit
      the tax demanded directly to the department along with
      interest or (ii) furnish a fresh form 16 with correct
      remittance before Thursday/Friday latest. (Prabhu Sir We are
      currently working on your income tax rectification on the income
      tax portal. As soon as it's resolved, we will confirm with you
      promptly. )
  •   Esops - Will have your login credentials moved to your personal
      ID ([email protected]). Shall confirm once done - I would
      prefer a buyback as done with Siddarth Banerjee, Sandeep
      Agarwal, etc. and do a cash out to me.
  •   Salary slips from Sept 2023 onwards - Will direct accounts team
      to share with you. I expect this to the done immediately
      (Please find the attached payslip for the period of April 2023 to
      October 2023 for your reference. We will share your final
      settlement (F&F) and tax sheet once it's ready.)
  •   Service certificate - This shall be shared post F&F. - I have
      received this by email today though F&F is not done still.
      Share the hard copies by courier.
  •    Relieving letter - This shall be shared post F&F - same as
      above
  •   PF release letter - Let me know what exactly is needed. If the
      purpose if for you to withdraw or transfer the PF, that activity has
      to be initiated by you. - got it. since there is 2 months time
      required for withdrawal. will revert on this in due course.
                                     - 41 -
                                                     NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



      On Tue, Nov 7, 2023 at                   7:43 PM     prabhu    v
      <[email protected]> wrote:

      Noted.

      My comments to your response in blue

       17 days Salary for the month of October 2023 - Paid (for the
      entire October month) on 30-Oct - have received some
      payment. Furnish break up of the same

  •   Gratuity - Paid on 30-Oct - same as above
  •   3 months' notice period full salary since I was ready and willing
      to serve the notice period - Will be done with F&F - when is this
      expected, I expect this to the done by this week since nothing is
      pending
  •   Full leave wages for the 2023 - will be done with F&F - same as
      above
  •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of next
      year; Provisional tax sheet for 2023-24 shall be shared with you.
      I will direct our accounts team to share it with you.- same as
      above
  •   2.5 lacs of tax which is wrongly deposited by the company for
      the period 2022-23 which is not reflected in my Form 16 but
      gave me details about the remittance without reflecting my PAN
      details to file my IT returns. Now, I have received a demand
      notice from IT for short payment of the same. - I understand our
      accounts team (Bhushan Ingle / Vishal Patel) is already in touch
      with you. Shall check the status and close the loop. - This is
      going on since June/July 2023 with lukewarm response
      despite repeated follow up from me. Now, I have received a
      demand notice for the IT department. This needs a
      immediate resolution in a day or two. Either you (i) deposit
      the tax demanded directly to the department along with
      interest or (ii) furnish a fresh form 16 with correct
      remittance before Thursday/Friday latest.
  •   Esops - Will have your login credentials moved to your personal
      ID ([email protected]). Shall confirm once done - I would
      prefer a buyback as done with Siddarth Banerjee, Sandeep
      Agarwal, etc. and do a cash out to me.
  •   Salary slips from Sept 2023 onwards - Will direct accounts team
      to share with you. I expect this to the done immediately
  •   Service certificate - This shall be shared post F&F. - I have
      received this by email today though F&F is not done still.
      Share the hard copies by courier.
  •   Relieving letter - This shall be shared post F&F - same as
      above
                                       - 42 -
                                                        NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



  •   PF release letter - Let me know what exactly is needed. If the
      purpose if for you to withdraw or transfer the PF, that activity has
      to be initiated by you. - got it. since there is 2 months time
      required for withdrawal. will revert on this in due course.

      Regards,

      From: Puneett Raheja <[email protected]>
      Sent: Mon, 06 Nov 2023 22:18:14
      To: [email protected]
      Cc: Vikrant Goyal <[email protected]>,
      Anushka Tari <[email protected]>,
      Vishal Patel <[email protected]>


      Subject: Prabhu F&F

      Hi Prabhu,

      Trust you have received October salary & gratuity in your
      account on 30-Oct itself. Please do check your account and let
      us know if you have any questions.

       I am listing down the status on each of the items highlighted by
      you for better tracking. Also adding Anushka & Vishal as they
      would help us with the F&F process.

  •   17 days Salary for the month of October 2023 - Paid (for the
      entire October month) on 30-Oct
  •   Gratuity - Paid on 30-Oct
  •   3 months' notice period full salary since I was ready and willing
      to serve the notice period - Will be done with F&F
  •   Full leave wages for the 2023 - will be done with F&F
  •   Form 16 for 2023-24 - Form 16 is generated in Jun/Jul of next
      year; Provisional tax sheet for 2023-24 shall be shared with you.
      I will direct our accounts team to share it with you.
  •   2.5 lacs of tax which is wrongly deposited by the company for
      the period 2022-23 which is not reflected in my Form 16 but
      gave me details about the remittance without reflecting my PAN
      details to file my IT returns. Now, I have received a demand
      notice from IT for short payment of the same. - I understand our
      accounts team (Bhushan Ingle / Vishal Patel) is already in touch
      with you. Shall check the status and close the loop.
  •   Esops - Will have your login credentials moved to your personal
      ID ([email protected]). Shall confirm once done
  •   Salary slips from Sept 2023 onwards - Will direct accounts team
      to share with you.
                                       - 43 -
                                                       NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



  •   Service certificate - This shall be shared post F&F.
  •   Relieving letter - This shall be shared post F&F
  •   PF release letter - Let me know what exactly is needed. If the
      purpose if for you to withdraw or transfer the PF, that activity has
      to be initiated by you.

      Best Regards,
      Puneett Raheja
       --
      Best Regards,
      Vishal Patel
      Associate Manager - Accounts
      Play Games24x7 Private Limited
      5th Floor, Central(B) Wing,
      Nesco IT Park, Tower 4,
      Western Express Highway, Goregaon(East)
      Mumbai - 400063
      9867282263

      Annexure-27

      From: HR ops <[email protected]>
      Sent: Tue, 28 Nov 2023 15:02:57
      To: V v <[email protected]>
      Cc: Sameer Chugh <[email protected]>,
      Vikrant Goyal <[email protected]>,
      Puneett Raheja <[email protected]>

      Subject: Fwd: Comprehensive Documentation for Full and Final
      Settlement

      Hi Prabhu,

      Please find with this email :

  1. Detailed break-up of your full and final settlement and the
     payments made to you (Below table)
  2. Payslip for October and November 2023
  3. Tax Statement as of Nov 2023
  4. Updated Form 16 Part A and Part B with the resolution of
     discrepancy
  5. Excel sheet with the calculations
  6. Relieving Letter
                                             - 44 -
                                                                     NC: 2025:KHC:18584
                                                         WP No. 10554 of 2024
                                                     C/W WP No. 10106 of 2024

HC-KAR



     With this, we have completed the response to all your concerns
     and queries. This will be our final response on email to you.
     Also, beyond the queries around your settlement, we do not
     agree to any of the concerns / allegations that you have raised.
     You would be responsible for any actions that you may deem fit,
     and the company reserves its right to defend the same / initiate
     appropriate action. Thank you.

     Monthly    Annual                                              One Time Settlement
                            Monthly Basic   Month    No of Days                                 Remarks
      CTC        CTC                                                against notice period
    12,50,000 1,50,00,000     5,00,000      Oct-23        8             3,22,581.00
                                            Nov-23       30            12,50,000.00
                                            Dec-23       31            12,50,000.00
                                            Jan-24       16             6,45,161.00
                                                                                              This is against
                                                                                               the 3 months
                                                     Total One
                                                                       34,67,742.00         notice period and
                                                     Time (A)
                                                                                             is paid with F&F
                                                                                                 settlement
     Monthly    Annual
                            Monthly Basic   Month      Years        Gratuity Calculation
      CTC        CTC
                                                                                            Last drawn Basic
                                                                                             X 15/26 X no of
    12,50,000 1,50,00,000     5,00,000      Oct-23        5            14,42,308.00
                                                                                             days - Paid with
                                                                                            the Oct'23 Salary
                                                        Total
                                                                       14,42,308.00
                                                     Gratuity (B)
     Monthly    Annual                                              Leave Encashment
                            Monthly Basic   Month    Leave Days
      CTC        CTC                                                    Calculation
                                                                                              Annual CTC X
                                                                                            no of leave days
    12,50,000 1,50,00,000     5,00,000      Oct-23      22.01           9,04,521.00
                                                                                            / 365 - Paid with
                                                                                             F&F settlement
                                                     Total Leave
                                                     Encashmen          9,04,521.00
                                                        t(C)
                                                     Total A + B
                                                                       58,14,571.00
                                                         +C


     Best Regards,
     HR

     Annexure-28

     From: HR ops <[email protected]>
     Sent: Fri, 22 Dec 2023 15:38:01
     To: V v <[email protected]>
                                    - 45 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,
     We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

     While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.

     After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
     money. We believe that your conduct now seems to be
     deliberate and evasive.

     In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,

     HROps Team

     Annexure-29
                                    - 46 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     From: "prabhu v"<[email protected]>
     Sent: Sat, 23 Dec 2023 16:20:41
     To: "HR
     ops"<[email protected]>,"bhavinpandya"<bhavin.pandya
     @games24x7.com>,"trivikramanthampy"<trivikraman.thampy@g
     ames24x7.com>
     Subject: Re: Immediate refund of wrongly transferred money

     ++ bhavin, thampy / ceos

     HROps,

     At the outset, your email (dated 22 Dec 2023) under reply is
     misconceived and I deny the allegations made therein. Your
     email suffers from several infirmities as you have not disclosed
     the true and correct facts. To cover your lacuna and lapses, you
     are making baseless allegations. I therefore deny of misusing
     any money. Per contra, you have withheld Rs.6,37,200/- under
     the head of 'other deductions' which I am not due to the
     company either under any agreement/undertaking or by way of
     loan/advance.

     Let me remind, the Company has the strict practice of approving,
     as per the pre-defined approval matrix of any advance, loans,
     sponsorships (even if payments are made to third parties
     directly), etc. for or on behalf of the employee, subject to
     undertaking in writing from the respective employee/s for
     repayment/recovery. I have not availed any such facility which is
     due for repayment. Further, even in your Relieving Letter, you
     have confirmed that there are no dues pending from me. Such
     being the case, company withholding of Rs. 6,37,200/- under the
     head "other deductions' is illegal and arbitrary. Though I had
     raised the query about this by email on 18 November 2023, I
     have not received any response.

     Further, I have been patiently waiting on the status of the ESOPs
     by regular follows ups through emails on 3 November 2023, 7
     November 2023 and 18 November 2023. I have neither received
     any fair and reasonable reply on the above emails nor have I
     received any login credentials moved to my personal email ID as
     stated in your emails from Puneet on 6 Nov 2023 and email from
     Vikrant goyal on 8 Nov 2023.
                                    - 47 -
                                                   NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Further without addressing the open points on short payment
     and ESOPs, you have sent an email on 28 Nov 2023 (Subject :
     Fwd : Comprehensive Document for Full and Final Settlement)
     (email attached), stating : 'With this, we have completed the
     response to all your concerns and queries. This will be our
     final response on email to you. Also, beyond the queries
     around your settlement.......' which demonstrates your intent
     not to address the open issues/settlement eventually causing
     hardship to the gullible and vulnerable.

     Further, I reiterate that :

     (i) all my averments are factual positions with substantiations
     and records

     (ii) am willing to settle amicably and refund any excess payment
     subject to company

         (a)   releasing of my dues of Rs. 6,37,200/-
          (b) sharing the credentials for my ESOPS as per your
     emails dated 6 Nov 2023 from Puneet and dated 8 Nov 2023
     from Vikrant goyal

     Further, I request you to reconsider the buyback of ESOPs in the
     manner as done to former employees Sandeep Agarwala,
     Siddarth Banerjee, etc.

     In anticipation of a prompt and reasonable response.

     Rgds,
     Prabhu

     Mob : 9743 868844

     From: HR ops <[email protected]>

     Sent: Fri, 22 Dec 2023 15:38:01

     To: V v <[email protected]>

     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,
                                    - 48 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

     While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.

     After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
     money. We believe that your conduct now seems to be
     deliberate and evasive.

     In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,

     HROps Team


     Annexure-30

     From: HR ops <[email protected]>
     Sent: Fri, 05 Jan 2024 16:50:32
     To: prabhu v <[email protected]>
                                     - 49 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     Subject: Re: Immediate refund of wrongly transferred money


     Hi Prabhu,

     We write in response to your email dated 23.12.2023.

      We are surprised that you are intermingling issues that have no
     co-relation with the present issue, i.e, inadvertent human error of
     wrongly transferring Rs. 20,54,029 on 29.11.2023. At the outset,
     we reiterate that you have no right to retain the money
     inadvertently transferred to you on 29.11.2023. We have on
     numerous occasions informed you that the transaction dated
     29.11.2023 is an inadvertent error and the same needs to be
     reversed forthwith since you have no right to retain the amount
     wrongly transferred. Despite our several follow ups, you on one
     pretext or the other have maliciously failed to return the money.
     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. We observe that your continuous
     evasive conduct is deliberate and ill founded to state the least. It
     would also not be out of place to mention that similar issue had
     arisen with three more employees and all of them have duly
     returned the money wrongly transferred to them.

      As far as your F&F is concerned, we state that you are
     deliberately creating, confusing and mixing issues with the
     present issue. While we have already informed you that the
     transaction dated 29.11.2023 has no connection with your
     imaginary issues, you are illegally holding on to the money
     wrongly transferred to you on 29.11.2023. It is shocking and
     surprising that such a senior ex-employee is indulging into
     dilatory tactics, despite knowing fully well that you are not
     entitled to retain the money inadvertently transferred.

      The other issues raised by you are figment of your imagination
     and non-existent for the reasons stated hereinafter. All
     contentions raised, unless specifically admitted, are denied.
     Despite you wrongly joining non-existent issues with the present
     issue, we as an organization once again inform you that your
     F&F has been done based on standard practices and the
     amount of Rs. 6,37,200/- withheld under "other deductions" is
     with respect to the fee for club membership that has been
     retained by you under individual name. We state that the club
                                   - 50 -
                                                   NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



     membership was provided to you during your tenure as an
     employee, on the representation by you that the same is for the
     benefit of the company and necessary for you to undertake your
     duties. However, post your exit, the membership expenses
     regarding club membership, under your name, has to be
     necessarily borne by you and any expectation that the
     organization will pay for the same is clearly ill founded and
     beyond comprehension.

      Further, as regards the ESOP buyback, you are well aware that
     the ESOPs granted to you during the course of your employment
     are governed by the ESOP policy. The said ESOP policy does
     not provide for any provision of buyback. As per the ESOP policy
     governing the granted ESOPs, you have the liberty of redeeming
     the grants subject to inter alia payment of requisite taxes. The
     Company cannot consider any such request and you are
     requested to act as per the ESOP policy.

      In conclusion, your request for release of an amount of
     Rs.6,37,200/- and buyback of ESOPs is ill founded. We once
     again request you to refrain from making unsubstantiated
     allegations and act more responsibly to refund the extra amount
     paid to you.

     While, we have been patient and trying to resolve the matter
     amicably, we note that your actions and intent seems otherwise
     and you are purposely delaying refunding the amount of Rs.
     20,54,029 wrongly and inadvertently transferred to you on
     29.11.2023. In view of the above, we once again seek return of
     the inadvertently transferred amount on 29.11.2023 for
     Rs.20,54,029/- forthwith and request you not to mix and/or raise
     irrelevant issues.

     Regards,
     HROps Team


     On Sat, Dec 23, 2023 at 4:20 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROps,
                                    - 51 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     At the outset, your email (dated 22 Dec 2023) under reply is
     misconceived and I deny the allegations made therein. Your
     email suffers from several infirmities as you have not disclosed
     the true and correct facts. To cover your lacuna and lapses, you
     are making baseless allegations. I therefore deny of misusing
     any money. Per contra, you have withheld Rs.6,37,200/- under
     the head of 'other deductions' which I am not due to the
     company either under any agreement/undertaking or by way of
     loan/advance.

     Let me remind, the Company has the strict practice of approving,
     as per the pre-defined approval matrix of any advance, loans,
     sponsorships (even if payments are made to third parties
     directly), etc. for or on behalf of the employee, subject to
     undertaking in writing from the respective employee/s for
     repayment/recovery. I have not availed any such facility which is
     due for repayment. Further, even in your Relieving Letter, you
     have confirmed that there are no dues pending from me. Such
     being the case, company withholding of Rs. 6,37,200/- under the
     head "other deductions' is illegal and arbitrary. Though I had
     raised the query about this by email on 18 November 2023, I
     have not received any response.

     Further, I have been patiently waiting on the status of the ESOPs
     by regular follows ups through emails on 3 November 2023, 7
     November 2023 and 18 November 2023. I have neither received
     any fair and reasonable reply on the above emails nor have I
     received any login credentials moved to my personal email ID as
     stated in your emails from Puneet on 6 Nov 2023 and email from
     Vikrant goyal on 8 Nov 2023.

     Further without addressing the open points on short payment
     and ESOPs, you have sent an email on 28 Nov 2023 (Subject :
     Fwd : Comprehensive Document for Full and Final Settlement)
     (email attached), stating : 'With this, we have completed the
     response to all your concerns and queries. This will be our
     final response on email to you. Also, beyond the queries
     around your settlement.......' which demonstrates your intent
     not to address the open issues/settlement eventually causing
     hardship to the gullible and vulnerable.

     Further, I reiterate that :
                                    - 52 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     (i) all my averments are factual positions with substantiations
     and records

     (ii) am willing to settle amicably and refund any excess payment
     subject to company

         (a)   releasing of my dues of Rs. 6,37,200/-
          (b) sharing the credentials for my ESOPS as per your
     emails dated 6 Nov 2023 from Puneet and dated 8 Nov 2023
     from Vikrant goyal.

     Further, I request you to reconsider the buyback of ESOPs in the
     manner as done to former employees Sandeep Agarwala,
     Siddarth Banerjee, etc.

     In anticipation of a prompt and reasonable response.


     Rgds,
     Prabhu
     Mob : 9743 868844

     From: HR ops <[email protected]>
     Sent: Fri, 22 Dec 2023 15:38:01
     To: V v <[email protected]>
     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,

     We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

      While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.
                                    - 53 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
     money. We believe that your conduct now seems to be
     deliberate and evasive.

     In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,
     HROps Team

     Annexure-31

     From: "prabhu v"<[email protected]>
     Sent: Sun, 14 Jan 2024 21:15:58
     To: "HR ops"<[email protected]>
     Cc:
     "bhavinpandya"<[email protected]>,"trivikraman
     thampy"<[email protected]>
     Subject: Re: Immediate refund of wrongly transferred money

     ++ bhavin, thampy / ceos

     HROPs,

     At the outset, I reiterate the contents of all my correspondences
     including the email dated 23 Dec 2023 in trail. All my previous
     correspondences be read as part and parcel of this reply to
     avoid repetition of facts and circumstances.

     Further, your mail under reply is misconceived and all the
     allegations made therein are baseless and imaginary, to cover
     your lacunae and lapses and; conveniently keep the truth in
     dark. I am extremely shocked and surprised by your act and
     omission to selectively reply and remain evasive from time to
                                     - 54 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     time to suit your needs and convenience. Therefore, I
     vehemently state that, I have not intermingled anything as
     purported. On the contrary, you have been withholding the
     payments due to me, on one pretext or other despite my
     repeated follow ups.

     I reiterate that you have no right to withhold my dues under
     'other deductions' in the absence of my consent, undertaking,
     indemnity or agreement with the company to that extent.

     Further, I have not misrepresented anything for availing the club
     membership. In pursuance of management's decision to change
     my profile and to handle external affairs, from my core
     competency of contract management, litigation management,
     IPR, etc., I was instructed (by the management) to take the club
     membership with three clubs each in Mumbai and Bangalore.
     Accordingly, club membership in Bangalore was given to me in
     my name as a perquisite (to avoid company's role in enticing and
     or influencing any officer / authority if any allegation or situation
     that may arise) for the financial year 2022-23. In recognition of
     my performance in discharging various assignments in my new
     role, applications were signed by CEO, Bhavin Pandya, in
     pursuance of the management's decision to take more
     memberships in other clubs. It is pertinent to note that, I have
     served the company for said financial year 2022-23, that there
     was no pre-condition to the club membership as the same was
     budgeted and approved as pure OPEX for the said period along
     with consultants' fees, retainer fees, cost of fire arms license for
     my personal protection, cost of security for my life, etc

      Further, it is even more surprising that, you did not clarify about
     'other deductions' so far, ever since my resignation, despite
     several follow ups from me since last 2.5 month questioning the
     said deductions , you have for the first time replied by your trail
     email on 5 Jan 2024 about the deductions being adjusted towards
     payment to the club, which is nothing but a mere afterthought,
     illegal, abuse of authority, arbitrary, deliberate, intentional to
     cause inconvenience, hardship and to harass me.

      I reiterate the averments in my reply dated 23 Dec 2023 that,
     the company has a clear policy for approval in releasing any
     loans, advances, payments to third party/ies on behalf of the
     employee after obtaining an undertaking in writing, execution of
                                     - 55 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



      indemnity bond by the employee, for securing repayment to the
      company. I have neither given any undertaking nor executed any
      indemnity bond nor agreed in any manner, either express or
      implied for repayment since the same was given as a perquisite
      to me. Further, in lieu of the payment made towards club
      membership, I was not given bonus for the year 2022-23. Such
      being the case, withholding my dues, particularly having clearly
      stated in my relieving letter that there are no due from me
      demonstrates your after-thoughts and arbitrariness. Therefore,
      aren't the company's claims now imaginary and dilatory tactic to
      release my legal dues which is sheer dismay to a true and loyal
      former employee. I am astonished to know you recognising me,
      to be senior ex-employee. Did no one realise about my seniority
      when tyrant manager being nefarious and vicious, demanded
      illegal and impossible things from me to hide his lacunae,
      humiliated and abused me, senior police officers including IPS,
      forced me to report to his personal secretary, which even Thampy
      as founder has never did or expected.

      Therefore,

  •   in the absence of any undertaking or consent from me for
      repayment ;
  •   in the absence of any pre-condition for repayment while
      approving or even before making payment towards the club
      membership ;
  •   company's specific instructions to avail more club memberships
      and signing application for other club;
  •   non-payment of bonus for 2022-23 in lieu of payment made to
      club membership ;
  •   the costs towards membership being budgeted and approved as
      OPEX along with other expenses for discharging the duties
      during the year 2022-23 ;
  •   I having fully served the financial year 2022-23;
  •   no specific communication till the last day of my serving about
      any repayment of club membership ;
  •   specifically mentioning that there are no dues from me in my
      relieving letter ;

      For the foregoing reasons, the question of withholding the
      amount towards the club membership does not arise at all.

      Under the circumstances, considering your requests, response
      and clarifications, I reiterate that :
                                        - 56 -
                                                         NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



 i.      all my averments are factual positions with substantiations and
         records

ii.      am willing to settle amicably and refund any excess payment
         subject to company

      a. releasing of my dues of Rs. 6,37,200/-

      b. sharing the credentials for my ESOPs as per your emails dated 6
         Nov 2023 from Puneet and dated 8 Nov 2023 from Vikrant goyal

      c. share the details of procedure, policy and forms for redeeming
         my ESOPs subject to any applicable taxes as stated in your trail
         email dated 5 Jan 2024.

         I have time and again patiently demonstrated and reiterated my
         clear intent to address and settle amicably and have shown my
         bonafides.

         In anticipation of a prompt and fair response and resolution.

         Rgds,
         Prabhu


         From: HR ops <[email protected]>
         Sent: Fri, 05 Jan 2024 16:50:32
         To: prabhu v <[email protected]>

         Subject: Re: Immediate refund of wrongly transferred money

         Hi Prabhu,

          We write in response to your email dated 23.12.2023.

          We are surprised that you are intermingling issues that have no
         co-relation with the present issue, i.e, inadvertent human error of
         wrongly transferring Rs. 20,54,029 on 29.11.2023. At the outset,
         we reiterate that you have no right to retain the money
         inadvertently transferred to you on 29.11.2023. We have on
         numerous occasions informed you that the transaction dated
         29.11.2023 is an inadvertent error and the same needs to be
         reversed forthwith since you have no right to retain the amount
         wrongly transferred. Despite our several follow ups, you on one
         pretext or the other have maliciously failed to return the money.
                                     - 57 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. We observe that your continuous
     evasive conduct is deliberate and ill founded to state the least. It
     would also not be out of place to mention that similar issue had
     arisen with three more employees and all of them have duly
     returned the money wrongly transferred to them.

      As far as your F&F is concerned, we state that you are
     deliberately creating, confusing and mixing issues with the
     present issue. While we have already informed you that the
     transaction dated 29.11.2023 has no connection with your
     imaginary issues, you are illegally holding on to the money
     wrongly transferred to you on 29.11.2023. It is shocking and
     surprising that such a senior ex-employee is indulging into
     dilatory tactics, despite knowing fully well that you are not
     entitled to retain the money inadvertently transferred.

     The other issues raised by you are figment of your imagination
     and non-existent for the reasons stated hereinafter. All
     contentions raised, unless specifically admitted, are denied.
     Despite you wrongly joining non-existent issues with the present
     issue, we as an organization once again inform you that your
     F&F has been done based on standard practices and the
     amount of Rs. 6,37,200/- withheld under "other deductions" is
     with respect to the fee for club membership that has been
     retained by you under individual name. We state that the club
     membership was provided to you during your tenure as an
     employee, on the representation by you that the same is for the
     benefit of the company and necessary for you to undertake your
     duties. However, post your exit, the membership expenses
     regarding club membership, under your name, has to be
     necessarily borne by you and any expectation that the
     organization will pay for the same is clearly ill founded and
     beyond comprehension.

     Further, as regards the ESOP buyback, you are well aware that
     the ESOPs granted to you during the course of your employment
     are governed by the ESOP policy. The said ESOP policy does
     not provide for any provision of buyback. As per the ESOP policy
     governing the granted ESOPs, you have the liberty of redeeming
     the grants subject to inter alia payment of requisite taxes. The
                                   - 58 -
                                                   NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



     Company cannot consider any such request and you are
     requested to act as per the ESOP policy.

      In conclusion, your request for release of an amount of
     Rs.6,37,200/- and buyback of ESOPs is ill founded. We once
     again request you to refrain from making unsubstantiated
     allegations and act more responsibly to refund the extra amount
     paid to you.

     While, we have been patient and trying to resolve the matter
     amicably, we note that your actions and intent seems otherwise
     and you are purposely delaying refunding the amount of Rs.
     20,54,029 wrongly and inadvertently transferred to you on
     29.11.2023. In view of the above, we once again seek return of
     the inadvertently transferred amount on 29.11.2023 for
     Rs.20,54,029/- forthwith and request you not to mix and/or raise
     irrelevant issues.



     Regards,
     HROps Team


     On Sat, Dec 23, 2023 at 4:20 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROps,

     At the outset, your email (dated 22 Dec 2023) under reply is
     misconceived and I deny the allegations made therein. Your
     email suffers from several infirmities as you have not disclosed
     the true and correct facts. To cover your lacuna and lapses, you
     are making baseless allegations. I therefore deny of misusing
     any money. Per contra, you have withheld Rs.6,37,200/- under
     the head of 'other deductions' which I am not due to the
     company either under any agreement/undertaking or by way of
     loan/advance.

     Let me remind, the Company has the strict practice of approving,
     as per the pre-defined approval matrix of any advance, loans,
     sponsorships (even if payments are made to third parties
                                    - 59 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     directly), etc. for or on behalf of the employee, subject to
     undertaking in writing from the respective employee/s for
     repayment/recovery. I have not availed any such facility which is
     due for repayment. Further, even in your Relieving Letter, you
     have confirmed that there are no dues pending from me. Such
     being the case, company withholding of Rs. 6,37,200/- under the
     head "other deductions' is illegal and arbitrary. Though I had
     raised the query about this by email on 18 November 2023, I
     have not received any response.

     Further, I have been patiently waiting on the status of the ESOPs
     by regular follows ups through emails on 3 November 2023, 7
     November 2023 and 18 November 2023. I have neither received
     any fair and reasonable reply on the above emails nor have I
     received any login credentials moved to my personal email ID as
     stated in your emails from Puneet on 6 Nov 2023 and email from
     Vikrant goyal on 8 Nov 2023.

     Further without addressing the open points on short payment
     and ESOPs, you have sent an email on 28 Nov 2023 (Subject :
     Fwd : Comprehensive Document for Full and Final Settlement)
     (email attached), stating : 'With this, we have completed the
     response to all your concerns and queries. This will be our
     final response on email to you. Also, beyond the queries
     around your settlement.......' which demonstrates your intent
     not to address the open issues/settlement eventually causing
     hardship to the gullible and vulnerable.


     Further, I reiterate that :

     (i) all my averments are factual positions with substantiations
     and records


     (ii) am willing to settle amicably and refund any excess payment
     subject to company

         (a)   releasing of my dues of Rs. 6,37,200/-
         (b) sharing the credentials for my ESOPS as per your emails
     dated 6 Nov 2023 from Puneet and dated 8 Nov 2023 from
     Vikrant                                                  goyal
                                    - 60 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Further, I request you to reconsider the buyback of ESOPs in the
     manner as done to former employees Sandeep Agarwala,
     Siddarth Banerjee, etc.


     In anticipation of a prompt and reasonable response.


     Rgds,
     Prabhu

     Mob : 9743 868844


     From: HR ops <[email protected]>
     Sent: Fri, 22 Dec 2023 15:38:01
     To: V v <[email protected]>


     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,

     We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

     While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.

     After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
                                   - 61 -
                                                   NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



     money. We believe that your conduct now seems to be
     deliberate and evasive.

     In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,
     HROps Team

     Annexure-32

     From: HR ops <[email protected]>
     Sent: Tue, 30 Jan 2024 18:03:19
     To: prabhu v <[email protected]>
     Subject: Re: Immediate refund of wrongly transferred money


     Hi Prabhu,

      We write in reference to your email dated 14.01.2024, our
     contemporaneous communications last being 05.01.2023 and
     various discussions. We for sake of brevity are not reproducing
     the contents of our communications, however, rely on and
     reiterate the same in entirety. All contentions raised by you,
     unless specifically admitted, are denied.

      At the outset, we deny any omission and/or wrongdoing as
     alleged by you or at all. We would like to inform you that
     allegations made by you are inter alia false, self-serving,
     mischievous, unsubstantiated and are being made to somehow
     divert attention from the real issue raised by us i.e return of
     money amounting to Rs. 20,54,029 on 29.11.2023 which was
     inadvertently transferred to you.

     We are surprised that you are denying intermingling of issues.
     Your communications are self-evident that you are raising issues
     which have no co-relation with the present issue of return of
                                     - 62 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     money inadvertently transferred. We reiterate that you have no
     right to retain the same under any pretext or circumstances. We
     have on numerous occasions informed you that the transaction
     dated 29.11.2023 is an inadvertent error and the same needs to
     be reversed forthwith. Despite our several follow ups, you on one
     pretext or the other have maliciously failed to return the money.
     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. Further, in view of your malafide
     conduct, we had to approach the Bank to protect our interest.
     Accordingly, the Bank has created a lien for the wrongly
     transferred amount.

      The fact that you are raising imaginary issues regarding your
     F&F in response to us seeking return of wrongly transferred
     amount is manifest from your malicious conduct and
     communications. The responses to our emails clearly reflect
     your malafide intent to indulge in dilatory tactics to retain the
     money inadvertently transferred. We categorically deny any
     money that you are entitled is being withheld and once again
     reiterate that a deduction of the pro-rata amount was made, as
     you continue to retain the club membership in your individual
     name. It is obvious that in such a scenario, you in person are
     bound to pay for the same. In case you do not wish to retain the
     membership, the same can be transferred to the Company or
     can be surrendered, subject to rules of the club. It is
     categorically denied that any membership was given to you as a
     perquisite or that the same was given for your performance in
     2022-2023 when your performance was below the mark, this is
     yet another instance that depicts bald assertions, allegations
     which are figment of your imagination, an afterthought to cover
     your illegalities and, hence, put you to strict proof in this regard.
     In fact, the club membership was provided on the basis of your
     representations that the same will help perform your role of
     external management better. It was you who stated that the club
     does not provide membership on company name and hence the
     same was taken in personal name. We put you to strict proof on
     the same.

     We also observe that you continue to be evasive, raising non-
     existent issues to somehow retain the wrongly transferred
     amount resulting into wrongful gain for you and wrongful loss to
     us. In this regard, we state that the settlement of dues is always
                                      - 63 -
                                                        NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



      done at the time of exit during F&F of an employee, and you
      were no exception. The Company is well within its rights to
      deduct amounts such as club membership without any
      undertaking or consent etc. at the time of exit, since the same
      was taken during course of employment and the Company paid
      for the same. The deduction was done since membership by you
      was taken in your personal name (you misrepresented that there
      is no corporate membership). In case you do not wish to
      continue with the membership subject to rules of the club, you
      may surrender the same, however it certainly cannot lead to a
      situation where the membership is availed by you in personal
      capacity and the cost of the same are borne by the Company for
      your leisure. The absurdity that you are trying to achieve is illegal
      and completely unacceptable to us.

       Further, as regards the ESOPs, you are well aware that the
      ESOPs granted to you during the course of your employment are
      governed by the ESOP policy. For the credentials our team is
      already in touch with you and has always kept you informed. We
      once again request you not to intermingle issues with the
      present issue of returning the wrongly transferred amount
      forthwith.

       As far as your conclusions in email dated 14.01.2024 are
      concerned, we deny the same inter alia for being false,
      mischievous and misleading. Without prejudice, kindly find our
      response to the same:

  •   "in the absence of any undertaking or consent from me for
      repayment; Response: There is no occasion or process of
      undertaking or consent as the membership has been taken in
      personal name by misrepresenting that no corporate
      membership is available. Further, the membership was given for
      the purposes of undertaking your role while you were in the
      Company and considering that you have exited the Company,
      there is no requirement for the Company to provide you any club
      membership. Also, please note that the Company at the stage of
      F&F is well within its right to deduct the amount due. Post
      deduction the amounts due to you basis F&F have already been
      paid.
  •   in the absence of any pre-condition for repayment while
      approving or even before making payment towards the club
      membership; Response: The membership was to be taken in
      the name of the company, however it was misrepresented that
                                    - 64 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



      there is no corporate membership basis which, while you were in
      employment earlier payment was made, now that you have
      exited the company, either transfer the membership to the
      Company or else if you are retaining the membership in your
      individual name, you have to pay for the membership. Under no
      pretext or circumstances will the Company pay for the
      membership that was to be of the Company and for the benefit
      of the Company but has been taken by you in your name and
      also retained after your exit from the Company.
  •   company's specific instructions to avail more club memberships
      and signing application for other club; Response: The
      membership was to be taken in the name of the company,
      however it was misrepresented that there is no corporate
      membership basis which, while you were in employment earlier
      payment was made. Company availing of more memberships in
      its name has no co-relation with the present situation which
      relates to membership is in personal name.
  •   non-payment of bonus for 2022-23 in lieu of payment made to
      club membership; Response: This is clearly an afterthought as
      bonus was not paid since your performance and rating was
      lower than what was expected. In the absence of you being
      eligible for bonus, the question or the need for the Company to
      pay the club membership as bonus does not arise. You are put
      to strict proof to show where the Company agreed to pay the
      club membership in lieu of the bonus.
  •   the costs towards membership being budgeted and approved as
      opex along with other expenses for discharging the duties during
      the year 2022-23; Response: As stated above the charges were
      paid basis your misrepresentation that no corporate membership
      is available, while you were in employment, however that in no
      manner accrues a right in your favour to claim membership post
      exit as well. Also, how the club membership is treated in the
      books of accounts of the Company has no relevance to the
      recovery of the amount considering your exit from the Company
      and the membership being retained by you for your individual
      use.
  •   I having fully served the financial year 2022-23; Response: F&F
      has accordingly been paid. Further, you continue to retain the
      F&F inadvertently paid to you twice, which ought to have been
      returned by you immediately.
  •   no specific communication till the last day of my serving about
      any repayment of club membership; Response: There was no
      occasion to send the same as it is common practice to deduct
      such charges at the stage of F&F only. Also, the assets of the
      company including the computer were with you till the last day
                                       - 65 -
                                                         NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



      and it is a normal process that the F&F is paid later after looking
      into all the details and return of the assets and the company
      properties.
  •   specifically mentioning that there are no dues from me in my
      relieving letter; Response: F&F is done after issuance of
      relieving letter and all such deductions happen at the stage of
      F&F only.
      Under the circumstances, considering your requests, response
      and clarifications, I reiterate that:

       1.     all my averments are factual positions with substantiations and
      records - Response: we put you to strict proof for the same as this is
      completely incorrect.


      2.     am willing to settle amicably and refund any excess
      payment subject to company-Response: While you keep
      stating that you are willing to settle issues amicably, however
      your actions and communications are contrary as you continue
      to intermingle issues without returning the money wrongly
      transferred to you. You are adviced to refund the amount
      immediately.

      3.     releasing of my dues of Rs. 6,37,200/- Response: the
      money has been deducted since membership has been taken in
      personal name and is retained by you for your personal use. You
      may choose to surrender or transfer the same to company
      (subject to fulfillment of club rules), post which company may
      consider the request.

      4.      sharing the credentials for my ESOPs as per your emails
      dated 6 Nov 2023 from Puneet and dated 8 Nov 2023 from
      Vikrant goyal - Response: Team is already in touch with you,
      and the same is a different issue altogether, therefore retaining
      money wrongly transferred is illegal.

      5.     share the details of procedure, policy and forms for
      redeeming my ESOPs subject to any applicable taxes as stated
      in your trail email dated 5 Jan 2024. Response: Team is already
      in touch with you, and the same is a different issue altogether,
      therefore retaining money wrongly transferred is illegal."

       In view of the above, we state that you are completely wrong in
      stating that the Company is withholding dues, in fact it is the
      other way round where you are taking unfair advantage of an
      inadvertent error at our end.
                                    - 66 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     You are finally requested to return the money wrongly
     transferred forthwith. In case you fail to return the same within 5
     days, we will now transfer this issue to external agencies for
     recovery of the money. Further, as mentioned in your
     communication, in case you wish to resolve any issue(s) (if any),
     amicably, as a first step, you must return the entire money that
     has been wrongly transferred forthwith.

     Regards,
     HROps Team


     On Sun, Jan 14, 2024 at 9:16 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROPs,

     At the outset, I reiterate the contents of all my correspondences
     including the email dated 23 Dec 2023 in trail. All my previous
     correspondences be read as part and parcel of this reply to
     avoid repetition of facts and circumstances.

     Further, your mail under reply is misconceived and all the
     allegations made therein are baseless and imaginary, to cover
     your lacunae and lapses and; conveniently keep the truth in
     dark. I am extremely shocked and surprised by your act and
     omission to selectively reply and remain evasive from time to
     time to suit your needs and convenience. Therefore, I
     vehemently state that, I have not intermingled anything as
     purported. On the contrary, you have been withholding the
     payments due to me, on one pretext or other despite my
     repeated follow ups.

     I reiterate that you have no right to withhold my dues under
     'other deductions' in the absence of my consent, undertaking,
     indemnity or agreement with the company to that extent.

     Further, I have not misrepresented anything for availing the club
     membership. In pursuance of management's decision to change
     my profile and to handle external affairs, from my core
     competency of contract management, litigation management,
     IPR, etc., I was instructed (by the management) to take the club
     membership with three clubs each in Mumbai and Bangalore.
                                     - 67 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     Accordingly, club membership in Bangalore was given to me in
     my name as a perquisite (to avoid company's role in enticing and
     or influencing any officer / authority if any allegation or situation
     that may arise) for the financial year 2022-23. In recognition of
     my performance in discharging various assignments in my new
     role, applications were signed by CEO, Bhavin Pandya, in
     pursuance of the management's decision to take more
     memberships in other clubs. It is pertinent to note that, I have
     served the company for said financial year 2022-23, that there
     was no pre-condition to the club membership as the same was
     budgeted and approved as pure OPEX for the said period along
     with consultants' fees, retainer fees, cost of fire arms license for
     my personal protection, cost of security for my life, etc

      Further, it is even more surprising that, you did not clarify about
     'other deductions' so far, ever since my resignation, despite
     several follow ups from me since last 2.5 month questioning the
     said deductions , you have for the first time replied by your trail
     email on 5 Jan 2024 about the deductions being adjusted towards
     payment to the club, which is nothing but a mere afterthought,
     illegal, abuse of authority, arbitrary, deliberate, intentional to
     cause inconvenience, hardship and to harass me.

      I reiterate the averments in my reply dated 23 Dec 2023 that,
     the company has a clear policy for approval in releasing any
     loans, advances, payments to third party/ies on behalf of the
     employee after obtaining an undertaking in writing, execution of
     indemnity bond by the employee, for securing repayment to the
     company. I have neither given any undertaking nor executed any
     indemnity bond nor agreed in any manner, either express or
     implied for repayment since the same was given as a perquisite
     to me. Further, in lieu of the payment made towards club
     membership, I was not given bonus for the year 2022-23. Such
     being the case, withholding my dues, particularly having clearly
     stated in my relieving letter that there are no due from me
     demonstrates your after-thoughts and arbitrariness. Therefore,
     aren't the company's claims now imaginary and dilatory tactic to
     release my legal dues which is sheer dismay to a true and loyal
     former employee. I am astonished to know you recognising me,
     to be senior ex-employee. Did no one realise about my seniority
     when tyrant manager being nefarious and vicious, demanded
     illegal and impossible things from me to hide his lacunae,
     humiliated and abused me, senior police officers including IPS,
                                         - 68 -
                                                          NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



          forced me to report to his personal secretary, which even Thampy
          as founder has never did or expected.

          Therefore,

      •   in the absence of any undertaking or consent from me for
          repayment ;
      •   in the absence of any pre-condition for repayment while
          approving or even before making payment towards the club
          membership ;
      •   company's specific instructions to avail more club memberships
          and signing application for other club;
      •   non-payment of bonus for 2022-23 in lieu of payment made to
          club membership ;
      •   the costs towards membership being budgeted and approved as
          OPEX along with other expenses for discharging the duties
          during the year 2022-23 ;
      •   I having fully served the financial year 2022-23;
      •   no specific communication till the last day of my serving about
          any repayment of club membership ;
      •   specifically mentioning that there are no dues from me in my
          relieving letter ;

          For the foregoing reasons, the question of withholding the
          amount towards the club membership does not arise at all.

          Under the circumstances, considering your requests, response
          and clarifications, I reiterate that :

 i.       all my averments are factual positions with substantiations and
          records

ii.       am willing to settle amicably and refund any excess payment
          subject to company

      a. releasing of my dues of Rs. 6,37,200/-

      b. sharing the credentials for my ESOPs as per your emails dated 6
         Nov 2023 from Puneet and dated 8 Nov 2023 from Vikrant goyal

      c. share the details of procedure, policy and forms for redeeming
         my ESOPs subject to any applicable taxes as stated in your trail
         email dated 5 Jan 2024.

           I have time and again patiently demonstrated and reiterated my
          clear intent to address and settle amicably and have shown my
                                     - 69 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     bonafides.

     In anticipation of a prompt and fair response and resolution.

     Rgds,
     Prabhu

     From: HR ops <[email protected]>
     Sent: Fri, 05 Jan 2024 16:50:32
     To: prabhu v <[email protected]>
     Subject: Re: Immediate refund of wrongly transferred money


     Hi Prabhu,

     We write in response to your email dated 23.12.2023.

     We are surprised that you are intermingling issues that have no
     co-relation with the present issue, i.e, inadvertent human error of
     wrongly transferring Rs. 20,54,029 on 29.11.2023. At the outset,
     we reiterate that you have no right to retain the money
     inadvertently transferred to you on 29.11.2023. We have on
     numerous occasions informed you that the transaction dated
     29.11.2023 is an inadvertent error and the same needs to be
     reversed forthwith since you have no right to retain the amount
     wrongly transferred. Despite our several follow ups, you on one
     pretext or the other have maliciously failed to return the money.
     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. We observe that your continuous
     evasive conduct is deliberate and ill founded to state the least. It
     would also not be out of place to mention that similar issue had
     arisen with three more employees and all of them have duly
     returned the money wrongly transferred to them.

      As far as your F&F is concerned, we state that you are
     deliberately creating, confusing and mixing issues with the
     present issue. While we have already informed you that the
     transaction dated 29.11.2023 has no connection with your
     imaginary issues, you are illegally holding on to the money
     wrongly transferred to you on 29.11.2023. It is shocking and
     surprising that such a senior ex-employee is indulging into
     dilatory tactics, despite knowing fully well that you are not
     entitled to retain the money inadvertently transferred.
                                   - 70 -
                                                   NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



      The other issues raised by you are figment of your imagination
     and non-existent for the reasons stated hereinafter. All
     contentions raised, unless specifically admitted, are denied.
     Despite you wrongly joining non-existent issues with the present
     issue, we as an organization once again inform you that your
     F&F has been done based on standard practices and the
     amount of Rs. 6,37,200/- withheld under "other deductions" is
     with respect to the fee for club membership that has been
     retained by you under individual name. We state that the club
     membership was provided to you during your tenure as an
     employee, on the representation by you that the same is for the
     benefit of the company and necessary for you to undertake your
     duties. However, post your exit, the membership expenses
     regarding club membership, under your name, has to be
     necessarily borne by you and any expectation that the
     organization will pay for the same is clearly ill founded and
     beyond comprehension.

      Further, as regards the ESOP buyback, you are well aware that
     the ESOPs granted to you during the course of your employment
     are governed by the ESOP policy. The said ESOP policy does
     not provide for any provision of buyback. As per the ESOP policy
     governing the granted ESOPs, you have the liberty of redeeming
     the grants subject to inter alia payment of requisite taxes. The
     Company cannot consider any such request and you are
     requested to act as per the ESOP policy.



     In conclusion, your request for release of an amount of
     Rs.6,37,200/- and buyback of ESOPs is ill founded. We once
     again request you to refrain from making unsubstantiated
     allegations and act more responsibly to refund the extra amount
     paid to you.

      While, we have been patient and trying to resolve the matter
     amicably, we note that your actions and intent seems otherwise
     and you are purposely delaying refunding the amount of Rs.
     20,54,029 wrongly and inadvertently transferred to you on
     29.11.2023. In view of the above, we once again seek return of
     the inadvertently transferred amount on 29.11.2023 for
     Rs.20,54,029/- forthwith and request you not to mix and/or raise
     irrelevant issues.
                                    - 71 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Regards,
     HROps Team


     On Sat, Dec 23, 2023 at 4:20 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROps,

     At the outset, your email (dated 22 Dec 2023) under reply is
     misconceived and I deny the allegations made therein. Your
     email suffers from several infirmities as you have not disclosed
     the true and correct facts. To cover your lacuna and lapses, you
     are making baseless allegations. I therefore deny of misusing
     any money. Per contra, you have withheld Rs.6,37,200/- under
     the head of 'other deductions' which I am not due to the
     company either under any agreement/undertaking or by way of
     loan/advance.

     Let me remind, the Company has the strict practice of approving,
     as per the pre-defined approval matrix of any advance, loans,
     sponsorships (even if payments are made to third parties
     directly), etc. for or on behalf of the employee, subject to
     undertaking in writing from the respective employee/s for
     repayment/recovery. I have not availed any such facility which is
     due for repayment. Further, even in your Relieving Letter, you
     have confirmed that there are no dues pending from me. Such
     being the case, company withholding of Rs. 6,37,200/- under the
     head "other deductions' is illegal and arbitrary. Though I had
     raised the query about this by email on 18 November 2023, I
     have not received any response.

     Further, I have been patiently waiting on the status of the ESOPs
     by regular follows ups through emails on 3 November 2023, 7
     November 2023 and 18 November 2023. I have neither received
     any fair and reasonable reply on the above emails nor have I
     received any login credentials moved to my personal email ID as
     stated in your emails from Puneet on 6 Nov 2023 and email from
     Vikrant goyal on 8 Nov 2023.

     Further without addressing the open points on short payment
     and ESOPs, you have sent an email on 28 Nov 2023 (Subject :
                                    - 72 -
                                                       NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Fwd : Comprehensive Document for Full and Final Settlement)
     (email attached), stating : 'With this, we have completed the
     response to all your concerns and queries. This will be our
     final response on email to you. Also, beyond the queries
     around your settlement.......' which demonstrates your intent
     not to address the open issues/settlement eventually causing
     hardship to the gullible and vulnerable.

     Further, I reiterate that :

     (i) all my averments are factual positions with substantiations
     and                                                       records
     (ii) am willing to settle amicably and refund any excess payment
     subject to company

          (a) releasing of my dues of Rs. 6,37,200/-

          (b) sharing the credentials for my ESOPS as per your
     emails dated 6 Nov 2023 from Puneet and dated 8 Nov 2023
     from Vikrant goyal

     Further, I request you to reconsider the buyback of ESOPs in the
     manner as done to former employees Sandeep Agarwala,
     Siddarth Banerjee, etc.

     In anticipation of a prompt and reasonable response.

     Rgds,
     Prabhu
     Mob : 9743 868844

     From: HR ops <[email protected]>
     Sent: Fri, 22 Dec 2023 15:38:01
     To: V v <[email protected]>

     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,

      We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
                                    - 73 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

      While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.

      After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
     money. We believe that your conduct now seems to be
     deliberate and evasive.

      In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,
     HROps Team

     Annexure-33


     From: "prabhu v"<[email protected]>
     Sent: Fri, 02 Feb 2024 23:11:30
     To:
     "trivikramanthampy"<[email protected]>,"bh
     avinpandya"<[email protected]>
     Subject: Re: Immediate refund of wrongly transferred money

     Hi Vikram, Bhavin,

     Hope you are doing well !!
                                    - 74 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Though I have repeatedly informed in my earlier
     correspondences (copies to you as well) to settle amicably,
     please see the threat mail in trail from HR (for engaging recovery
     agents) harassing me without releasing my legal dues (salary
     dues and ESOPs) under the guise of afterthought claims in
     connivance with Sameer demonstrating their arbitrary and high
     handedness for questioning the excess payment made to HR
     consultancy firms against industry standards of 8.33% among
     other reasons stated in earlier correspondences.

     This is despite my willingness to settle amicably upon the
     request from the company. I request your intervention to settle
     this issue before I am compelled to take steps to protect my
     rights and interests.


     Regards,
     Prabhu

     Mob : 9743 868844

     From: HR ops <[email protected]>
     Sent: Tue, 30 Jan 2024 18:03:19
     To: prabhu v <[email protected]>


     Subject: Re: Immediate refund of wrongly transferred money

     Hi Prabhu,

     We write in reference to your email dated 14.01.2024, our
     contemporaneous communications last being 05.01.2023 and
     various discussions. We for sake of brevity are not reproducing
     the contents of our communications, however, rely on and
     reiterate the same in entirety. All contentions raised by you,
     unless specifically admitted, are denied.

      At the outset, we deny any omission and/or wrongdoing as
     alleged by you or at all. We would like to inform you that
     allegations made by you are inter alia false, self-serving,
     mischievous, unsubstantiated and are being made to somehow
     divert attention from the real issue raised by us i.e return of
     money amounting to Rs. 20,54,029 on 29.11.2023 which was
     inadvertently transferred to you.
                                     - 75 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     We are surprised that you are denying intermingling of issues.
     Your communications are self-evident that you are raising issues
     which have no co-relation with the present issue of return of
     money inadvertently transferred. We reiterate that you have no
     right to retain the same under any pretext or circumstances. We
     have on numerous occasions informed you that the transaction
     dated 29.11.2023 is an inadvertent error and the same needs to
     be reversed forthwith. Despite our several follow ups, you on one
     pretext or the other have maliciously failed to return the money.
     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. Further, in view of your malafide
     conduct, we had to approach the Bank to protect our interest.
     Accordingly, the Bank has created a lien for the wrongly
     transferred amount.

      The fact that you are raising imaginary issues regarding your
     F&F in response to us seeking return of wrongly transferred
     amount is manifest from your malicious conduct and
     communications. The responses to our emails clearly reflect
     your malafide intent to indulge in dilatory tactics to retain the
     money inadvertently transferred. We categorically deny any
     money that you are entitled is being withheld and once again
     reiterate that a deduction of the pro-rata amount was made, as
     you continue to retain the club membership in your individual
     name. It is obvious that in such a scenario, you in person are
     bound to pay for the same. In case you do not wish to retain the
     membership, the same can be transferred to the Company or
     can be surrendered, subject to rules of the club. It is
     categorically denied that any membership was given to you as a
     perquisite or that the same was given for your performance in
     2022-2023 when your performance was below the mark, this is
     yet another instance that depicts bald assertions, allegations
     which are figment of your imagination, an afterthought to cover
     your illegalities and, hence, put you to strict proof in this regard.
     In fact, the club membership was provided on the basis of your
     representations that the same will help perform your role of
     external management better. It was you who stated that the club
     does not provide membership on company name and hence the
     same was taken in personal name. We put you to strict proof on
     the same.
                                      - 76 -
                                                        NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



       We also observe that you continue to be evasive, raising non-
      existent issues to somehow retain the wrongly transferred
      amount resulting into wrongful gain for you and wrongful loss to
      us. In this regard, we state that the settlement of dues is always
      done at the time of exit during F&F of an employee, and you
      were no exception. The Company is well within its rights to
      deduct amounts such as club membership without any
      undertaking or consent etc. at the time of exit, since the same
      was taken during course of employment and the Company paid
      for the same. The deduction was done since membership by you
      was taken in your personal name (you misrepresented that there
      is no corporate membership). In case you do not wish to
      continue with the membership subject to rules of the club, you
      may surrender the same, however it certainly cannot lead to a
      situation where the membership is availed by you in personal
      capacity and the cost of the same are borne by the Company for
      your leisure. The absurdity that you are trying to achieve is illegal
      and completely unacceptable to us.

       Further, as regards the ESOPs, you are well aware that the
      ESOPs granted to you during the course of your employment are
      governed by the ESOP policy. For the credentials our team is
      already in touch with you and has always kept you informed. We
      once again request you not to intermingle issues with the
      present issue of returning the wrongly transferred amount
      forthwith.

       As far as your conclusions in email dated 14.01.2024 are
      concerned, we deny the same inter alia for being false,
      mischievous and misleading. Without prejudice, kindly find our
      response to the same:

  •   "in the absence of any undertaking or consent from me for
      repayment; Response: There is no occasion or process of
      undertaking or consent as the membership has been taken in
      personal name by misrepresenting that no corporate
      membership is available. Further, the membership was given for
      the purposes of undertaking your role while you were in the
      Company and considering that you have exited the Company,
      there is no requirement for the Company to provide you any club
      membership. Also, please note that the Company at the stage of
      F&F is well within its right to deduct the amount due. Post
      deduction the amounts due to you basis F&F have already been
      paid.
                                    - 77 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR




  •   in the absence of any pre-condition for repayment while
      approving or even before making payment towards the club
      membership; Response: The membership was to be taken in
      the name of the company, however it was misrepresented that
      there is no corporate membership basis which, while you were in
      employment earlier payment was made, now that you have
      exited the company, either transfer the membership to the
      Company or else if you are retaining the membership in your
      individual name, you have to pay for the membership. Under no
      pretext or circumstances will the Company pay for the
      membership that was to be of the Company and for the benefit
      of the Company but has been taken by you in your name and
      also retained after your exit from the Company.

  •   company's specific instructions to avail more club memberships
      and signing application for other club; Response: The
      membership was to be taken in the name of the company,
      however it was misrepresented that there is no corporate
      membership basis which, while you were in employment earlier
      payment was made. Company availing of more memberships in
      its name has no co-relation with the present situation which
      relates to membership is in personal name.

  •   non-payment of bonus for 2022-23 in lieu of payment made to
      club membership; Response: This is clearly an afterthought as
      bonus was not paid since your performance and rating was
      lower than what was expected. In the absence of you being
      eligible for bonus, the question or the need for the Company to
      pay the club membership as bonus does not arise. You are put
      to strict proof to show where the Company agreed to pay the
      club membership in lieu of the bonus.

  •   the costs towards membership being budgeted and approved as
      opex along with other expenses for discharging the duties during
      the year 2022-23; Response: As stated above the charges were
      paid basis your misrepresentation that no corporate membership
      is available, while you were in employment, however that in no
      manner accrues a right in your favour to claim membership post
      exit as well. Also, how the club membership is treated in the
      books of accounts of the Company has no relevance to the
      recovery of the amount considering your exit from the Company
      and the membership being retained by you for your individual
      use.

  •   I having fully served the financial year 2022-23; Response: F&F
      has accordingly been paid. Further, you continue to retain the
                                      - 78 -
                                                      NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR



      F&F inadvertently paid to you twice, which ought to have been
      returned by you immediately.

  •   no specific communication till the last day of my serving about
      any repayment of club membership; Response: There was no
      occasion to send the same as it is common practice to deduct
      such charges at the stage of F&F only. Also, the assets of the
      company including the computer were with you till the last day
      and it is a normal process that the F&F is paid later after looking
      into all the details and return of the assets and the company
      properties.

  •   specifically mentioning that there are no dues from me in my
      relieving letter; Response: F&F is done after issuance of
      relieving letter and all such deductions happen at the stage of
      F&F only.
      Under the circumstances, considering your requests, response
      and clarifications, I reiterate that:

       1.    all my averments are factual positions with
      substantiations and records - Response: we put you to strict
      proof for the same as this is completely incorrect.

      2.      am willing to settle amicably and refund any excess
      payment subject to company-Response: While you keep
      stating that you are willing to settle issues amicably, however
      your actions and communications are contrary as you continue
      to intermingle issues without returning the money wrongly
      transferred to you. You are adviced to refund the amount
      immediately.

      3.     releasing of my dues of Rs. 6,37,200/- Response: the
      money has been deducted since membership has been taken in
      personal name and is retained by you for your personal use. You
      may choose to surrender or transfer the same to company
      (subject to fulfillment of club rules), post which company may
      consider the request.

      4.      sharing the credentials for my ESOPs as per your emails
      dated 6 Nov 2023 from Puneet and dated 8 Nov 2023 from
      Vikrant goyal - Response: Team is already in touch with you,
      and the same is a different issue altogether, therefore retaining
      money wrongly transferred is illegal.

      5.    share the details of procedure, policy and forms for
      redeeming my ESOPs subject to any applicable taxes as stated
                                     - 79 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     in your trail email dated 5 Jan 2024. Response: Team is already
     in touch with you, and the same is a different issue altogether,
     therefore retaining money wrongly transferred is illegal."

     In view of the above, we state that you are completely wrong in
     stating that the Company is withholding dues, in fact it is the
     other way round where you are taking unfair advantage of an
     inadvertent error at our end.

      You are finally requested to return the money wrongly
     transferred forthwith. In case you fail to return the same within 5
     days, we will now transfer this issue to external agencies for
     recovery of the money. Further, as mentioned in your
     communication, in case you wish to resolve any issue(s) (if any),
     amicably, as a first step, you must return the entire money that
     has been wrongly transferred forthwith.

     Regards,
     HROps Team


      On Sun, Jan 14, 2024 at 9:16 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROPs,

     At the outset, I reiterate the contents of all my correspondences
     including the email dated 23 Dec 2023 in trail. All my previous
     correspondences be read as part and parcel of this reply to
     avoid repetition of facts and circumstances.

     Further, your mail under reply is misconceived and all the
     allegations made therein are baseless and imaginary, to cover
     your lacunae and lapses and; conveniently keep the truth in
     dark. I am extremely shocked and surprised by your act and
     omission to selectively reply and remain evasive from time to
     time to suit your needs and convenience. Therefore, I
     vehemently state that, I have not intermingled anything as
     purported. On the contrary, you have been withholding the
     payments due to me, on one pretext or other despite my
     repeated follow ups.
                                     - 80 -
                                                       NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



     I reiterate that you have no right to withhold my dues under
     'other deductions' in the absence of my consent, undertaking,
     indemnity or agreement with the company to that extent.

      Further, I have not misrepresented anything for availing the club
     membership. In pursuance of management's decision to change
     my profile and to handle external affairs, from my core
     competency of contract management, litigation management,
     IPR, etc., I was instructed (by the management) to take the club
     membership with three clubs each in Mumbai and Bangalore.
     Accordingly, club membership in Bangalore was given to me in
     my name as a perquisite (to avoid company's role in enticing and
     or influencing any officer / authority if any allegation or situation
     that may arise) for the financial year 2022-23. In recognition of
     my performance in discharging various assignments in my new
     role, applications were signed by CEO, Bhavin Pandya, in
     pursuance of the management's decision to take more
     memberships in other clubs. It is pertinent to note that, I have
     served the company for said financial year 2022-23, that there
     was no pre-condition to the club membership as the same was
     budgeted and approved as pure OPEX for the said period along
     with consultants' fees, retainer fees, cost of fire arms license for
     my personal protection, cost of security for my life, etc

      Further, it is even more surprising that, you did not clarify about
     'other deductions' so far, ever since my resignation, despite
     several follow ups from me since last 2.5 month questioning the
     said deductions , you have for the first time replied by your trail
     email on 5 Jan 2024 about the deductions being adjusted towards
     payment to the club, which is nothing but a mere afterthought,
     illegal, abuse of authority, arbitrary, deliberate, intentional to
     cause inconvenience, hardship and to harass me.

     I reiterate the averments in my reply dated 23 Dec 2023 that, the
     company has a clear policy for approval in releasing any loans,
     advances, payments to third party/ies on behalf of the employee
     after obtaining an undertaking in writing, execution of indemnity
     bond by the employee, for securing repayment to the company. I
     have neither given any undertaking nor executed any indemnity
     bond nor agreed in any manner, either express or implied for
     repayment since the same was given as a perquisite to me.
     Further, in lieu of the payment made towards club membership, I
                                         - 81 -
                                                         NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



          was not given bonus for the year 2022-23. Such being the case,
          withholding my dues, particularly having clearly stated in my
          relieving letter that there are no due from me demonstrates your
          after-thoughts and arbitrariness. Therefore, aren't the company's
          claims now imaginary and dilatory tactic to release my legal dues
          which is sheer dismay to a true and loyal former employee. I am
          astonished to know you recognising me, to be senior ex-
          employee. Did no one realise about my seniority when tyrant
          manager being nefarious and vicious, demanded illegal and
          impossible things from me to hide his lacunae, humiliated and
          abused me, senior police officers including IPS, forced me to
          report to his personal secretary, which even Thampy as founder
          has never did or expected.

          Therefore,

      •   in the absence of any undertaking or consent from me for
          repayment ;
      •   in the absence of any pre-condition for repayment while
          approving or even before making payment towards the club
          membership ;
      •   company's specific instructions to avail more club memberships
          and signing application for other club;
      •   non-payment of bonus for 2022-23 in lieu of payment made to
          club membership ;
      •   the costs towards membership being budgeted and approved as
          OPEX along with other expenses for discharging the duties
          during the year 2022-23 ;
      •   I having fully served the financial year 2022-23;
      •   no specific communication till the last day of my serving about
          any repayment of club membership ;
      •   specifically mentioning that there are no dues from me in my
          relieving letter ;

          For the foregoing reasons, the question of withholding the
          amount towards the club membership does not arise at all.

          Under the circumstances, considering your requests, response
          and clarifications, I reiterate that :

 i.       all my averments are factual positions with substantiations and
          records

ii.       am willing to settle amicably and refund any excess payment
          subject to company
                                     - 82 -
                                                      NC: 2025:KHC:18584
                                                 WP No. 10554 of 2024
                                             C/W WP No. 10106 of 2024

HC-KAR



  a. releasing of my dues of Rs. 6,37,200/-

  b. sharing the credentials for my ESOPs as per your emails dated 6
     Nov 2023 from Puneet and dated 8 Nov 2023 from Vikrant goyal

  c. share the details of procedure, policy and forms for redeeming
     my ESOPs subject to any applicable taxes as stated in your trail
     email dated 5 Jan 2024.

     I have time and again patiently demonstrated and reiterated my
     clear intent to address and settle amicably and have shown my
     bonafides.

     In anticipation of a prompt and fair response and resolution.

     Rgds,
     Prabhu

     From: HR ops <[email protected]>
     Sent: Fri, 05 Jan 2024 16:50:32
     To: prabhu v <[email protected]>
     Subject: Re: Immediate refund of wrongly transferred money

     Hi Prabhu,

     We write in response to your email dated 23.12.2023.
      We are surprised that you are intermingling issues that have no
     co-relation with the present issue, i.e, inadvertent human error of
     wrongly transferring Rs. 20,54,029 on 29.11.2023. At the outset,
     we reiterate that you have no right to retain the money
     inadvertently transferred to you on 29.11.2023. We have on
     numerous occasions informed you that the transaction dated
     29.11.2023 is an inadvertent error and the same needs to be
     reversed forthwith since you have no right to retain the amount
     wrongly transferred. Despite our several follow ups, you on one
     pretext or the other have maliciously failed to return the money.
     Your conduct of retaining the money without any basis is illegal,
     malafide and unacceptable. We observe that your continuous
     evasive conduct is deliberate and ill founded to state the least. It
     would also not be out of place to mention that similar issue had
     arisen with three more employees and all of them have duly
     returned the money wrongly transferred to them.

      As far as your F&F is concerned, we state that you are
     deliberately creating, confusing and mixing issues with the
                                   - 83 -
                                                   NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



     present issue. While we have already informed you that the
     transaction dated 29.11.2023 has no connection with your
     imaginary issues, you are illegally holding on to the money
     wrongly transferred to you on 29.11.2023. It is shocking and
     surprising that such a senior ex-employee is indulging into
     dilatory tactics, despite knowing fully well that you are not
     entitled to retain the money inadvertently transferred.

     The other issues raised by you are figment of your imagination
     and non-existent for the reasons stated hereinafter. All
     contentions raised, unless specifically admitted, are denied.
     Despite you wrongly joining non-existent issues with the present
     issue, we as an organization once again inform you that your
     F&F has been done based on standard practices and the
     amount of Rs. 6,37,200/- withheld under "other deductions" is
     with respect to the fee for club membership that has been
     retained by you under individual name. We state that the club
     membership was provided to you during your tenure as an
     employee, on the representation by you that the same is for the
     benefit of the company and necessary for you to undertake your
     duties. However, post your exit, the membership expenses
     regarding club membership, under your name, has to be
     necessarily borne by you and any expectation that the
     organization will pay for the same is clearly ill founded and
     beyond comprehension.



     Further, as regards the ESOP buyback, you are well aware that
     the ESOPs granted to you during the course of your employment
     are governed by the ESOP policy. The said ESOP policy does
     not provide for any provision of buyback. As per the ESOP policy
     governing the granted ESOPs, you have the liberty of redeeming
     the grants subject to inter alia payment of requisite taxes. The
     Company cannot consider any such request and you are
     requested to act as per the ESOP policy.

      In conclusion, your request for release of an amount of
     Rs.6,37,200/- and buyback of ESOPs is ill founded. We once
     again request you to refrain from making unsubstantiated
     allegations and act more responsibly to refund the extra amount
     paid to you.
                                    - 84 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



      While, we have been patient and trying to resolve the matter
     amicably, we note that your actions and intent seems otherwise
     and you are purposely delaying refunding the amount of Rs.
     20,54,029 wrongly and inadvertently transferred to you on
     29.11.2023. In view of the above, we once again seek return of
     the inadvertently transferred amount on 29.11.2023 for
     Rs.20,54,029/- forthwith and request you not to mix and/or raise
     irrelevant issues.

     Regards,
     HROps Team


     On Sat, Dec 23, 2023 at 4:20 PM prabhu v
     <[email protected]> wrote:

     ++ bhavin, thampy / ceos

     HROps,

     At the outset, your email (dated 22 Dec 2023) under reply is
     misconceived and I deny the allegations made therein. Your
     email suffers from several infirmities as you have not disclosed
     the true and correct facts. To cover your lacuna and lapses, you
     are making baseless allegations. I therefore deny of misusing
     any money. Per contra, you have withheld Rs.6,37,200/- under
     the head of 'other deductions' which I am not due to the
     company either under any agreement/undertaking or by way of
     loan/advance.

     Let me remind, the Company has the strict practice of approving,
     as per the pre-defined approval matrix of any advance, loans,
     sponsorships (even if payments are made to third parties
     directly), etc. for or on behalf of the employee, subject to
     undertaking in writing from the respective employee/s for
     repayment/recovery. I have not availed any such facility which is
     due for repayment. Further, even in your Relieving Letter, you
     have confirmed that there are no dues pending from me. Such
     being the case, company withholding of Rs. 6,37,200/- under the
     head "other deductions' is illegal and arbitrary. Though I had
     raised the query about this by email on 18 November 2023, I
     have not received any response.
                                    - 85 -
                                                    NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     Further, I have been patiently waiting on the status of the ESOPs
     by regular follows ups through emails on 3 November 2023, 7
     November 2023 and 18 November 2023. I have neither received
     any fair and reasonable reply on the above emails nor have I
     received any login credentials moved to my personal email ID as
     stated in your emails from Puneet on 6 Nov 2023 and email from
     Vikrant goyal on 8 Nov 2023.

     Further without addressing the open points on short payment
     and ESOPs, you have sent an email on 28 Nov 2023 (Subject :
     Fwd : Comprehensive Document for Full and Final Settlement)
     (email attached), stating : 'With this, we have completed the
     response to all your concerns and queries. This will be our
     final response on email to you. Also, beyond the queries
     around your settlement.......' which demonstrates your intent
     not to address the open issues/settlement eventually causing
     hardship to the gullible and vulnerable.

     Further, I reiterate that :

     (i) all my averments are factual positions with substantiations
     and records

     (ii) am willing to settle amicably and refund any excess payment
     subject to company

     (a) releasing of my dues of Rs. 6,37,200/-

            (b) sharing the credentials for my ESOPS as per your
     emails dated 6 Nov 2023 from Puneet and dated 8 Nov 2023
     from Vikrant goyal

     Further, I request you to reconsider the buyback of ESOPs in the
     manner as done to former employees Sandeep Agarwala,
     Siddarth Banerjee, etc.

     In anticipation of a prompt and reasonable response.

     Rgds,
     Prabhu
     Mob : 9743 868844


     From: HR ops <[email protected]>
     Sent: Fri, 22 Dec 2023 15:38:01
                                    - 86 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



     To: V v <[email protected]>

     Subject: Immediate refund of wrongly transferred money

     Hi Prabhu,

      We write to you in furtherance of our various discussions
     regarding an inadvertent human error that triggered a transaction
     in our systems. While we have explained you the issue in detail
     over several calls, however, your fragile attempt to misuse an
     inadvertent human error, inordinate and unexplainable delay in
     returning of money inadvertently transferred to say the least is
     unwarranted and uncalled.

     While we have inter alia already explained you that transfer of
     Rs.20,54,029/- first on 17.11.2023 & then again, the same
     amount on 29.11.2023 (wrongly transferred), is an inadvertent
     error and not in accordance with your entitlements, you have still
     failed to reverse the wrongly transferred amount for reasons best
     known to you.

     After duly checking our records and internal discussions, we
     observe that retention of Rs.20,54,029/- is unacceptable. As a
     mature organization, while we have been patiently trying to
     resolve the issue of wrong transfer amicably, we observe that
     you have been evading our calls and to date failed to return the
     money. We believe that your conduct now seems to be
     deliberate and evasive.

      In view of your conduct, we are forced to put you to notice,
     whereby, we once again request you to reverse the wrong
     transfer made on 29.11.2023 for Rs.20,54,029/- forthwith. We
     reiterate that it was an inadvertent human error at our end and
     under no circumstances you are entitled to retain the same. We
     also once again request you to refrain from making
     unsubstantiated allegations and act more responsibly to refund
     the extra amount paid to you.

     Regards,
     HROps Team
                                  - 87 -
                                                   NC: 2025:KHC:18584
                                              WP No. 10554 of 2024
                                          C/W WP No. 10106 of 2024

 HC-KAR




      15.    A perusal of the aforesaid documents including the

correspondence between the parties will clearly indicate that there

is a serious dispute between the petitioners and the 2nd respondent

as regards the sum of Rs.6,37,200/- paid by the petitioners towards

club membership charges of the 2nd respondent as well as the sum

of Rs.20,54,029/- paid by the petitioners to the 2nd respondent on

29.11.2023; in fact, in the complaint itself, the 2nd respondent refers

to this dispute and proceeds to file the impugned complaint, which

is clearly an attempt to convert a predominantly, overwhelmingly

and essentially a civil/monetary/financial dispute into a criminal

dispute by giving the same a criminal flavour/colour with malafide

intentions   and   ulterior   motives     especially   after   continuous

correspondence between the parties spread over a period of more

than two months during which both parties made allegations and

counter allegations against each other and consequently, the

impugned proceedings deserve to be quashed on this score also.


      16.    A perusal of the e-mail communication addressed by

the 2nd respondent to the petitioners referred to supra, will indicate

that the allegations made in the impugned complaint are

conspicuously absent in the said emails of the 2nd respondent and
                                      - 88 -
                                                       NC: 2025:KHC:18584
                                                  WP No. 10554 of 2024
                                              C/W WP No. 10106 of 2024

HC-KAR




the allegations are contained/found for the first time in the

impugned complaint dated 06.02.2024, that too after more than

three months of continuous correspondence, which clearly

indicates that the allegations made by the 2nd respondent in the

complaint for the alleged offences are clearly an after thought and

a counter blast to the claim/demand made by the petitioners

against the 2nd respondent for repayment / refund of Rs.20,54,029/-

said to have been paid by them to the 2nd respondent on

29.11.2023 and on this ground also, the impugned proceedings

deserve to be quashed.


      17. It is well settled that time and again the Apex Court and

this Court have held that it is impermissible to convert and give a

criminal colour / flavour to an essentially, predominantly and

overwhelmingly civil dispute which is impermissible in law and such

criminal proceedings deserve to be quashed.


      18. In the case of Joseph Salvaraj A vs. State of Gujarath

& others - (2011) 7 SCC 59, the Apex Court held as under:-

             14. Learned counsel for the Appellant contended that even after
      going through the FIR, no case under Section 406 or 420 of the Penal
      Code was made out.
                                        - 89 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



             The FIR was filed by a person who is indisputably not a
     contracting party and at best by his own admission, had acted only
     as a mediator, and had no cause of action to file the complaint. He
     has failed to produce any evidence worth the name in support of his
     allegation and legally acceptable that the contract was concluded,
     where under the Appellant was obliged to pay a sum of Rs.10 lacs to
     Mr. Lalabhai.

             15. The allegations in the F.I.R. clearly discloses a civil
     dispute between the parties and the FIR seems to have been filed
     only with an intention to harass and humiliate the Appellant. This was
     a pre-emptive move by the Complainant.

             16. A summary Civil Suit under Order 37 Rule II of Code of
     Civil Procedure (hereinafter to be referred as 'CPC') has already
     been filed by Dharmendra P. Rami @ Laldbhai against the Appellant
     and the Respondent No.4, Complainant herein, before the City Civil
     Court, Ahmedabad claiming a sum of Rs. 10 lacs together with
     interest thereon. In the said suit an unconditional leave to defend has
     already been granted to the Appellant and the matter is still pending.
     In the light of the aforesaid submissions, it was contended that it is a
     fit case where the FIR deserves to be quashed otherwise the same
     would amount to abuse of the process of law.

             17. On the other hand, the learned counsel for Respondents
     especially Respondent No. 4, contended that intention to cheat the
     complainant was clearly made out by the action of the Appellant,
     ultimately resulting in lodging of F.I.R. against Appellant and
     Respondent No.4 both. Learned Single Judge was fully justified in
     rejecting the Crl. A. @ S.L.P. (Crl.) No.2409 of 2007 Appellant's
     Petition as it was not a fit case to invoke the jurisdiction conferred on
     the court under Section 482 of the CrPC. Thus, a prayer was made
     that no case for interference was made out and the Appeal be
     dismissed.

             18. In the light of the rival contentions we have to examine
     whether cognizance of the offences could have been taken by the
                                         - 90 -
                                                            NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



      Competent Criminal Court in the light of the averments made by the
      complainant in the FIR.

              19. Even though the learned counsel appearing for
      contesting parties have cited numerous authorities in support of their
      respective contentions, but in view of the well settled legal position of
      law, by long catena of cases of this Court, on this and related points,
      we are not dealing with each one of them separately and
      independently. However, the ratio and gist of these would be
      reflected in our order.

              20. In the instant case, we have to first examine Crl. A. @
      S.L.P. (Crl.) No.2409 of 2007 whether any of the ingredients under
      Section 406, 420 or 506 (1) of the IPC have been made out to enable
      the Court to take cognizance thereof against the appellant or not.
      Bare perusal of the FIR lodged by the complainant, would indicate
      that he had got in touch with the appellant so as to extend the benefit
      of Appellant's Channel "GOD TV" to his other brethren residing at
      Ahmedabad. For the said purposes, he had met the owner of Siti
      Cable, Bapi Nagar in Ahmedabad and negotiated a settlement for a
      sum of Rs. 10 lacs on behalf of the Appellant's Company as the fee
      to be paid to Siti cable by Appellant for telecast of channel "God TV"
      in Ahmedabad. Further grievance of the Complainant was that
      despite the telecast of "GOD TV", the Appellant, as promised, failed
      to pay a sum of Rs. 10 lacs to the owners of Siti cables. This is what
      has been mentioned in nutshell in the complainant's FIR. We have
      grave doubt, in our mind whether on such averments and allegations,
      even a prima facie case of the aforesaid offences could be Crl. A. @
      S.L.P. (Crl.) No.2409 of 2007 made out against the present appellant.


      19.      In the case of Paramjeet Batra vs. State of

Uttarakhand - AIR OnLine 2012 SC 724, the Apex Court held as

under:-
                                        - 91 -
                                                            NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



              7. While exercising its jurisdiction under Section 482 of the Code
     the High Court has to be cautious. This power is to be used sparingly and
     only for the purpose of preventing abuse of the process of any court or
     otherwise to secure ends of justice. Whether a complaint discloses a
     criminal offence or not depends upon the nature of facts alleged therein.
     Whether essential ingredients of criminal offence are present or not has
     to be judged by the High Court. A complaint disclosing civil transactions
     may also have a criminal texture. But the High Court must see whether a
     dispute which is essentially of a civil nature is given a cloak of criminal
     offence. In such a situation, if a civil remedy is available and is, in fact,
     adopted as has happened in this case, the High Court should not
     hesitate to quash criminal proceedings to prevent abuse of process of
     court.
              8. As we have already noted, here the dispute is essentially
     about the profit of the hotel business and its ownership. The pending
     civil suit will take care of all those issues. The allegation that forged
     and fabricated documents are used by the appellant can also be
     dealt with in the said suit. Respondent 2's attempt to file similar
     complaint against the appellant having failed, he has filed the present
     complaint. The appellant has been acquitted in another case filed by
     respondent 2 against him alleging offence under Section 406 of the
     IPC. Possession of the shop in question has also been handed over
     by the appellant to respondent 2. In such a situation, in our opinion,
     continuation of the pending criminal proceedings would be abuse of
     the process of law. The High Court was wrong in holding otherwise.

              9. In the circumstances, the impugned order dated 29/9/2011
     passed by the Uttarakhand High Court is set aside. The entire
     proceedings of Criminal Case No. 723/2005 (charge-sheet No.
     32/2005), and the order of cognizance dated 22/3/2005 passed
     thereon by the Judicial Magistrate, Khatima, District Udham Singh
     Nagar against the appellant, respondents 3 and 4 and against
     accused Rajpal for the offences punishable under Sections 406, 420,
     467, 468, 471, 447, 448 read with Section 34 of the IPC are quashed
     and set aside. This order will however have no effect on the pending
     civil suit between the parties. Needless to say that the court, seized
                                          - 92 -
                                                             NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



     of the said suit, shall decide it independently and in accordance with
     law.


     20. In the case of Satish Chandra Ratanlal Shah vs. State

of Gujarath - (2019) 9 SCC 148, the Apex Court held as under:-

               11. Coming to the aspect of quashing of the charges, it is well
      settled that such exercise needs to be undertaken by the High Court in
      exceptional cases. It is also well settled that the framing of charges
      being initial stages in the trial process, the court therein cannot base the
      decision of quashing the charge on the basis of the quality or quantity of
      evidence rather the         enquiry must be limited to a prima facie
      examination. [refer to State of Bihar vs. Ramesh Singh, 1977 CriLJ
      1606].
               12. Having observed the background principles applicable
     herein, we need to consider the individual charges against the
     appellant. Turning to Section 405 read with 406 of IPC, we observe
     that the dispute arises out of a loan transaction between the parties.
     It falls from the record that the respondent no.2 knew the appellant
     and the attendant circumstances before lending the loan. Further it is
     an admitted fact that in order to recover the aforesaid amount, the
     respondent no. 2 had instituted a summary civil suit which is still
     pending adjudication. The law clearly recognizes a difference
     between simple payment/investment of money and entrustment of
     money or property. A mere breach of a promise, agreement or
     contract does not, ipso facto, constitute the offence of the criminal
     breach of trust contained in Section 405 IPC without there being a
     clear case of entrustment.

               13. In this context, we may note that there is nothing either in
     the complaint or in any material before us, pointing to the fact that
     any property was entrusted to the appellant at all which he
     dishonestly converted for his own use so as to satisfy the ingredients
     of Section 405 punishable under Section 406 of IPC. Hence the
     learned Magistrate committed a serious error in issuing process
                                         - 93 -
                                                             NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     against the appellants for the said offence. Unfortunately, the High
     Court also failed to correct this manifest error.

             14. Now coming to the charge under Section 415 punishable
     under Section 420 of IPC. In the context of contracts, the distinction
     between mere breach of contract and cheating would depend upon
     the fraudulent inducement and mens rea. (See Hridaya Ranjan
     Prasad Verma v. State of Bihar, (2000) 4 SCC 168). In the case
     before us, admittedly the appellant was trapped in economic crisis
     and therefore, he had approached the respondent no. 2 to ameliorate
     the situation of crisis. Further, in order to recover the aforesaid
     amount, the respondent no. 2 had instituted a summary civil suit
     seeking recovery of the loan amount which is still pending
     adjudication. The mere inability of the appellant to return the loan
     amount cannot give rise to a criminal prosecution for cheating unless
     fraudulent or dishonest intention is shown right at the beginning of
     the transaction, as it is this mens rea which is the crux of the offence.
     Even if all the facts in the complaint and material are taken on their
     face value, no such dishonest representation or inducement could be
     found or inferred.


     21. In the case of Naresh Kumar & Another vs. State of

Karnataka - 2024 INSC 196, the Apex Court held as under:-

             4. Having heard the learned counsel for both the parties, we are
     of the considered view that the findings of the High Court on this aspect
     are not correct. We do not agree with the findings arrived at by the High
     Court for two reasons. Firstly, the dispute between the parties is
     primarily, civil in nature. It is after all a question of how many bicycles the
     complainant had assembled and the dispute between the parties is only
     regarding the figure of bicycles and consequently of the amount liable to
     be paid. This is a civil dispute. The complainant has not been able to
     establish that the intention to cheat the complainant was there with the
     appellants right from the beginning. Merely because the appellants admit
     that only 28,995 bicycles were assembled, but they have admittedly paid
                                         - 94 -
                                                             NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     an amount of Rs. 62,01,746/- to the complainant, which is of a much
     higher number of bicycles, would not prove that the intention of the
     appellants right from the beginning was to cheat. This amount i.e. the
     additional amount of Rs. 26 lacs have been paid by the appellants
     pursuant to a settlement. The reasons and the logic for arriving at a
     settlement are quite different. In this case it seems, it is primarily to bring
     a quietus to the dispute and to have peace and to avoid litigation. The
     mere fact that the appellants have paid an additional amount pursuant to
     the settlement, cannot be presumed as an act of cheating. Moreover, the
     complainant does not deny the fact that a settlement was reached
     between the parties though he says he was coerced into the settlement.
     He does not dispute that the additional amount paid by the appellants
     under the terms of the compromise deed, which is an amount of
     Rs.25,75,442 (after deducting TDS) was received by the complainant, as
     this amount has been received in a bank transaction through NEFT on
     29.12.2017. The allegation that the complainant was coerced into a
     settlement, looks unlikely for two reasons. First, there is no FIR or
     Complaint that the complainant was coerced into this settlement.
     Secondly, this amount was duly accepted by the complainant.
             5. Under these circumstances, we are of the considered view
     that this is a case where the inherent powers should have been
     exercised by the High Court under Section 482 of the Criminal
     Procedure Code as the powers are there to stop the abuse of the
     process and to secure the ends of justice.

             6. In the case of Paramjeet Batra v. State of Uttarakhand
     (2013) 11 SCC 673, this Court recognized that although the inherent
     powers of a High Court under Section 482 of the Code of Criminal
     Procedure should be exercised sparingly, yet the High Court must
     not hesitate in quashing such criminal proceedings which are
     essentially of a civil nature. This is what was held:

                      "12. While exercising its jurisdiction under
             Section 482 of the Code the High Court has to be
             cautious. This power is to be used sparingly and only
             for the purpose of preventing abuse of the process of
             any court or otherwise to secure ends of justice.
             Whether a complaint discloses a criminal offence or
                                         - 95 -
                                                             NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



             not depends upon the nature of facts alleged therein.
             Whether essential ingredients of criminal offence are
             present or not has to be judged by the High Court. A
             complaint disclosing civil transactions may also have
             a criminal texture. But the High Court must see
             whether a dispute which is essentially of a civil
             nature is given a cloak of criminal offence. In such a
             situation, if a civil remedy is available and is, in fact,
             adopted as has happened in this case, the High
             Court should not hesitate to quash the criminal
             proceedings to prevent abuse of process of the
             court." (emphasis supplied) Relying upon the
             decision in Paramjeet Batra (supra), this Court in
             Randheer Singh v. State of U.P. (2021) 14 SCC 626,
             observed that criminal proceedings cannot be taken
             recourse to as a weapon of harassment. In Usha
             Chakraborty & Anr. v. State of West Bengal & Anr.
             2023 SCC OnLine SC 90, relying upon Paramjeet
             Batra (supra) it was again held that where a dispute
             which is essentially of a civil nature, is given a cloak
             of a criminal offence, then such disputes can be
             quashed, by exercising the inherent powers under
             Section 482 of the Code of Criminal Procedure.


             7. Essentially, the present dispute between the parties
     relates to a breach of contract. A mere breach of contract, by one of
     the parties, would not attract prosecution for criminal offence in every
     case, as held by this Court in Sarabjit Kaur v. State of Punjab and
     Anr. (2023) 5 SCC 360. Similarly, dealing with the distinction
     between the offence of cheating and a mere breach of contractual
     obligations, this Court, in Vesa Holdings (P) Ltd. v. State of Kerala,
     (2015) 8 SCC 293, has held that every breach of contract would not
     give rise to the offence of cheating, and it is required to be shown
     that the accused had fraudulent or dishonest intention at the time of
     making the promise.

             8. In the case at hand, the dispute between the parties was
     not only essentially of a civil nature but in this case the dispute itself
     stood settled later as we have already discussed above. We see no
     criminal element here and consequently the case here is nothing but
     an abuse of the process. We therefore allow the appeal and set aside
                                       - 96 -
                                                          NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



     the order of the High Court dated 02.12.2020. The criminal
     proceedings arising out of FIR No.113 of 2017 will hereby stand
     quashed.


     22.    In the case of Lalith Chaturvedi vs. State of Uttar

Pradesh - 2024 SCC Online SC 171, it was held as under:-

             5. This Court, in a number of judgments, has pointed out the
     clear distinction between a civil wrong in the form of breach of contract,
     non-payment of money or disregard to and violation of the contractual
     terms; and a criminal offence under Sections 420 and 406 of the IPC.
     Repeated judgments of this Court, however, are somehow overlooked,
     and are not being applied and enforced. We will be referring to these
     judgments. The impugned judgment dismisses the application filed by the
     appellants under Section 482 of the Cr. P.C. on the ground of
     delay/laches and also the factum that the chargesheet had been filed on
     12.12.2019. This ground and reason is also not valid.
             6. In "Mohammed Ibrahim v. State of Bihar", this Court had
     referred to Section 420 of the IPC, to observe that in order to
     constitute an offence under the said section, the following ingredients
     are to be satisfied:--

                  "18. Let us now examine whether the
           ingredients of an offence of cheating are made out.
           The essential ingredients of the offence of
           "cheating" are as follows:
                  (i) deception of a person either by making a
           false or misleading representation or by dishonest
           concealment or by any other act or omission;
                    (ii) fraudulent or dishonest inducement of
           that person to either deliver any property or to
           consent to the retention thereof by any person or to
           intentionally induce that person so deceived to do
           or omit to do anything which he would not do or
           omit if he were not so deceived; and
                                       - 97 -
                                                          NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



                  (iii) such act or omission causing or is likely
           to cause damage or harm to that person in body,
           mind, reputation or property.
                  19. To constitute an offence under section
           420, there should not only be cheating, but as a
           consequence of such cheating, the accused should
           have dishonestly induced the person deceived
                   (i) to deliver any property to any person, or
                  (ii) to make, alter or destroy wholly or in part
           a valuable security (or anything signed or sealed
           and which is capable of being converted into a
           valuable security)."

             7. Similar elucidation by this Court in "V.Y. Jose v. State of
     Gujarat", explicitly states that a contractual dispute or breach of
     contract per se should not lead to initiation of a criminal proceeding.
     The ingredient of 'cheating', as defined under Section 415 of the IPC,
     is existence of a fraudulent or dishonest intention of making initial
     promise or representation thereof, from the very beginning of the
     formation of contract. Further, in the absence of the averments made
     in the complaint petition wherefrom the ingredients of the offence can
     be found out, the High Court should not hesitate to exercise its
     jurisdiction under Section 482 of the Cr. P.C. Section 482 of the Cr.
     P.C. saves the inherent power of the High Court, as it serves a
     salutary purpose viz. a person should not undergo harassment of
     litigation for a number of years, when no criminal offence is made
     out. It is one thing to say that a case has been made out for trial and
     criminal proceedings should not be quashed, but another thing to say
     that a person must undergo a criminal trial despite the fact that no
     offence has been made out in the complaint. This Court in V.Y. Jose
     (supra) placed reliance on several earlier decisions in "Hira Lal Hari
     Lal Bhagwati v. CBI", "Indian Oil Corporation v. NEPC India Ltd."7,
     "Vir Prakash Sharma v. Anil Kumar Agarwal" and "All Cargo Movers
     (I) (P) Ltd. v. Dhanesh Badarmal Jain".

             8. Having gone through the complaint, which was registered
     as an FIR and the assertions made therein, it is quite clear that
                                        - 98 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



     respondent no. 2/complainant - Sanjay Garg's grievance is regarding
     failure of the appellants to pay the outstanding amount, in spite of the
     respondent no. 2/complainant - Sanjay Garg's repeated demands.
     The respondent no. 2/complainant - Sanjay Garg states that the
     supplies were made between the period 01.12.2015 and 06.08.2017.
     The appellants had made the payments from time to time of Rs.
     3,76,40,553/- leaving a balance of Rs. 1,92,91,358/-.

             9. We will assume that the assertions made in the complaint
     are correct, but even then, a criminal offence under Section 420 read
     with Section 415 of the IPC is not established in the absence of
     deception by making false and misleading representation, dishonest
     concealment or any other act or omission, or inducement of the
     complainant to deliver any property at the time of the contract(s)
     being entered. The ingredients to allege the offence are neither
     stated nor can be inferred from the averments. A prayer is made to
     the police for recovery of money from the appellants. The police is to
     investigate the allegations which discloses a criminal act. Police does
     not have the power and authority to recover money or act as a civil
     court for recovery of money.

             10. The chargesheet also refers to Section 406 of the IPC,
     but without pointing out how the ingredients of said section are
     satisfied. No details and particulars are mentioned. There are
     decisions which hold that the same act or transaction cannot result in
     an offence of cheating and criminal breach of trust simultaneously.
     For the offence of cheating, dishonest intention must exist at the
     inception of the transaction, whereas, in case of criminal breach of
     trust there must exist a relationship between the parties whereby one
     party entrusts another with the property as per law, albeit dishonest
     intention comes later. In this case entrustment is missing, in fact it is
     not even alleged. It is a case of sale of goods. The chargesheet does
     refer to Section 506 of the IPC relying upon the averments in the
     complaint. However, no details and particulars are given, when and
     on which date and place the threats were given. Without the said
     details and particulars, it is apparent to us, that these allegations of
                                       - 99 -
                                                          NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



     threats etc. have been made only with an intent to activate police
     machinery for recovery of money.

             11. It is for the respondent no. 2/complainant - Sanjay Garg
     to file a civil suit. Initiation of the criminal process for oblique
     purposes, is bad in law and amounts to abuse of process of law.

             12. In view of the aforesaid discussion, the impugned
     judgment is set aside and the present appeal is allowed quashing the
     FIR and resultant proceedings, including the chargesheet.



     23. In the case of A.M.Mohan vs. State represented by

SHO & Anr. - 2024 INSC 233, the Apex Court held as under:-

             10. The Court has also noted the concern with regard to a
      growing tendency in business circles to convert purely civil disputes into
      criminal cases. The Court observed that this is obviously on account of
      a prevalent impression that civil law remedies are time consuming and
      do not adequately protect the interests of lenders/creditors. The Court
      also recorded that there is an impression that if a person could
      somehow be entangled in a criminal prosecution, there is a likelihood of
      imminent settlement. The Court, relying on the law laid down by it in the
      case of G. Sagar Suri and Another v. State of U.P. and Others held that
      any effort to settle civil disputes and claims, which do not involve any
      criminal offence, by applying pressure through criminal prosecution
      should be deprecated and discouraged. The Court also observed that
      though no one with a legitimate cause or grievance should be prevented
      from seeking remedies available in criminal law, a complainant who
      initiates or persists with a prosecution, being fully aware that the
      criminal proceedings are unwarranted and his remedy lies only in civil
      law, should himself be made accountable, at the end of such
      misconceived criminal proceedings, in accordance with law.

             11. This Court, in the case of Prof. R.K. Vijayasarathy and
     Another v. Sudha Seetharam and Another has culled out the
                                        - 100 -
                                                         NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     ingredients to constitute the offence under Sections 415 and 420 of
     IPC, as under:

                "15. Section 415 of the Penal Code reads thus:
                 "415. Cheating.--Whoever, by deceiving any
         person, fraudulently or dishonestly induces the person
         so deceived to deliver any property to any person, or to
         consent that any person shall retain any property, or
         intentionally induces the person so deceived to do or
         omit to do anything which he would not do or omit if he
         were not so deceived, and which act or omission
         causes or is likely to cause damage or harm to that
         person in body, mind, reputation or property, is said to
         "cheat"."
                16. The ingredients to constitute an offence of
         cheating are as follows:
               16.1. There should be fraudulent or dishonest
         inducement of a person by deceiving him:
                  16.1.1. The person so induced should be
         intentionally induced to deliver any property to any
         person or to consent that any person shall retain any
         property, or 16.1.2. The person so induced should be
         intentionally induced to do or to omit to do anything
         which he would not do or omit if he were not so
         deceived; and 16.2. In cases covered by 16.1.2. above,
         the act or omission should be one which caused or is
         likely to cause damage or harm to the person induced
         in body, mind, reputation or property.
                17. A fraudulent or dishonest inducement is an
         essential ingredient of the offence. A person who
         dishonestly induces another person to deliver any
         property is liable for the offence of cheating.
                18. Section 420 of the Penal Code reads thus:
                      "420. Cheating        and    dishonestly
                      inducing    delivery of      property.--
                Whoever cheats and thereby dishonestly
         induces the person deceived to deliver any property to
         any person, or to make, alter or destroy the whole or
                                        - 101 -
                                                           NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



         any part of a valuable security, or anything which is
         signed or sealed, and which is capable of being
         converted into a valuable security, shall be punished
         with imprisonment of either description for a term which
         may extend to seven years, and shall also be liable to
         fine."
                19. The ingredients to constitute an offence
         under Section 420 are as follows:
                19.1. A person must commit the offence of
         cheating under Section 415; and 19.2. The person
         cheated must be dishonestly induced to
                 (a) deliver property to any person; or
                (b) make, alter or destroy valuable security or
         anything signed or sealed and capable of being
         converted into valuable security.
                20. Cheating is an essential ingredient for an act
         to constitute an offence under Section 420."
             12. A similar view has been taken by this Court in the cases
     of Archana Rana v. State of Uttar Pradesh and Another4, Deepak
     Gaba and Others v. State of Uttar Pradesh and Another5 and Mariam
     Fasihuddin and Another v. State by Adugodi Police Station and
     Another6.

             13. It could thus be seen that for attracting the provision of
     Section 420 of IPC, the FIR/complaint must show that the ingredients
     of Section 415 of IPC are made out and the person cheated must
     have been dishonestly induced to deliver the property to any person;
     or to make, alter or destroy valuable security or anything signed or
     sealed and capable of being converted into valuable security. In other
     words, for attracting the provisions of Section 420 of IPC, it must be
     shown that the FIR/complaint discloses:(2021) 3 SCC 751 : 2021
     INSC 135 (2023) 3 SCC 423 : 2023 INSC 1 2024 SCC OnLine SC 58
     : 2024 INSC 49

             (i) the deception of any person;

             (ii) fraudulently or dishonestly inducing that person to deliver
     any property to any person; and
                                       - 102 -
                                                          NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



             (iii) dishonest intention of the accused at the time of making
     the inducement.

             14. The averments with regard to the present appellant as
     have been found in the FIR is as under:

                    "At the instance of the said Lakshmanan
             (accused No.1), I (complainant) paid directly Rs.
             20,00,000/- to one Mohan (appellant-accused
             No. 3) and the said Lakshmanan (accused
             No.1)    transferred    the    remaining     sale
             consideration of over 18 odd crores to Mohan
             for   the    purchase     of    his   lands    at
             Sunguvarchatram.      But     suppressed      the
             execution of sale deed dated 03.02.2017 by the
             appellant/accused No.3."

             15. A perusal thereof would reveal that even in the said
     averments, the allegation with regard to inducement is only qua
     accused No. 1. We have perused the entire FIR. Except the
     aforesaid allegations, there are no other allegation with regard to the
     present appellant-accused No. 3. The rest of the allegations are
     against accused No. 1 (Lakshmanan). Even the allegations with
     regard to inducement are only against accused Nos. 1 and 2.

             16. Not only that, even in the charge-sheet, the only role
     attributed to the present appellant could be found as follows:

                     "Thereafter,   A2    had     lured    the
             complainant once again saying that A1 is going
             to layout the 9.80 acre land in Chittoor Village,
             Thiruperumbudur Taluk, which is under A3's
             general power of attorney and that the
             complainant would gain huge profits if he
             invests Rs. 2 crores in this project as well. A1
             too, as he had already done, lured the
             complainant that he would pay him a share out
             of the profit, and executed a General Power of
             Attorney Deed in favour of the complainant in
             respect of the 9.80 acre land in Chittoor Village
             in Thiruperumbudur Taluk which he purchased
                                        - 103 -
                                                           NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



             from A3 and registered it as Doc. No.
             3733/2017 in Sunguvarchattiram Sub Registrar
             Office on 03.02.2017, in a manner instilling
             confidence in the complainant. ........
                     Moreover, upon instructions from A1 to
             transfer Rs. 20,00,000/- to A3's Tamil Nadu
             Mercantile Bank Account towards sale of the
             land made by A3 to A1, the complainant had
             transferred online a sum of Rs.20,00,000/- to
             A3's Tamil Nadu Mercantile Bank Account from
             his Yes Bank Account on 02.02.2017."

             17. It could thus be seen that the only allegation against the
     present appellant is that accused No. 1 executed the GPA in favour
     of the complainant in respect of the land which is purchased from the
     present appellant-accused No.3. The other allegation is that upon
     instructions of accused No. 1 to transfer Rs. 20,00,000/- to accused
     No. 3's Tamil Nadu Mercantile Bank Account towards sale of the land
     made by the appellant-accused No.3 to accused No.1, the
     complainant had transferred online a sum of Rs.20,00,000/-.

             18. It is an undisputed position that upon receipt of the said
     amount of Rs.20,00,000/-, the present appellant had transferred the
     land in question by sale deed in favour of accused No.1. It is also
     undisputed that thereafter accused No. 1 executed the GPA in favour
     of the complainant on the same day. After the sale deed was
     executed in favour of accused No.1 by the appellant-accused No.3,
     though the complaint narrates various instances thereafter, no role is
     attributed to the present appellant.

             19. At the cost of repetition, it has to be noted that no role of
     inducement at all has been attributed to the present appellant.
     Rather, from the perusal of the FIR and the charge-sheet, it would
     reveal that there was no transaction of any nature directly between
     the appellant and the complainant. The version, if accepted at its face
     value, would reveal that, at the instance of accused No. 1, the
     complainant transferred the amount of Rs.20,00,000/- in the account
     of the appellant. On receipt of the said amount, the appellant
                                       - 104 -
                                                          NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



     immediately executed the sale deed in favour of accused No.1, who
     thereafter executed the GPA in favour of the complainant. After that,
     no role is attributed to the present appellant and whatever happened
     thereafter, has happened between accused No. 1, the complainant
     and the other accused persons. In that view of the matter, we find
     that the FIR or the charge-sheet, even if taken at its face value, does
     not disclose the ingredients to attract the provision of Section 420 of
     IPC qua the appellant.

             20. The dishonest inducement is the sine qua non to attract
     the provisions of Sections 415 and 420 of IPC. In our considered
     view, the same is totally lacking qua the present appellant. In that
     view of the matter, we find that continuation of the criminal
     proceedings against the present appellant would be nothing else but
     amount to abuse of process of law resulting in miscarriage of justice.

             21. Insofar as the contention of the respondents that since
     the charge-sheet has been filed, the present appeal is liable to be
     dismissed, is concerned, it will be relevant to refer to the following
     observations of this Court, in the case of Anand Kumar Mohatta and
     Another v. State (NCT of Delhi), Department of Home and Another7:

                   "14. First, we would like to deal with the
           submission of the learned Senior Counsel for
           Respondent 2 that once the charge-sheet is filed,
           petition for quashing of FIR is untenable. We do not
           see any merit in this submission, keeping in mind
           the position of this Court in Joseph Salvaraj A. v.
           State of Gujarat [Joseph Salvaraj A. v. State of
           Gujarat, (2011) 7 SCC 59 : (2011) 3 SCC (Cri) 23] .
           In Joseph Salvaraj A. [Joseph Salvaraj A. v. State
           of Gujarat, (2011) 7 SCC 59 : (2011) 3 SCC (Cri)
           23] , this Court while deciding the question whether
           the High Court could entertain the Section 482
           petition for quashing of FIR, when the charge-sheet
           was filed by the police during the pendency of the
           Section 482 petition, observed : (SCC p. 63, para
           16)
                                   - 105 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



                      "16. Thus, from the general
              conspectus of the various sections under
              which the appellant is being charged and
              is to be prosecuted would show that the
              same are not made out even prima facie
              from the complainant's FIR. Even if the
              charge-sheet had been filed, the learned
              Single Judge [Joesph Saivaraj A. v.
              State of Gujarat, 2007 SCC OnLine Guj
              365] could have still examined whether
              the offences alleged to have been
              committed by the appellant were prima
              facie made out from the complainant's
              FIR, charge- sheet, documents, etc. or
              not."
                15. Even otherwise it must be remembered
         that the provision invoked by the accused before
         the High Court is Section 482 CrPC and that this
         Court is (2019) 11 SCC 706 : 2018 INSC 1060
         hearing an appeal from an order under Section 482
         CrPC. Section 482 CrPC reads as follows:
                      "482. Saving of inherent powers
              of the High Court.--Nothing in this Code
              shall be deemed to limit or affect the
              inherent powers of the High Court to
              make such orders as may be necessary
              to give effect to any order under this
              Code, or to prevent abuse of the process
              of any court or otherwise to secure the
              ends of justice."
                  16. There is nothing in the words of this
         section which restricts the exercise of the power of
         the Court to prevent the abuse of process of court
         or miscarriage of justice only to the stage of the
         FIR. It is settled principle of law that the High Court
         can exercise jurisdiction under Section 482 CrPC
         even when the discharge application is pending
         with the trial court [G. Sagar Suri v. State of U.P.,
         (2000) 2 SCC 636, para 7 : 2000 SCC (Cri)
                                         - 106 -
                                                             NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



                            513. Umesh Kumar v. State of
                   A.P., (2013) 10 SCC 591, para 20 :
                   (2014) 1 SCC (Cri) 338 : (2014) 2 SCC
                   (L&S) 237] . Indeed, it would be a
                   travesty to hold that proceedings
                   initiated against a person can be
                   interfered with at the stage of FIR but not
                   if it has advanced and the allegations
                   have materialised into a charge-sheet.
                   On the contrary it could be said that the
                   abuse of process caused by FIR stands
                   aggravated if the FIR has taken the form
                   of a charge-sheet after investigation.
                   The power is undoubtedly conferred to
                   prevent abuse of process of power of
                   any court." [emphasis supplied]


               22. A similar view has been taken by this Court in the case of
      Haji Iqbal alias Bala through S.P.O.A. v. State of U.P. and Others8.

               23. In that view of the matter, contention in this regard has no
      merit.

               CONCLUSION

               24. In the result, we are inclined to allow the appeal. The
      order of the High Court dated 15th July 2022 in Criminal O.P.
      No.20716 of 2020 and Criminal M.P. No. 8763 of 2020 is quashed
      and set aside. The FIR in Crime No.21 of 2020 and the consequential
      charge-sheet filed against the present appellant shall stand quashed
      and set aside.

               25. Pending application(s), if any, shall stand disposed of.

     24. In the case of Delhi Race Club (1940) Ltd., & others

vs. State of Uttar Pradesh - 2024 SCC Online SC 2248, the

Apex Court held as under:-
                                       - 107 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



             24. This Court in its decision in S.W. Palanitkar & Ors. v. State of
     Bihar & Anr. reported in (2002) 1 SCC 241 expounded the difference in
     the ingredients required for constituting an of offence of criminal breach
     of trust (Section 406 IPC) viz-a-viz the offence of cheating (Section
     420). The relevant observations read as under: -

                   "9. The ingredients in order to constitute a
           criminal breach of trust are: (i) entrusting a person
           with property or with any dominion over property, (ii)
           that     person      entrusted      (a)    dishonestly
           misappropriating or converting that property to his
           own use; or (b) dishonestly using or disposing of
           that property or wilfully suffering any other person
           so to do in violation (i) of any direction of law
           prescribing the mode in which such trust is to be
           discharged, (ii) of any legal contract made, touching
           the discharge of such trust.
                     10. The ingredients of an offence of
           cheating are: (i) there should be fraudulent or
           dishonest inducement of a person by deceiving him,
           (ii)(a) the person so deceived should be induced to
           deliver any property to any person, or to consent
           that any person shall retain any property; or (b) the
           person so deceived should be intentionally induced
           to do or omit to do anything which he would not do
           or omit if he were not so deceived; and (iii) in cases
           covered by (ii)(b), the act of omission should be
           one which causes or is likely to cause damage or
           harm to the person induced in body, mind,
           reputation or property."
             25. What can be discerned from the above is that the
     offences of criminal breach of trust (Section 406 IPC) and cheating
     (Section 420 IPC) have specific ingredients. In order to constitute a
     criminal breach of trust (Section 406 IPC): -

                 1) There must be entrustment with person for
         property or dominion over the property, and

                 2) The person entrusted: -
                                         - 108 -
                                                              NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



                  a)   dishonestly     misappropriated   or   converted
         property to his own use, or

                  b) dishonestly used or disposed of the property or
         willfully suffers any other person so to do in violation of:

                  i. any direction of law prescribing the method in
         which the trust is discharged; or ii. legal contract touching
         the discharge of trust (see: S.W.P. Palanitkar (supra).

                  Similarly, in respect of an offence under Section
         420 IPC, the essential ingredients are: -

                  1) deception of any person, either by making a
         false or misleading representation or by other action or by
         omission;

                  2) fraudulently or dishonestly inducing any person
         to deliver any property, or

                  3) the consent that any persons shall retain any
         property and finally intentionally inducing that person to do
         or omit to do anything which he would not do or omit (see:
         Harmanpreet Singh Ahluwalia v. State of Punjab, (2009) 7
         SCC 712 : (2009) Cr.L.J. 3462 (SC))


             26. Further, in both the aforesaid sections, mens rea i.e.
     intention to defraud or the dishonest intention must be present, and in
     the case of cheating it must be there from the very beginning or
     inception.

             27. In our view, the plain reading of the complaint fails to
     spell out any of the aforesaid ingredients noted above. We may only
     say, with a view to clear a serious misconception of law in the mind of
     the police as well as the courts below, that if it is a case of the
     complainant that offence of criminal breach of trust as defined under
     Section 405 of IPC, punishable under Section 406 of IPC, is
     committed by the accused, then in the same breath it cannot be said
     that the accused has also committed the offence of cheating as
                                      - 109 -
                                                         NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



     defined and explained in Section 415 of the IPC, punishable under
     Section 420 of the IPC.

             28. Every act of breach of trust may not result in a penal
     offence of criminal breach of trust unless there is evidence of
     manipulating act of fraudulent misappropriation. An act of breach of
     trust involves a civil wrong in respect of which the person may seek
     his remedy for damages in civil courts but, any breach of trust with a
     mens rea, gives rise to a criminal prosecution as well. It has been
     held in Hari Prasad Chamaria v. Bishun Kumar Surekha & Ors.,
     reported in (1973) 2 SCC 823 as under:

                 "4. We have heard Mr. Maheshwari on behalf
         of the appellant and are of the opinion that no case
         has been made out against the respondents under
         Section 420 Penal Code, 1860. For the purpose of
         the present appeal, we would assume that the
         various allegations of fact which have been made in
         the complaint by the appellant are correct. Even after
         making that allowance, we find that the complaint
         does not disclose the commission of any offence on
         the part of the respondents under Section 420 Penal
         Code, 1860. There is nothing in the complaint to
         show that the respondents had dishonest or
         fraudulent intention at the time the appellant parted
         with Rs. 35.000/- There is also nothing to indicate that
         the respondents induced the appellant to pay them
         Rs. 35,000/- by deceiving him. It is further not the
         case of the appellant that a representation was made,
         the respondents knew the same to be false. The fact
         that the respondents subsequently did not abide by
         their commitment that they would show the appellant
         to be the proprietor of Drang Transport Corporation
         and would also render accounts to him in the month
         of December might create civil liability on the
         respondents for the offence of cheating."
             29. To put it in other words, the case of cheating and
     dishonest intention starts with the very inception of the transaction.
     But in the case of criminal breach of trust, a person who comes into
     possession of the movable property and receives it legally, but
                                         - 110 -
                                                             NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



     illegally retains it or converts it to his own use against the terms of the
     contract, then the question is, in a case like this, whether the
     retention is with dishonest intention or not, whether the retention
     involves criminal breach of trust or only a civil liability would depend
     upon the facts of each case.

             30. The distinction between mere breach of contract and the
     offence of criminal breach of trust and cheating is a fine one. In case
     of cheating, the intention of the accused at the time of inducement
     should be looked into which may be judged by a subsequent
     conduct, but for this, the subsequent conduct is not the sole test.
     Mere breach of contract cannot give rise to a criminal prosecution for
     cheating unless fraudulent or dishonest intention is shown right from
     the beginning of the transaction i.e. the time when the offence is said
     to have been committed. Therefore, it is this intention, which is the
     gist of the offence. Whereas, for the criminal breach of trust, the
     property must have been entrusted to the accused or he must have
     dominion over it. The property in respect of which the offence of
     breach of trust has been committed must be either the property of
     some person other than the accused or the beneficial interest in or
     ownership' of it must be of some other person. The accused must
     hold that property on trust of such other person. Although the
     offence, i.e. the offence of breach of trust and cheating involve
     dishonest intention, yet they are mutually exclusive and different in
     basic concept. There is a distinction between criminal breach of trust
     and cheating. For cheating, criminal intention is necessary at the time
     of making a false or misleading representation i.e., since inception. In
     criminal breach of trust, mere proof of entrustment is sufficient. Thus,
     in case of criminal breach of trust, the offender is lawfully entrusted
     with the property, and he dishonestly misappropriated the same.
     Whereas, in case of cheating, the offender fraudulently or dishonestly
     induces a person by deceiving him to deliver any property. In such a
     situation, both the offences cannot co-exist simultaneously.

             31. At the most, the court of the Additional Chief Judicial
     Magistrate could have issued process for the offence punishable
                                      - 111 -
                                                          NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



     under Section 420 of the IPC i.e. cheating but in any circumstances
     no case of criminal breach of trust is made out. The reason being that
     indisputably there is no entrustment of any property in the case at
     hand. It is not even the case of the complainant that any property
     was lawfully entrusted to the appellants and that the same has been
     dishonestly misappropriated. The case of the complainant is plain
     and simple. He says that the price of the goods sold by him has not
     been paid. Once there is a sale, Section 406 of the IPC goes out of
     picture. According to the complainant, the invoices raised by him
     were not cleared. No case worth the name of cheating is also made
     out.

             32. Even if the Magistrate would have issued process for the
     offence punishable under Section 420 of the IPC, i.e., cheating the
     same would have been liable to be quashed and set aside, as none
     of the ingredients to constitute the offence of cheating are disclosed
     from the materials on record.

             33. It has been held in State of Gujarat v. Jaswantlal Nathalal
     reported in (1968) 2 SCR 408, "The term "entrusted" found in Section
     405 IPC governs not only the words "with the property" immediately
     following it but also the words "or with any dominion over the
     property" occurring thereafter--see Velji Raghvaji Patel v. State of
     Maharashtra [(1965) 2 SCR 429]. Before there can be any
     entrustment there must be a trust meaning thereby an obligation
     annexed to the ownership of property and a confidence reposed in
     and accepted by the owner or declared and accepted by him for the
     benefit of another or of another and the owner. But that does not
     mean that such an entrustment need conform to all the technicalities
     of the law of trust -- see Jaswantrai Manilal Akhaney v. State of
     Bombay [1956 SCR 483]. The expression "entrustment" carries with
     it the implication that the person handing over any property or on
     whose behalf that property is handed over to another, continues to be
     its owner. Further the person handing over the property must have
     confidence in the person taking the property so as to create a
                                       - 112 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



     fiduciary relationship between them. A mere transaction of sale
     cannot amount to an "entrustment"".

             34. Similarly, in Central Bureau of Investigation, SPE,
     SIU(X), New Delhi v. Duncans Agro Industries Ltd., Calcutta reported
     in (1996) 5 SCC 591 this Court held that the expression "entrusted
     with property" used in Section 405 of the IPC connotes that the
     property in respect of which criminal breach of trust can be
     committed must necessarily be the property of some person other
     than the accused or that the beneficial interest in or ownership
     thereof must be in the other person and the offender must hold such
     property in trust for such other person or for his benefit. The relevant
     observations read as under: -

                   "27. In the instant case, a serious dispute
           has been raised by the learned counsel appearing
           for the respective parties as to whether on the face
           of the allegations, an offence of criminal breach of
           trust is constituted or not. In our view, the
           expression "entrusted with property" or "with any
           dominion over property" has been used in a wide
           sense in Section 405 IPC. Such expression
           includes all cases in which goods are entrusted,
           that is, voluntarily handed over for a specific
           purpose and dishonestly disposed of in violation of
           law or in violation of contract. The expression
           'entrusted' appearing in Section 405 IPC is not
           necessarily a term of law. It has wide and different
           implications in different contexts. It is, however,
           necessary that the ownership or beneficial interest
           in the ownership of the property entrusted in
           respect of which offence is alleged to have been
           committed must be in some person other than the
           accused and the latter must hold it on account of
           some person or in some way for his benefit. The
           expression 'trust' in Section 405 IPC is a
           comprehensive expression and has been used to
           denote various kinds of relationships like the
           relationship of trustee and beneficiary, bailor and
           bailee, master and servant, pledger and pledgee.
                                      - 113 -
                                                        NC: 2025:KHC:18584
                                                   WP No. 10554 of 2024
                                               C/W WP No. 10106 of 2024

HC-KAR



           When some goods are hypothecated by a person to
           another person, the ownership of the goods still
           remains with the person who has hypothecated
           such goods. The property in respect of which
           criminal breach of trust can be committed must
           necessarily be the property of some person other
           than the accused or the beneficial interest in or
           ownership of it must be in the other person and the
           offender must hold such property in trust for such
           other person or for his benefit. In a case of pledge,
           the pledged article belongs to some other person
           but the same is kept in trust by the pledgee. [...]"
           (Emphasis supplied)
             35. The aforesaid exposition of law makes it clear that there
     should be some entrustment of property to the accused wherein the
     ownership is not transferred to the accused. In case of sale of
     movable property, although the payment may be deferred yet the
     property in the goods passes on delivery as per Sections 20 and 24
     respectively of the Sale of Goods Act, 1930.

                  "20. Specific goods in a deliverable state. --
           Where there is an unconditional contract for the
           sale of specific goods in a deliverable state, the
           property in the goods passes to the buyer when the
           contract is made and it is immaterial whether the
           time of payment of the price or the time of delivery
           of goods, or both, is postponed.
                   xxx xxx xxx
                   24. Goods sent on approval or "on sale or
           return". -- When goods are delivered to the buyer
           on approval or "on sale or return" or other similar
           terms, the property therein passes to the buyer--
                  (a) when he signifies his approval or
           acceptance to the seller or does any other act
           adopting the transaction;
                  (b) if he does not signify his approval or
           acceptance to the seller but retains the goods
           without giving notice of rejection, then, if a time has
           been fixed for the return of the goods on the
                                           - 114 -
                                                                   NC: 2025:KHC:18584
                                                        WP No. 10554 of 2024
                                                    C/W WP No. 10106 of 2024

HC-KAR



              expiration of such time, and, if no time has been
              fixed, on the expiration of a reasonable time."
               36. From the aforesaid, there is no manner of any doubt
     whatsoever that in case of sale of goods, the property passes to the
     purchaser from the seller when the goods are delivered. Once the
     property in the goods passes to the purchaser, it cannot be said that
     the purchaser was entrusted with the property of the seller. Without
     entrustment of property, there cannot be any criminal breach of trust.
     Thus, prosecution of cases on charge of criminal breach of trust, for
     failure to pay the consideration amount in case of sale of goods is
     flawed to the core. There can be civil remedy for the non-payment of
     the consideration amount, but no criminal case will be maintainable
     for it. [See : Lalit Chaturvedi and Others v. State of Uttar Pradesh and
     Another : 2024 SCC OnLine SC 171 & Mideast Integrated Steels Ltd.
     (MESCO Steel Ltd.) and Others v. State of Jharkhand and Another :
     2023 SCC OnLine Jhar 301]

               37. The case at hand falls in category No. 1 as laid in Smt.
     Nagawwa (supra) referred to in para 7 of this judgment.

               38. If it is the case of the complainant that a particular
     amount is due and payable to him then he should have filed a civil
     suit for recovery of the amount against the appellants herein. But he
     could not have gone to the court of Additional Chief Judicial
     Magistrate by filing a complaint of cheating and criminal breach of
     trust.

               39. It appears that till this date, the complainant has not filed
     any civil suit for recovery of the amount which according to him is due
     and payable to him by the appellants. He seems to have prima facie
     lost the period of limitation for filing such a civil suit.

               40. In such circumstances referred to above, the continuation
     of the criminal proceeding would be nothing but abuse of the process
     of law. FINAL CONCLUSION

               41. Before we close this matter, we would like to say
     something as regards the casual approach of the courts below in
                                          - 115 -
                                                             NC: 2025:KHC:18584
                                                       WP No. 10554 of 2024
                                                   C/W WP No. 10106 of 2024

HC-KAR



     cases like the one at hand. The Indian Penal Code (IPC) was the
     official Criminal Code in the Republic of India inherited from the
     British India after independence. The IPC came into force in the sub-
     continent during the British rule in 1862. The IPC remained in force
     for almost a period of 162 years until it was repealed and replaced by
     the Bharatiya Nyaya Sanhita ("BNS") in December 2023 which came
     into effect on 1st July 2024. It is indeed very sad to note that even
     after these many years, the courts have not been able to understand
     the fine distinction between criminal breach of trust and cheating.

                42. When dealing with a private complaint, the law enjoins
     upon the magistrate a duty to meticulously examine the contents of
     the complaint so as to determine whether the offence of cheating or
     criminal breach of trust as the case may be is made out from the
     averments made in the complaint. The magistrate must carefully
     apply its mind to ascertain whether the allegations, as stated,
     genuinely constitute these specific offences. In contrast, when a case
     arises from a FIR, this responsibility is of the police - to thoroughly
     ascertain whether the allegations levelled by the informant indeed
     falls under the category of cheating or criminal breach of trust.
     Unfortunately, it has become a common practice for the police
     officers to routinely and mechanically proceed to register an FIR for
     both the offences i.e. criminal breach of trust and cheating on a mere
     allegation of some dishonesty or fraud, without any proper application
     of mind.

                43. It is high time that the police officers across the country
     are imparted proper training in law so as to understand the fine
     distinction between the offence of cheating viz-a-viz criminal breach
     of trust. Both offences are independent and distinct. The two offences
     cannot coexist simultaneously in the same set of facts. They are
     antithetical to each other. The two provisions of the IPC (now BNS,
     2023) are not twins that they cannot survive without each other.

                44. In view of the aforesaid, the appeal succeeds and is
     hereby allowed.
                                            - 116 -
                                                                   NC: 2025:KHC:18584
                                                            WP No. 10554 of 2024
                                                        C/W WP No. 10106 of 2024

HC-KAR



                  45. The impugned order passed by the High Court is set
      aside so also the order passed             by the Additional Chief Judicial
      Magistrate, Khurja, Bulandshahar taking cognizance upon the
      complaint.

                  46. Pending applications, if any, shall stand disposed of.

                  47. We direct the Registry to send one copy each of this
      judgment to the Principal Secretary, Ministry of Law & Justice, Union
      of India and also to the Principal Secretary, Home Department, Union
      of India.


      25. In the recent judgment of the Apex Court in the case of

Rikhab Birani vs. State of U.P. - 2025 , it was held as under:-

              "We are constrained to pass this detailed speaking order, as it is
      noticed that, notwithstanding the law clearly laid down by this Court on
      the difference between a breach of contract and the criminal offence of
      cheating, we are continuously flooded with cases where the police
      register an FIR, conduct investigation and even file chargesheet(s) in
      undeserving cases.

                  During   the   last   couple     of    months,   a   number   of
      judgments/orders have been pronounced by this Court, especially in
      cases arising from the State of Uttar Pradesh, deprecating the stance
      of the police as well as the courts in failing to distinguish between a
      civil wrong in the form of a breach of contract, non-payment of money
      or disregard to and violation of contractual terms; and a criminal
      offence under Sections 420 and 406 of the IPC, the ingredients of
      which are quite different and requires mens rea at the time when the
      contract is entered into itself to not abide by the terms thereof.

                  In Lalit Chaturvedi and Others v. State of Uttar Pradesh and
      Another, this Court quoted an earlier decision in Mohammed Ibrahim
      and Others v. State of Bihar and Another, wherein, referring to
                                        - 117 -
                                                           NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



     Section 420 of the IPC, it was observed that the offence under the
     said Section requires the following ingredients to be satisfied:

                "18. Let us now examine whether the
           ingredients of an offence of cheating are made out.
           The essential ingredients of the offence of
           "cheating" are as follows:
                 (i) deception of a person either by making a
           false or misleading representation or by dishonest
           concealment or by any other act or omission;
                 (ii) fraudulent or dishonest inducement of that
           person to either deliver any property or to consent
           to the retention thereof by any person or to
           intentionally induce that person so deceived to do
           or omit to do anything which he would not do or
           omit if he were not so deceived; and
                (iii) such act or omission causing or is likely to
           cause damage or harm to that person in body,
           mind, reputation or property."
             Reference was also made to the decision in V.Y. Jose and
     Another v. State of Gujarat and Another and it was observed:

                    "7. Similar elucidation by this Court in "V.Y.
           Jose v. State of Gujarat", explicitly states that a
           contractual dispute or breach of contract per se
           should not lead to initiation of a criminal proceeding.
           The ingredient of 'cheating', as defined under Section
           415 of the IPC, is existence of a fraudulent or
           dishonest intention of making initial promise or
           representation thereof, from the very beginning of the
           formation of contract. Further, in the absence of the
           averments made in the complaint petition wherefrom
           the ingredients of the offence can be found out, the
           High Court should not hesitate to exercise its
           jurisdiction under Section 482 of the Cr.P.C. Section
           482 of the Cr.P.C. saves the inherent power of the
           High Court, as it serves a salutary purpose viz. a
           person should not undergo harassment of litigation
           for a number of years, when no criminal offence is
           made out. It is one thing to say that a case has been
                                        - 118 -
                                                           NC: 2025:KHC:18584
                                                     WP No. 10554 of 2024
                                                 C/W WP No. 10106 of 2024

HC-KAR



           made out for trial and criminal proceedings should not
           be quashed, but another thing to say that a person
           must undergo a criminal trial despite the fact that no
           offence has been made out in the complaint. This
           Court in V.Y. Jose (supra) placed reliance on several
           earlier decisions in "Hira Lal Hari Lal Bhagwati v.
           CBI", "Indian Oil Corporation v. NEPC India Ltd.", "Vir
           Prakash Sharma v. Anil Kumar Agarwal" and "All
           Cargo Movers (I) (P) Ltd. V. Dhanesh Badarmal Jain".
             This Court, in Delhi Race Club (1940) Limited and Others v.
     State of Uttar Pradesh and Another, highlighted the fine distinction
     between the offences of criminal breach of trust and cheating,
     observing that the two are antithetical in nature and cannot coexist
     simultaneously. Police officers and courts must carefully apply their
     minds to determine whether the allegations genuinely constitute the
     specific offence alleged.

             In Kunti and Another v. State of Uttar Pradesh and Another,
     this Court referred to Sarabjit Kaur v. State of Punjab and Another
     wherein it was observed that a breach of contract does not give rise
     to criminal prosecution for cheating unless fraudulent or dishonest
     intention is shown right at the beginning of the transaction. Merely on
     the allegation of failure to keep a promise will not be enough to
     initiate criminal proceedings. Thus, the dishonest intention on the part
     of the party who is alleged to have committed the offence of cheating
     should be established at the time of entering into the transaction with
     the complainant, otherwise the offence of cheating is not established
     or made out.

             It is the duty and obligation of the court to exercise a great
     deal of caution in issuing process, particularly when the matter is
     essentially of civil nature. The prevalent impression that civil
     remedies, being time-consuming, do not adequately protect the
     interests of creditors or lenders should be discouraged and rejected
     as criminal procedure cannot be used to apply pressure. Failure to do
     so results in the breakdown of the rule of law and amounts to misuse
     and abuse of the legal process.
                                       - 119 -
                                                           NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



             In yet another case, again arising from criminal proceedings
     initiated in the State of Uttar Pradesh, this Court was constrained to
     note recurring cases being encountered wherein parties repeatedly
     attempted to invoke the jurisdiction of criminal courts by filing
     vexatious complaints, camouflaging allegations that are ex facie
     outrageous or are pure civil claims. These attempts must not be
     entertained and should be dismissed at the threshold. Reference was
     made to a judgment of this Court in Thermax Limited and Others v.
     K.M. Johny and Others, which held that courts should be watchful of
     the difference between civil and criminal wrongs, though there can be
     situations where the allegation may constitute both civil and criminal
     wrongs. Further, there has to be a conscious application of G. Sagar
     Suri and Another v. State of U.P. and Others, (2000) 2 SCC 636.
     Vijay Kumar Ghai and Others v. State of West Bengal and Others,
     mind on these aspects by the Magistrate, as a summoning order has
     grave consequences of setting criminal proceedings in motion.
     Though the Magistrate is not required to record detailed reasons,
     there should be adequate evidence on record to set criminal
     proceedings into motion. The Magistrate should carefully scrutinize
     the evidence on record and may even put questions to the
     complainant/investigating officer etc. to elicit answers to find out the
     truth about the allegations. The summoning order has to be passed
     when the complaint or chargesheet discloses an offence and when
     there is material that supports and constitutes essential ingredients of
     the offence. The summoning order should not be passed lightly or as
     a matter of course.

             Lastly, we would refer to another detailed judgment of this
     Court in Sharif Ahmed and Another v. State of Uttar Pradesh and
     Another, which draws out the ingredients required to establish an
     offence under Sections 406, 415, 420, 503 and 506 of the IPC in the
     following terms:

                   "36. An offence under Section 406 of the
           IPC requires entrustment, which carries the
           implication that a person handing over any property
           or on whose behalf the property is handed over,
                                   - 120 -
                                                      NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



         continues to be the owner of the said property.
         Further, the person handing over the property must
         have confidence in the person taking the property to
         create a fiduciary relationship between them. A
         normal transaction of sale or exchange of
         money/consideration     does    not    amount     to
         entrustment. Clearly, the charge/offence of Section
         406 IPC is not even remotely made out.
                 37. The chargesheet states that the offence
         under Section 420 is not made out. The offence of
         cheating under Section 415 of the IPC requires
         dishonest inducement, delivering of a property as a
         result of the inducement, and damage or harm to
         the person so induced. The offence of cheating is
         established when the dishonest intention exists at
         the time when the contract or agreement is entered,
         for the essential ingredient of the offence of
         cheating consists of fraudulent or dishonest
         inducement of a person by deceiving him to deliver
         any property, to do or omit to do anything which he
         would not do or omit if he had not been deceived.
         As per the investigating officer, no fraudulent and
         dishonest inducement is made out or established at
         the time when the agreement was entered.
                 38. An offence of criminal intimidation arises
         when the accused intendeds to cause alarm to the
         victim, though it does not matter whether the victim
         is alarmed or not. The intention of the accused to
         cause alarm must be established by bringing
         evidence on record. The word 'intimidate' means to
         make timid or fearful, especially : to compel or deter
         by or as if by threats. The threat communicated or
         uttered by the person named in the chargesheet as
         an accused, should be uttered and communicated
         by the said person to threaten the victim for the
         purpose of influencing her mind. The word 'threat'
         refers to the intent to inflict punishment, loss or pain
         on the other. Injury involves doing an illegal act.
                39. This Court in Manik Taneja v. State of
         Karnataka, had referred to Section 506 which
                                       - 121 -
                                                          NC: 2025:KHC:18584
                                                    WP No. 10554 of 2024
                                                C/W WP No. 10106 of 2024

HC-KAR



           prescribes punishment for the offence of 'criminal
           intimidation' as defined in Section 503 of the IPC, to
           observe that the offence under Section 503 requires
           that there must be an act of threating another
           person with causing an injury to his person,
           reputation or property, or to the person or reputation
           of any one in whom that person is interested. This
           threat must be with the intent to cause alarm to the
           person threatened or to do any act which he is not
           legally bound to do, or omit to do an act which he is
           entitled to do. Mere expression of any words
           without any intent to cause alarm would not be
           sufficient to bring home an offence under Section
           506 of the IPC. The material and evidence must be
           placed on record to show that the threat was made
           with an intent to cause alarm to the complainant, or
           to cause them to do, or omit to do an act.
           Considering the statutory mandate, offence under
           Section 506 is not shown even if we accept the
           allegation as correct."
             Significantly, this Court in Sharif Ahmed (supra) cautioned
     courts to check such attempts of making out a criminal case on the
     basis of vague and ex facie false assertions.

             Further, Sharif Ahmed (supra) exposits the legal position
     relating to the ingredients and contents of a chargesheet, drawing
     upon several earlier judgments of this Court which elucidate the
     contents of a police report under Section 173(2) of the Cr.P.C. It also
     clarifies the course of action to be adopted by the Magistrate when
     the chargesheet is found to be incomplete or vague in content. In this
     context, reference may be made to Sections 190 and 204 of the
     Cr.P.C., as well as Sections 211 to 213 and 218 of the Cr.P.C., which
     collectively govern the framing and contents of a charge. Some of the
     portions of this judgment are reproduced below:

                 "13. The question of the required details
           being complete must be understood in a way
           which gives effect to the true intent of the
           chargesheet under Section 173(2) of the Code.
           The requirement of "further evidence" or a
                                   - 122 -
                                                     NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

HC-KAR



         "supplementary chargesheet" as referred to under
         Section 173(8) of the Code, is to make additions
         to a complete chargesheet,8 and not to make up
         or reparate for a chargesheet which does not fulfil
         requirements of Section 173(2) of the Code. The
         chargesheet is complete when it refers to material
         and evidence sufficient to take cognizance and for
         the trial. The nature and standard of evidence to
         be elucidated in a chargesheet should prima facie
         show that an offence is established if the material
         and evidence is proven. The chargesheet is
         complete where a case is not exclusively
         dependent on further evidence. The trial can
         proceed on the basis of evidence and material
         placed on record with the chargesheet. This
         standard is not overly technical or fool- proof, but
         a pragmatic balance to protect the innocent from
         harassment due to delay as well as prolonged
         incarceration, and yet not curtail the right of the
         prosecution to forward further evidence in support
         of the charges.
                XX XX XX
                 16. This Court in Bhushan Kumar v. State
         (NCT of Delhi) while referring to Sections 190 and
         204 of the Code has observed that the expression
         "cognisance" in Section 190 merely means
         "becoming aware of", and when used with
         reference to a court or a judge it connotes "to take
         notice of judicially". It indicates the juncture at
         which the court or Magistrate takes judicial notice
         of the offence with a view to initiate proceedings
         in respect of such an offence. This is different
         from initiation of proceedings. Rather, it is a
         condition precedent to the initiation of
         proceedings by a Magistrate or judge. At this
         stage, the Magistrate has to keep in mind the
         averments in the complaint or the police report,
         and has to evaluate whether there is sufficient
         ground for initiation of proceedings. This is not the
         same as the consideration of sufficient grounds
         for conviction, as whether evidence is sufficient
                                  - 123 -
                                                    NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



         for supporting the conviction or not, can be
         determined only at the stage of trial, and not at
         the stage of cognisance. This aspect is important
         and will be subsequently referred to when we
         examine the decision of this Court in K.
         Veeraswami v. Union of India, and the
         observations therein which have been referred to
         on several occasions in other judgments.
                  17. Section 204 of the Code does not
         mandate the Magistrate to explicitly state the
         reasons for issue of summons and this is not a
         prerequisite for deciding the validity of the
         summons. Nevertheless, the requirement of the
         Code is that the summons is issued when it
         appears to the Magistrate that there is sufficient
         ground for proceeding against the accused.
         Summons is issued to the person against whom
         the legal proceedings have commenced. Wilful
         disobedience is liable to be punished under
         Section 174 of the Penal Code, 1860. As a
         sequitur, keeping in mind both the language of
         Section 204 of the Code and the penal
         consequences, the Magistrate is mandated to
         form an opinion as to whether there exists
         sufficient ground for summons to be issued. While
         deciding whether summons is to be issued to a
         person, the Magistrate can take into consideration
         any prima facie improbabilities arising in the case.
         The parameters on which a summoning order can
         be interfered with are well settled by the decision
         of this court in Bhushan Kumar (supra). The
         Magistrate in terms of Section 204 of the Code is
         required to exercise his judicial discretion with a
         degree of caution, even when he is not required to
         record reasons, on whether there is sufficient
         ground for proceeding. Proceedings initiated by a
         criminal court are generally not interfered with by
         High Courts, unless necessary to secure the ends
         of justice.
                XX XX XX
                                  - 124 -
                                                    NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



                 19. Sections 211 to 213 and Section 218
         of the Code deal with the contents of the charge.
         The object and purpose of these provisions is to
         bring the nature of allegations against the
         accused to his notice. These allegations have to
         be proved and established by leading evidence.
         The accused should not be taken by surprise or
         be unbeknownst so as to cause prejudice to him.
         The provisions of the Code also prescribe how to
         interpret the words used in the charge in terms of
         Section 214 of the Code, the effect of defects in
         the charge in terms of Section 215 of the Code,
         the power of the court to alter the charge and
         recall of the witnesses when a charge is altered in
         terms of Sections 216 and 217 of the Code.
                  20. There is an inherent connect between
         the chargesheet submitted under Section 173(2)
         of the Code, cognisance which is taken under
         Section 190 of the Code, issue of process and
         summoning of the accused under Section 204 of
         the Code, and thereupon issue of notice under
         Section 251 of the Code, or the charge in terms of
         Chapter XVII of the Code. The details set out in
         the chargesheet have a substantial impact on the
         efficacy of procedure at the subsequent stages.
         The chargesheet is integral to the process of
         taking cognisance, the issue of notice and framing
         of charge, being the only investigative document
         and evidence available to the court till that stage.
         Substantiated reasons and grounds for an offence
         being made in the chargesheet are a key
         resource for a Magistrate to evaluate whether
         there are sufficient grounds for taking cognisance,
         initiating proceedings, and then issuing notice,
         framing charges etc. XX XX XX
                 26. The object and purpose of the police
         investigation is manyfold. It includes the need to
         ensure transparent and free investigation to
         ascertain the facts, examine whether or not an
         offence is committed, identify the offender if an
         offence is committed, and to lay before the court
                                  - 125 -
                                                    NC: 2025:KHC:18584
                                               WP No. 10554 of 2024
                                           C/W WP No. 10106 of 2024

HC-KAR



         the evidence which has been collected, the truth
         and correctness of which is thereupon decided by
         the court.
                27. In H.N. Rishbud and Inder Singh v.
         State of Delhi21, this Court notes that the process
         of investigation generally consists of : 1)
         proceeding to the concerned spot, 2)
         ascertainment of facts and circumstances, 3)
         discovery and arrest, 4) collection of evidence
         which includes examination of various persons,
         search of places and seizure of things, and 5)
         formation of an opinion on whether an offence is
         made out, and filing the chargesheet accordingly.
         The formation of opinion is therefore the
         culmination of several stages that an investigation
         goes through. This Court in its decision in
         Abhinandan Jha v. Dinesh Mishra states that the
         submission of the chargesheet or the final report
         is dependent on the nature of opinion formed,
         which is the final step in the investigation.
                 28. The final report has to be prepared
         with these aspects in mind and should show with
         sufficient   particularity    and      clarity,  the
         contravention of the law which is alleged. When
         the report complies with the said requirements,
         the court concerned should apply its mind
         whether or not to take cognisance and also
         proceed by issuing summons to the accused.
         While doing so, the court will take into account the
         statement of witnesses recorded under Section
         161 of the Code and the documents placed on
         record by the investigating officer.
                 29. In case of any doubts or ambiguity
         arising in ascertaining the facts and evidence, the
         Magistrate can, before taking cognisance, call
         upon the investigating officer to clarify and give
         better particulars, order further investigation, or
         even record statements in terms of Section 202 of
         the Code.
                XX XX XX"
                                        - 126 -
                                                           NC: 2025:KHC:18584
                                                      WP No. 10554 of 2024
                                                  C/W WP No. 10106 of 2024

HC-KAR



              The chargesheet in the present case is bereft of particulars
      and details required and mandated in terms of Section 173(2) of the
      Cr.P.C. It merely reproduces the contents of the FIR which makes
      reference to the payments made as well as the allegation that in the
      revenue records, the godown in question was recorded in the name
      of Rakesh Birani, the son of the appellant, Rikhab Birani. It is noted
      that the appellant, Rikhab Birani, informed the complainant that
      Rakesh Birani had expired. The complainant had then requested
      refund of money, etc. However, the FIR does not state the material
      and evidence available and collected during the course of the
      investigation to establish the offences under Sections 420, 406, 354,
      504 and 506 of the IPC. Clearly, the ingredients of the aforesaid are
      not established and made out.

              In view of the aforesaid discussion, we set aside the
      impugned judgment/order and allow the present appeal quashing the
      FIR and the resultant proceedings, including the chargesheet.

              We clarify that the present appeal only deals with the
      question of criminal offence. We have not commented or made any
      observations on the civil rights of complainant-respondent No.2.

              We are also constrained to impose costs of `50,000/-
      (Rupees fifty thousand only) on the State of Uttar Pradesh as, in spite
      of repeated judgments/orders of this Court, we are being flooded with
      cases of civil wrongs being made the subject matter of criminal
      proceedings by filing chargesheets, etc."



      25.     In view of the aforesaid facts and circumstances and

the principles laid down by the Apex Court supra, I am of the view

that continuation of the impugned proceedings qua the petitioners

in both the petitions would amount to an abuse of process of law

and the same deserve to be quashed.
                                   - 127 -
                                                   NC: 2025:KHC:18584
                                                WP No. 10554 of 2024
                                            C/W WP No. 10106 of 2024

 HC-KAR




       26. In the result, I pass the following:-

                                ORDER

(i) Petitions are hereby allowed.

(ii) The impugned proceedings arising out of FIR in Crime No.97/2024 registered by the 1st respondent - Police for offences punishable under Sections 406, 420, 504, 506, 120-B r/w Section 34 IPC qua the petitioners are hereby quashed.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE Srl.