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 10, Cited by 0]

Karnataka High Court

Winzo Games Private Limited vs State Of Karnataka on 21 February, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1



Reserved on   : 23.01.2026
Pronounced on : 21.02.2026

       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 21ST DAY OF FEBRUARY, 2026

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

            CRIMINAL PETITION No.10707 OF 2024

BETWEEN:

WINZO GAMES PRIVATE LIMITED
HAVING ITS REGISTERED OFFICE AT
SUITE NO.106, FIRST FLOOR,
COPIA CORPORATE SUITES,
BUILDING NO. 9,
DDA DISTRICT CENTRE JASOLA,
NEW DELHI - 110 025.

REPRESENTED BY ITS
AUTHORISED REPRESENTATIVE,
MS. SAUMYA SINGH RATHORE,
DIRECTOR,
AGED ABOUT 37 YEARS,
D/O. MR. ARUN PRATHAP SINGH,
AT:SUITE NO. 106, FIRST FLOOR,
COPIA CORPORATE SUITES,
BUILDING NO. 9,
DDA DISTRICT CENTRE JASOLA,
NEW DELHI - 110 025.
                                             ... PETITIONER
(BY SRI SAJAN POOVAYYA, SR.ADVOCATE FOR
    SRI AMITH NAYAK, ADVOCATE)
                             2



AND:

1 . STATE OF KARNATAKA
    BY THE POLICE OF CENTRAL CEN P.S.,
    HALSURGATE SUB-DIVISION
    BENGALURU CITY.
    REPRESENTED BY
    THE STATE PUBLIC PROSECUTOR,
    HIGH COURT OF KARNATAKA,
    BENGALURU - 560 001.

2 . AASTHA SOOD
    W/O. HIMANSHU TEWARY,
    AGED ABOUT 38 YEARS,
    R/AT NO. 103, TULIP BLOCK,
    PRESTIGE EXOTICA,
    CUNNINGHAM CRESCENT ROAD,
    VASANTH NAGAR,
    BENGALURU - 560 051.
                                            ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL.SPP FOR R-1;
    R-2 SERVED AND UNREPRESENTED)


       THIS CRIMINAL PETITION IS FILED UNDER SECTION 528 OF
BNSS, 2023, PRAYING TO PASS AN ORDER AND QUASH THE FIR IN
CRIME NO.413/2024 DATED 04.07.2024 OF CENTRAL CEN P.S.,
PENDING ON THE FILE OF THE LEARNED 45th ACMM NRUPATUNGA
ROAD, BENGALURU CITY REGISTERED FOR THE OFFENCES P/U/S
420 OF IPC 1860 AND UNDER SECTION 66C, 66D OF INFORMATION
TECHNOLOGY ACT, 2008.
                                     3



      THIS     CRIMINAL      PETITION     HAVING          BEEN     HEARD        AND
RESERVED       FOR   ORDERS        ON   23.01.2026,        COMING         ON     FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-


CORAM:       THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                               CAV ORDER


      The petitioner is before this Court calling in question

registration of a crime in Crime No.413 of 2024 registered for

offences punishable under Section 420 of the IPC and Sections 66C

and 66D of the Information Technology Act, 2000 ('the Act' for

short).


      2.     Heard   Sri   Sajan   Poovayya,        learned      senior    counsel

appearing for the petitioner and Sri B.N. Jagadeesha, learned

Additional State Public Prosecutor appearing for the 1st respondent.



      3. Facts in brief, germane, are as follows: -


      3.1.     The   petitioner-Company        is     a    prominent           digital

entertainment, gaming and technology Company established in the

year 2016. It operates a digital gaming platform called 'WinZo'
                                      4



since February 2017, it is said to be a vernacular entertainment

platform providing diverse range of skill-based games including free

to play games. WinZo is said to have emerged as a leading gaming

platform in India.       The complainant alleges that her PAN card

details were published online on a digital document platform called

www.scribd.com.      The PAN details of the complainant are said to

have been stolen and misused by certain individuals on the

petitioner's platform.     Therefore, the complainant seeks the help

from the jurisdictional police to ensure that PAN details of the

complainant are removed and also to remove the TDS entries in her

Form-26AS.



      3.2. On 29-06-2024, the complaint comes to be registered

before the jurisdictional police. The complainant through an

electronic mail shared her details with the petitioner and further

details   about   the    incident.   The   petitioner   responds   to   the

complainant via e-mail and seeks to rectify after a formal complaint

with the Competent Authority.            The complainant also shares a

screen shot of the cyber complaint filed by her against the misuse

of the PAN card. On 04-07-2024, the crime in Crime No.413 of
                                5



2024 comes to be registered based on the complaint of the

complainant.   The petitioner then communicates an e-mail to the

competent authority informing about the incident as well as steps

taken to rectify as sought by the complainant. By then, the crime

had been registered against the petitioner and Scribd. Registration

of the crime drove the petitioner to this Court in the subject

petition. On 26-11-2024, this Court grants an interim order of stay

and when the matter was again listed on 07-01-2026 investigation

was permitted to be conducted and the matter is heard thereafter.



     4. The learned senior counsel Sri Sajan Poovayya appearing

for the petitioner would vehemently contend that the issue is about

loss of ₹1200/- on the alleged misuse of PAN card of the

complainant. Beyond this there is no allegation against the

petitioner. PAN card is said to have been published on a public

platform called 'scribd'. The petitioner has not published on its

website, but certain perpetrators are said to have used it on the

petitioner's website. It is the petitioner who first brought to the

notice of the complainant with regard to the potential misuse of

PAN and rectified the problem. It cannot be said that the petitioner
                                 6



can be held guilty or directed to face the rigmarole of investigation

for having done nothing by it. Therefore, the offences under Section

420 of the IPC or Sections 66C and 66D of the Act cannot be laid

against the petitioner.



      5. Per contra, the learned Additional State Public Prosecutor

Sri B. N. Jagadeesha appearing for the 1st respondent would submit

that the petitioner has not cooperated with the investigation and it

is only now it has cooperated, which has revealed that misuse of

PAN card was by three persons who are in Uttar Pradesh.

Therefore, steps would be taken against those persons. If only the

petitioner cooperated, the things would have been different. He

would further contend that ₹1200/- is only tip of the iceberg. These

gaming apps have hoodwinked several innocent people. So, the

petitioner cannot be left off at the stage of investigation. He would

seek dismissal of the petition and continuance of investigation.



      6. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.
                                 7



     7. The 2nd respondent who is the complainant, registers a

complaint before the Cyber Crime Police Station on 04-07-2024.

The complaint so registered reads as follows:

     "To,
     Police Inspector,
     CEN Police Station,
     Central Division,
     Banglore City.

     From: Aastha Sood

     Name: Aastha Sood
     HUSBAND NAME: Himanshu Tewary
     AGE: 38 Years
     GENDER: Female
     ADDRESS: 103, Tulip Block, Prestige Exotica,
     Cunningham Crescent Road, Vasanth nagar,
     Bangalore- 560051.
     MOBILE NO:9920553096
     OCCUPATION: Director, Jupiter Money.
     RELIGION: Hindu
     CASTE: ARORA-KHATRI
     EMAIL ID: [email protected]

     Dear Sir, Madam,

     SUBJECT: PAN THEFT AND MISUSE ON GAMING APPS

     My PAN No. (XXXXXXXXXX) has been published online in
     a data leak on www.scribd.com and has been misused by
     criminals on two gaming apps, WINZO and REAL 11.

     I found out about this through unknown TDS entries in
     my form 26AS on June 29, 2024. The unauthorized use of
     my PAN has happened from September 2023 onwards.

     I have raised a complaint to the Income Tax Department
     and the two gaming apps but the gaming apps (WINZO
     and REAL 11) are not agreeing to help without police
                                 8



      intervention. Please help me to Investigate this and ask
      for my pan to be removed

      Regards
      Aastha

      Please take necessary action against the following:

      1. www.scribd.com: For PAN Leak

      2. WINZO APP: For misuse of PAN without Verification

      3. REAL 11: For misuse of PAN without Verification"



It is the case of the complainant that her PAN card has been

published online in a data leak on scribd platform which has been

misused by criminals on two gaming apps WinZo and REAL-11. So,

one factor is clear that the petitioner has not got anything do with

the misuse. It is by criminals who published on scribd using the

petitioner's gaming platform. Prior to the registration of crime on

30-06-2024 the petitioner communicates to Aastha Sood, the

complainant. The mail trail is as follows:

      "Aastha Sood <[email protected]>
                                    Sun, Jun 30, 2024 at 9:47 AM
      To: Saumya Singh Rathore <[email protected]>
      Cc: Legal Team <[email protected]>, Paavan Nanda
      <[email protected]>            Shaswat         Shekhar
      <[email protected]>

      Hi,

      Please reach out to me on 9920553096.
                              9



On Sat, Jun 29, 2024, 11:06 PM Saumya Singh Rathore
<[email protected]> wrote:

Hi Aastha,

Came to my attention that your personal Identification
data has been compromised and misused on multiple
platforms including ours. It's a very serious concern for
us and would like to be in touch with you immediately to
work with you to report this breach and fraud conducted.
May I please request for your number where we can
reach you.

Regards,
Saumya"
                        ....       ....     ....

Re: Resolution of Issue with PAN Details
1 message

                                      Mon, Jul 8, 2024 at 10:34 PM

Aastha Sood <[email protected]>
To: Legal Team <[email protected]>

Can you please confirm if the screenshot of the cyber crime
complaint is what you needed and the process for removal of
these TDS transactions has been initiated from your end?

On Thu, Jul 4, 2024 at 7:41                   PM    Aastha   Sood
<[email protected]> wrote:

Here you go, please confirm if this is what you need. This
complaint has been forwarded to Bangalore Central Cyber Crime
Police station, so they will contact you for assistance in their
investigation.

Secondly, please find a screenshot of your own email on the
non-requirement of KYC for deducting TDS. I don't wish to
engage on this matter further, but I hope this gives you clarity.

Please keep me posted on the status of the TDS transactions
removal.
                                       10



                             Cyber Crime Incident

      Complaint/Incident Details

      Acknowledgement Number:               21006240030666

      Category of complaint                 Online and Social Media Related
                                            Crime
      Sub-Category of complaint             Fake/impersonating Profile

      Approximate Date:                     2023-09-30 HH:11 MM: N/A AM

      is there any delay in reporting       No

      Supporting Evidence:

Description   Text Information        Supporting Evidence

Mobile App    Winzo and Real11        Evidence202406301549225722812 pdf

      Please provide any additional information about the incident:

      Someone has misused my PAN number to register on two
      gaming apps, Winzo and Real11. I have never visited
      these apps but there are TDS entries in my Form 26AS
      from these apps. This is a case of fax Identity theft, I
      have attached my Form 26AS as proof. Please investigate
      this as I am not sure if my PAN is being misused on other
      platforms too.

      Suspect Details

      Suspect Name        ID Type           Country Code      ID Number

      N/A                 N/A               N/A               N/A

      Please Upload Any Photograph of Suspect's: N/A

                                 ....        ....     ....

      On Mon, Jul 1, 2024 at 4:35                      PM    Aastha   Sood
      <[email protected]> wrote:
                                 11




     Hi,

     Here's the cyber crime cell complaint number:
     21606240030666.

     On your response to pt.3, how do you credit winnings to a
     user's bank account? This is a monetary transaction, even if
     you're not a fintech, you must have a partner / PG that does the
     money transfer for you. Is there no first party check done
     before transferring the money? If you do not, there is always
     this gap in your process and the same issue can easily repeat in
     the future.

     Lastly, please explain to me how this is not a 'Tax Identity
     Fraud' situation - I have clearly mentioned that someone
     (not WinZO) has misused my PAN number and that
     WinZO and Real11 have a gap in KYC processes because
     of not matching the user and the PAN. In fact, you are
     trying to defend your situation by saying you do not do
     KYC before transferring money and the same thing can
     happen in the future. The idea of my post is also to alert
     others in my network to a case of tax identity fraud by
     perpetrators so that they can check their own Forms 26
     AS. I have not said or suggested that WinZO is the
     perpetrator.

     Please explain to me what is factually incorrect about my post
     and I will be happy to take it down once I understand.

     Also, if you do need to call me, please coordinate a time over
     email. I appreciate your prompt response but at this moment, it
     seems like you haven't yet taken any action to rectify the
     situation. I was told by Saumya."



The complainant also clearly indicates that she has nowhere stated

that WinZo is the perpetrator. Notwithstanding the aforesaid

communications, as observed hereinabove, the aforesaid complaint
                                   12



comes to be registered, which becomes a crime in Crime No.413 of

2024. A notice comes to be issued on 09-07-2024 to the petitioner

under Section 35(3) of the BNSS and the petitioner submits a

detailed reply to the jurisdictional police on 15-07-2024. It reads

as follows:

      "To

      CEN PS CENTRAL DIVISION BENGALURU CITY
      No-55, Abhaya Bhavana 4th Floor,
      Risaldar Road, Sheshadripuram
      Bangalore City-560020
      E-mail [email protected]

      Attention: Police Inspector, CEN Police Station

      Subject: Information regarding FIR No. 413 of 2024 in
               response to Police Notice dated 09 July 2024 under
               section 35(3), BNSS issued to WinZO Games Pvt.
               Ltd.

      Respected Sirs:

      We write in response to your notice dated 09.07.2024 issued
      under Section 35(3) of the Bharatiya Nagarik Suraksha Sanhita
      (Notice) received by WinZO Games Pvt. Ltd. ("Company") and
      state us under:

      1.      At the outset I humbly apologize that I could not be
              present before you personally as I am indisposed and
              suffering from viral fever. The Company manages all its
              operations from New Delhi and has no office or physical
              presence in Bangaluru or Karnataka. I request you to
              dispense with my personal appearance for today and
              permit me to have my reply on behalf of the Company
              along with the documents submitted through our legal
              counsel.
                           13



2.   The Company is a prominent digital entertainment,
     gaming, and technology company that was established in
     2016. It operates a digital gaming platform called 'WinZO'
     since February 2017, which serves as a vernacular
     entertainment platform. WinZO provides a diverse range
     of skill-based games including free to play games and has
     emerged as a leading gaming platform in India.

3.   The present matter relates to alleged theft of PAN Card
     details of one Ms Aastha Sood ("Complainant") by
     certain individuals and misuse of such PAN details on the
     Company's online skill gaming platform, WinZO. WinZO
     asks for user's PAN Card details for the purpose of
     generating TDS certificates. While WinZO asks for PAN
     submission, if the users do not submit their PAN details,
     or submit incorrect PAN, WinZO deems it as non-
     submission of PAN under law and proceeds to deduct the
     applicable TDS. A user is contractually and legally bound
     to submit the correct PAN, therefore under law, the onus
     to submit correct PAN solely lies upon the user.

4.   It appears that certain users submitted the
     Complainant's PAN details on WinZO, resulting in
     TDS entries from WinZO reflecting on the
     Complainant's Form 26AS. Pursuant to receiving a
     complaint from the Complainant, we discovered
     that her PAN was available publicly and is
     retrievable                                 from
     https://www.scribd.com/document/724970386/P
     an-Cards-      500-New-1.  This   was    promptly
     communicated to the Complainant for appropriate
     action on her behalf and the incorrect TDS entries
     in the Complainant's Form 26AS were sent for
     rectification.

5.   We have also identified the following user accounts
     through which the incorrect PAN details were
     submitted on the WinZO platform. The details of
     such accounts are as follows:

     i.    User Id-121513557, Phone number-
           8440894951, Name at Bank (as shared
           by payment gateway)- Shah Mohammed
                            14



            Khan,    Geolocation      and    IP    based
            location-West Bengal

     ii.    User Id-133335593, Phone number-
            9908903165, Name at Bank (as shared
            by payment gateway)- Bhairab Mahato,
            Geolocation and IP based location-West
            Bengal

     iii.   User Id-145360950, Phone number-
            6395625684, Name at Bank (as shared
            by    payment      gateway)-      Rajni,
            Geolocation and IP based location -Uttar
            Pradesh

6.   The Company has no role or involvement in this matter
     and as such, the Company has been incorrectly named as
     an accused in the FIR No. 413 of 2024. We also seek to
     submit the following facts which may be relevant for
     effective closure of this investigation qua the Company:

     a)     The Company has been throughout cooperating
            with the Complainant in resolving the issue. In fact,
            the Complainant never reached out to the
            Company to address her concerns and posted the
            issue of misuse of her PAN Card on the LinkedIn
            platform. It was our Company's representatives
            who proactively contacted the Complainant upon
            learning of her LinkedIn post on June 29, 2024. At
            12:09 AM on June 30, 2024, the Company
            representatives sent an email to the Complainant
            requesting her to share her PAN card details while
            assuring her of Company's full cooperation.

     b)     The Company made multiple efforts to reach
            out to the Complainant through telephone to
            resolve the issue expeditiously, however the
            Complainant refused to entertain the calls. On
            the Complainant's specific queries regarding
            details of the user(s) involved and internal
            processes of the Company, on July 1, 2024 we
            recommended the Complainant to follow the
            due procedure and requested as follows:
                    15




     •     Regarding removal of transactions: It
           was communicated that the Company is
           ready to assist in rectifying the TDS
           records provided that a copy of the
           complaint/ report as filed with the
           relevant authority is submitted to the
           Company.

     •     Regarding      identification    of  the
           perpetrator: It was communicated that
           such personal Information of users
           could only be disclosed upon receiving a
           formal request from a competent
           authority, such as the police or a
           regulatory body. We encouraged the
           Complainant to lodge a cybercrime
           complaint/ FIR for theft of her PAN and
           conveyed our intent to fully cooperate
           with    the    authorities    during the
           investigation.

     •     Regarding internal processes of the
           Company: It was highlighted that the
           misuse of the Complainant's PAN has no
           connection     with    the   Company's
           operations. The Complainant's PAN was
           available in the public domain and was
           seemingly    also   used   on   another
           platform.    We     recommended     the
           Complainant to take all necessary
           precautions to keep her personal
           documents secure to prevent any
           potential misuse.

c)   In her email dated July 1, 2024, the Complainant
     shared an acknowledgement number of her cyber
     complaint without sharing the complaint copy. The
     Complainant further levelled several unfounded
     allegations against the Company with respect to its
     internal processes.
                     16



d)   The email dated July 1, 2024 was duly responded
     to on behalf of the Company on July 2, 2024,
     adequately addressing each of the allegations
     raised by the Complainant. It was communicated to
     the Complainant that TDS is deducted based on the
     information provided by the user. If the
     Complainant's PAN has been compromised and
     used fraudulently, it is a matter of an external data
     breach and does not involve the Company.

e)   On July 4, 2024, the Company once again
     requested the Complainant to share the complete
     copy of her complaint so that the TDS entries could
     be rectified. The Complainant was yet again
     informed that the Company's internal processes are
     in full compliance with the applicable rules and
     regulations.

f)   The      Complainant      finally  shared      a
     redacted/incomplete copy of her cyber-
     complaint bearing acknowledgment number
     21606240030666 with the Company on July
     4, 2024. Acting upon the same, the Company
     initiated the process of rectification of her
     TDS records. On July 9, 2024, the Company
     itself raised the matter to Cyber Cell,
     Bengaluru notifying them that while we have
     not received any request for information from
     the authorities, we are proceeding with the
     rectification of the TDS records on the basis of
     the information provided by the Complainant
     herein. The Complainant was also copied on
     this communication. A copy of this email is
     enclosed herewith as Enclosure A.

g)   As evident from the foregoing facts, the
     Complainant has fully cooperated with the
     Complainant and at all times and encouraged her
     to file a complaint against the theft and misuse of
     her PAN. However, we are shocked that an FIR has
     been filed against the Company itself by the
     Complainant. We are further surprised that the
     Company has been named as an accused in this
                            17



             FIR without any prior inquiries being made from
             the Company. This approach appears unreasonable
             and unwarranted, especially given the Company's
             proactive efforts to assist in resolving the issue.

7.    In view of the above, it is humbly requested that the
      name of WinZO Games Pvt. Ltd. be removed from the list
      of accused persons in the FIR since there is no cause for
      initiation of any criminal proceedings against the
      Company.

8.    We will provide you with all the necessary documents that
      you may require and assure you of our full cooperation
      with the investigation. We request that the information
      being shared as part of this response is treated as full
      compliance with the requisitions made in the Notice.

Needless to say, we remain committed to fully cooperate on the
matter.

Yours sincerely,

Saumya Singh Rathore

WinZO Games Private Limited

Enclosure:

1. Email dated July 9, 2024 sent by WinZO Games Pvt. Ltd. to
   the Cyber Cell, Bengaluru

Copy to:

Director-General & Inspector General of Police,
Karnataka State Police Headquarters, No.2.
Nrupathunga Road,
Bangalore 560-001, Karnataka
Email: [email protected] [email protected]"
                                  18



At paragraph 5 therein, the names of those alleged criminals who

had misused the PAN card of the complainant are also indicated and

prior to the afore-quoted reply to the notice under Section 35(3) of

the BNSS, a communication is also sent to [email protected] by

the petitioner on 09-07-2024, which reads as follows:

     "Respected Sirs:

     We write on behalf of WinZO Games Pvt. Ltd (Company). The
     Company owns and operates an online skill gaming, platform
     called WinZO and has its registered office in New Delhi.

     We refer to the attached cyber complaint filed by Ms.
     Aastha Sood (Complainant) bearing acknowledgment
     number 21606240030666. The Complainant has shared
     with us a copy of her Complaint requesting the Company
     to rectify her TDS records.

     We understand that the Complainant's PAN has been
     compromised and the details of her PAN have been
     submitted on the WinZO Platform by a user. We have
     taken note of this external data breach and the cyber
     complaint filed by Ms. Aastha Sood.

     While we have not received any request for information
     from your good offices, we are proceeding with the
     rectification of the records on the basis of the information
     provided by the Complainant herein.

     This is for your kind information.

     Regards,
     WinZO Games Pvt. Ltd."


                               (Emphasis added at each instance)
                                     19



Notwithstanding all these, the crime is now registered and

investigated into against the petitioner.      There is no complaint

against the petitioner that the petitioner has misused the PAN card

of the complainant. It is the clear case of the complainant herself

that she has not stated anywhere that the petitioner is the

perpetrator of the crime, it is certain individuals and the names of

those individuals are now available with the prosecution pursuant to

investigation. Therefore, in a case of this nature, the submission of

the prosecution that investigation must be permitted on the score

that this is only a tip of the iceberg and all other things have to be

investigated into, is unacceptable.



        8. In the case at hand, the offence of cheating punishable

under Section 420 of the IPC is alleged against the petitioner.

Section 420 has its ingredients under Section 415 of the IPC. The

Apex Court, in the case of INDER CHAND BAGRI v. JAGADISH

PRASAD BAGRI1, while elucidating on the ingredients of the

offence punishable under Section 420, has held as follows:

                              "....    ....   ....


1
    2025 SCC OnLine SC 2529
                              20



       17. The contents of the complaint would have to be read
in light of the ingredients of Sections 406 and 420 of
the IPC and the law settled by this Court through various judicial
dicta. On perusal of the complaint dated 19.09.2013, it is noted
that the complainant/respondent No. 1 has filed the said
complaint invoking Sections 406/420 of the IPC. For ease of
reference, the aforesaid Sections are extracted as under:

          "406. Punishment for criminal breach of trust.--
       Whoever commits criminal breach of trust shall be
      punished with imprisonment of either description for a term
      which may extend to three years, or with fine, or with both.

                                    xxx

           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 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."

      18. In Inder     Mohan       Goswami v. State               of
Uttaranchal, (2007) 12 SCC 1 : (2008) 1 SCC                    (Cri)
259 ("Inder Mohan Goswami"), while dealing                     with
Section 420 of the IPC, this Court observed thus:

          "42. On a reading of the aforesaid section, it is
      manifest that in the definition there are two separate
      classes of acts which the person deceived may be
      induced to do. In the first class of acts he may be
      induced fraudulently or dishonestly to deliver
      property to any person. The second class of acts is
      the doing or omitting to do anything which the person
      deceived would not do or omit to do if he were not so
      deceived. In the first class of cases, the inducement
      must be fraudulent or dishonest. In the second class
      of acts, the inducing must be intentional but need not
      be fraudulent or dishonest. Therefore, it is the
      intention which is the gist of the offence. To hold a
      person guilty of cheating it is necessary to show that
      he had a fraudulent or dishonest intention at the time
                            21



      of making the promise. From his mere failure to
      subsequently keep a promise, one cannot presume
      that he all along had a culpable intention to break the
      promise from the beginning."

       19. In light of the facts and circumstances of the present
case, we find that the complainant/respondent No. 1 has failed
to make out a case that satisfies the basic ingredients of the
offence under Section 420 of the IPC. We fail to understand as
to how the allegations against the appellant-accused herein
could be brought within the scope and ambit of the aforesaid
section. On a bare perusal of the complaint, we do not find that
the offence of cheating as defined under Section 420 of
the IPC is made out at all and we do not find that there is any
cheating and dishonest inducement to deliver any property of a
valuable security involved in the instant case.

       20. It is settled law that for establishing the offence
of cheating, the complainant/respondent No. 1 was
required to show that the appellant-accused had a
fraudulent or dishonest intention at the time of making a
promise or representation of not fulfilling the partnership
agreement. Such a culpable intention right at the
beginning cannot be presumed but has to be made out
with cogent facts. In the facts of the present case, there is a
clear absence of material on record to attribute any dishonest
and fraudulent intention to the appellant-accused at the time of
creation of partnership agreement. We must hasten to add
that there is no allegation in the complaint indicating
either expressly or impliedly any intentional deception or
fraudulent/dishonest intention on the part of the
appellant-accused right from the time of formation of the
partnership deed. Nothing has been said on what the
misrepresentations were and how the appellant-accused
intentionally deceived the complainant/respondent No. 1.
Mere allegations that the appellant-accused dishonestly
induced the complainant/respondent No. 1 to part with
the property of the partnership firm and subsequently
sold the property to a third party does not satisfy the test
of dishonest inducement to deliver a property or part
with    a    valuable      security   as    enshrined     under
Section 420 of the IPC.
                             ....    ....    ....
                              22



       23. Furthermore, it is pertinent to mention that if it is the
case of the complainant/respondent No. 1 that the offence of
criminal breach of trust as defined under Section 405 of the IPC,
punishable under Section 406 of the 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 defined
in Section 415, punishable under Section 420 of the IPC. This
Court in Delhi Race Club (1940) Limited v. State of Uttar
Pradesh, (2024) 10 SCC 690 : (2025) 1 SCC (Cri) 281 observed
that there is a distinction between criminal breach of trust and
cheating. For cheating, criminal intention is necessary at
the time of making 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 a property. In such a
situation, both offences cannot co-exist simultaneously.
Consequently, the complaint cannot contain both the offences
that are independent and distinct. The said offences cannot
coexist simultaneously in the same set of facts as they are
antithetical to each other.
                             ....     ....    ....

       25. Furthermore, in Inder Mohan Goswami, it was
held by this Court that the Court must ensure that
criminal prosecution is not used as an instrument of
harassment or for seeking private vendetta or with an
ulterior motive to pressurise the accused. It was further
held by this Court that it is neither possible nor desirable
to lay down an inflexible rule that would govern the
exercise of inherent jurisdiction. In view of the above and
for the reasons stated above, we are of the firm opinion that to
continue the criminal proceedings against the appellant-accused
herein would cause undue harassment to him because as
observed hereinabove, no prima facie case for the offence under
Sections 406 or 420 of the IPC is made out.

     26. In this regard, it would be apposite to rely on the
judgment in the case of State of Haryana v. Bhajan Lal, 1992
Supp (1) SCC 335 : 1992 SCC (Cri) 426 ("Bhajan Lal") with
                              23



particular reference to paragraph 102 therein, where this Court
observed:

           "102. In the backdrop of the interpretation of the
      various relevant provisions of the Code under Chapter XIV
      and of the principles of law enunciated by this Court in a
      series of decisions relating to the exercise of the
      extraordinary power Under Article 226 or the inherent
      powers Under Section 482 of the Code which we have
      extracted and reproduced above, we have given the
      following categories of cases by way of illustration wherein
      such power could be exercised either to prevent abuse of
      the process of any court or otherwise to secure the ends of
      justice, though it may not be possible to lay down any
      precise, clearly defined and sufficiently channelised and
      inflexible guidelines or rigid formulae and to give an
      exhaustive list of myriad kinds of cases wherein such power
      should be exercised.

        (1) Where the allegations made in the first
            information report or the complaint, even if
            they are taken at their face value and accepted
            in their entirety do not prima facie constitute
            any offence or make out a case against the
            accused.

        (2) Where the allegations in the first information report
            and other materials, if any, accompanying the FIR do
            not disclose a cognizable offence, justifying an
            investigation by police officers Under Section 156(1)
            of the Code except under an order of a Magistrate
            within the purview of Section 155(2) of the Code.

        (3) Where the uncontroverted allegations made in the
            FIR or complaint and the evidence collected in
            support of the same do not disclose the commission
            of any offence and make out a case against the
            accused.

        (4) Where, the allegations in the FIR do not constitute a
            cognizable offence but constitute only a non-
            cognizable offence, no investigation is permitted by a
            police officer without an order of a Magistrate as
            contemplated Under Section 155(2) of the Code.

        (5) Where the allegations made in the FIR or
            complaint are so absurd and inherently
                                   24



                  improbable on the basis of which no prudent
                  person can ever reach a just conclusion that
                  there is sufficient ground for proceeding
                  against the Accused.

              (6) Where there is an express legal bar engrafted in any
                  of the provisions of the Code or the concerned Act
                  (under which a criminal proceeding is instituted) to
                  the institution and continuance of the proceedings
                  and/or where there is a specific provision in the Code
                  or the concerned Act, providing efficacious redress
                  for the grievance of the aggrieved party.

              (7) Where a criminal proceeding is manifestly attended
                  with mala fide and/or where the proceeding is
                  maliciously instituted with an ulterior motive for
                  wreaking vengeance on the Accused and with a view
                  to spite him due to private and personal grudge."

            27. On a careful consideration of the aforementioned
     judicial dicta, we find that none of the offences alleged against
     the appellant-accused herein is made out. In fact, we find that
     the allegations of criminal intent and other allegations against
     the appellant-accused herein have been made with a mala-
     fide intent and therefore, the judgment of this Court in the case
     of Bhajan Lal extracted above, squarely applies to the facts of
     these cases. It is neither expedient nor in the interest of justice
     to permit the present prosecution to continue."

                                                      (Emphasis supplied)


If the law laid down by the Apex Court in the afore-quoted

judgment is pitted against the facts of the case at hand, what would

unmistakably emerge is, the offence of cheating is not brought out

from the allegations in the complaint qua the petitioner. When there

is no transaction between the complainant and the petitioner, it is

ununderstandable as to how the petitioner can even lure the
                                       25



complainant into a transaction, with dishonest intention from the

inception. Therefore, the offence punishable under Section 420 of

the IPC tumbles down.



        9. If there are other instances against the petitioner directly

or trail leads to the petitioner, there would be some semblance of

the statement that investigation must be permitted. Here it is a

case where the complainant has never complained against the

petitioner. It is the complainant's case that somebody else has

misused her PAN card. That somebody else is now known. It is for

the investigating agency to go in search of those people and

investigate.    For investigating those people, the petitioner against

whom nothing is found cannot be permitted to undergo the

rigmarole of investigation.         In this regard, it becomes apposite to

refer to the judgment of the Apex Court in the case of STATE OF

HARYANA v. BHAJAN LAL2, wherein it is held as follows:

                              "....     ....    ....

               102. In the backdrop of the interpretation of the various
        relevant provisions of the Code under Chapter XIV and of the
        principles of law enunciated by this Court in a series of decisions
        relating to the exercise of the extraordinary power under Article

2
    1992 Supp (1) SCC 335
                            26



226 or the inherent powers under Section 482 of the Code which
we have extracted and reproduced above, we give the following
categories of cases by way of illustration wherein such power
could be exercised either to prevent abuse of the process of any
court or otherwise to secure the ends of justice, though it may
not be possible to lay down any precise, clearly defined and
sufficiently channelised and inflexible guidelines or rigid
formulae and to give an exhaustive list of myriad kinds of cases
wherein such power should be exercised.

(1)   Where the allegations made in the first information
      report or the complaint, even if they are taken at
      their face value and accepted in their entirety do
      not prima facie constitute any offence or make out
      a case against the accused.

(2)   Where the allegations in the first information report and
      other materials, if any, accomPANying the FIR do not
      disclose a cognizable offence, justifying an investigation
      by police officers under Section 156(1) of the Code except
      under an order of a Magistrate within the purview of
      Section 155(2) of the Code.

(3)   Where the uncontroverted allegations made in the FIR or
      complaint and the evidence collected in support of the
      same do not disclose the commission of any offence and
      make out a case against the accused.

(4)   Where, the allegations in the FIR do not constitute a
      cognizable offence but constitute only a non-cognizable
      offence, no investigation is permitted by a police officer
      without an order of a Magistrate as contemplated under
      Section 155(2) of the Code.

(5)   Where the allegations made in the FIR or complaint
      are so absurd and inherently improbable on the
      basis of which no prudent person can ever reach a
      just conclusion that there is sufficient ground for
      proceeding against the accused.
                                  27



     (6)   Where there is an express legal bar engrafted in any of
           the provisions of the Code or the concerned Act (under
           which a criminal proceeding is instituted) to the institution
           and continuance of the proceedings and/or where there is
           a specific provision in the Code or the concerned Act,
           providing efficacious redress for the grievance of the
           aggrieved party.

     (7)   Where a criminal proceeding is manifestly attended with
           mala fide and/or where the proceeding is maliciously
           instituted with an ulterior motive for wreaking vengeance
           on the accused and with a view to spite him due to
           private and personal grudge."

                                                 (Emphasis supplied)


The Apex Court holds that if the alleged offence cannot be relatable

to the petitioner or inherently improbable, it cannot be said that

investigation must be permitted in such a case.




     10. The offences punishable under Section 66C and 66D of

the Act flows from Section 420 of the IPC or ingredients under

Section 415 of the IPC. Therefore, the very registration of the crime

against the petitioner for the afore-quoted offences, would tumble

down qua the petitioner.
                                    28



        11. For the aforesaid reasons, the following:

                                  ORDER

(i) Criminal Petition is allowed.

(ii) FIR in Crime No.413 of 2024 registered against the petitioner at the Central CEN Crime police station on 4-07-2024 and pending before the 45th Additional Chief Metropolitan Magistrate, Bangalore stands quashed qua the petitioner.

(iii) It is made clear that the quashment of proceedings in the impugned crime will not come in the way of any other proceedings against any other accused.

Sd/-

(M.NAGAPRASANNA) JUDGE Bkp CT:MJ