Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dartonzink And Anr vs The State Of Maharashtra And Anr
2016 Latest Caselaw 4464 Bom

Citation : 2016 Latest Caselaw 4464 Bom
Judgement Date : 5 August, 2016

Bombay High Court
Dartonzink And Anr vs The State Of Maharashtra And Anr on 5 August, 2016
Bench: Anuja Prabhudessai
                                                    apl_1133, 547 & 781_13

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL APPLICATION NO.547 OF 2013




                                                                        
    1. Darton Zink




                                                
    Adult, Inhabitant of United States of 
    America, President and Chief 
    Executive Officer of ZEECO, INC 
    having its registered address at 




                                               
    22151 East 91st Street Broken Arrow, 
    Oklahoma 74014, United States of 
    America




                                     
    2. M/s. ZEECO INC
    Company registered under the laws 
                               
    of the Staet of Oklahoma, United 
    Staets of America, having its 
    registered address at 22151 East 91st 
                              
    Street Broken Arrow, Oklahoma 
    74014, United States of America                  ...Applicants
                                             (Original accused Nos.1 & 4)
                         Versus
      
   



    1. The State of Maharashtra 
    Through the Public Prosecutor





    2. Sunil Laxman Gupta 
    of Bombay, adult, Indian Inhabitant 
    carrying on business in the firm 
    name and style of M/s. Zeeco India 
    having office situated at 2A, Marve,           ...Respondents





    Link Building Mith Chowki, Malad          (Respondent No.2-original 
    (W), Mumbai- 400 064.                          complainant.)

                                     WITH
                      CRIMINAL APPLICATION NO.781 OF 2013

    Nigel Palfreeman
    Adult, Inhabitant of United Kingdom 
    Managing Director of Zeeco Europe 

    Megha                                                                            1/15


      ::: Uploaded on - 05/08/2016              ::: Downloaded on - 06/08/2016 00:41:49 :::
                                                     apl_1133, 547 & 781_13

    Limited having its registered address 
    at The Woolfox Depot, Great North 
    Road, Ruthland United Kingdom, 
    Leicester 15, 7QT




                                                                        
    2. M/s. Zeeco Europe Limited




                                                
    a company registered under the law 
    of the United Kingdom, having its 
    registered address at The Woolfox 
    Depot, Great North Road, Ruthland                ...Applicants




                                               
    United Kingdom, Leicester 15, 7QT.       (Orig. Accused Nos.2 and 5)
                    Versus




                                     
    1. The State of Maharashtra
    Through the Public Prosecutor.
                               
    2. Sunil Laxman Gupta 
    of Bombay, adult, Indian Inhabitant 
                              
    carrying on business in the firm 
    name and style of M/s. Zeeco India 
    having office situated at 2A, Marve, 
                                                  ...Respondents
    Link Building Mith Chowki, Malad 
                                             (Respondent No.2-original 
      


    (W), Mumbai- 400 064.
                                                  complainant.)
   



                     CRIMINAL APPLICATION NO.1133 OF 2012

    1. Sanjeev Chipalkatti





    Age 59, Indian Inhabitant,
    Carrying on business in the firm 
    name and style of M/s. Zeeco (India) 
    Pvt. Ltd., having office situated at 
    801, Swastik Chambers Sion Tombay 





    Road, Chembur, Mumbai 400 071.

    2. M/s. Zeeco India Pvt. Ltd.
    having office situated at 801,
    Swastik Chambers Sion Trombay 
                                                     ...Applicants
    Road, Chembur, Mumbai 400 071.
                                             (Orig. accused Nos.3 and 6)
                         Versus



    Megha                                                                            2/15


      ::: Uploaded on - 05/08/2016              ::: Downloaded on - 06/08/2016 00:41:49 :::
                                                               apl_1133, 547 & 781_13

    The State of Maharashtra
    Through the Public Prosecutor




                                                                                  
    2. Sunil Laxman Gupta 




                                                          
    of Bombay, adult, Indian Inhabitant 
    carrying on business in the firm 
    name and style of M/s. Zeeco India 
    having office situated at 2A, Marve, 
                                                             ...Respondents




                                                         
    Link Building Mith Chowki, Malad 
                                                        (Respondent No.2-original 
    (W), Mumbai- 400 064.
                                                             complainant.)
                                     ....
    Mr. Niteen Pradhan with Mr. Rajat Agarwal with 




                                                
    Mr. Omkar Kelkar i/b. Mr. Anish Ghoshal for the 
    Applicants.                   
    Mrs. G.P. Mulekar, APP for Respondent No.1-State.
    Mr. Manoj Mohite with Mr. Anand Mishra i/b. Mr. 
    A.M. Saraogi for Respondent No.2.
                                 
                                              CORAM :  SMT. ANUJA PRABHUDESSAI, J.
      


             JUDGMENT RESERVED ON : 2nd AUGUST, 2016.
   



             JUDGMENT PRONOUNCED ON: 5th AUGUST, 2016.


    JUDGMENT :

By these applications filed under section 482 of the Cr.P.C.,

the Applicants, have sought to quash the order of issuance of process

dated 8th February, 2012 in Criminal Case No.36/SW/2009 for offences

punishable under sections 406, 420 and 120 B r/w. 34 of the IPC.

2. The aforesaid Applicants are the accused in Criminal Case

No.36/SW/2009. Darton Zink-accused No.1 is a foreign national and

Megha 3/15

apl_1133, 547 & 781_13

is a President and Chief Executive Officer of accused No.4 -M/s. Zeeco

INC, a company having its registered office in the State of Oklohoma,

USA, engaged in designing, manufacturing and supplying various

industrial equipments. The accused No.5 M/s. Zeeco Europe Limited is

the European affiliate of M/s. Zeeco INC, accused No.4-company. The

accused No.2 Nigel Palfreeman is the Director of accused No.5

company. Accused No.6-M/s. Zeeco India Pvt. Ltd. is the Indian

affiliate of the accused No.4 company and Shri Sanjiv Chipalkatti-

accused No.3 is the business Director of the accused No.6 company.

3. The accused No.4 company entered into an agreement

dated 31st August, 1994 with a company called USCO ltd. through its

President-Atulkumar, thereby appointing USCO as the sales

representative and granting sole and exclusive right to promote the

sale and solicit orders for the products of the accused No.4-M/s. Zeeco

INC Company. In terms of the said agreement USCO was entitled to

get necessary commission for the services provided under the contract.

USCO operated as a sales representative since the date of the execution

of the said agreement till February, 2005. The Respondent No.2-Sunil

Gupta is the complainant in Criminal Case No.36/SW/2009, who as

per the said agreement dated 31st August, 1994 was appointed as a

sales representative. The complainant Sunil Gupta claims that he had

Megha 4/15

apl_1133, 547 & 781_13

procured several contracts and assurances for the accused No.4- M/s.

Zeeco INC from various corporate sectors in India. The complainant

claims that it was only because of his efforts that the accused No.4

company could raise market within India as well as other countries.

4. The complainant has alleged that the accused in collusion

and connivance with each other tried to remove him from the picture

even though he had been looking after the work of accused No.4- M/s.

Zeeco INC and helped the accused No.4 in establishing its business in

Indian market and also in acquiring global business. The complainant

further claimed that accused Nos.1 to 4 had assured that they would

start a subsidiary company and that they would accommodate him as a

Director with a good percentage of profit and requested him to close

the original company and business.

5. The grievance of the complainant is that some time in the

year 2005, he procured a contract with Indian Oil Corporation. The

complainant signed an agreement with Indian Oil Corporation under

an authority from the accused No.3 and also received an advance

amount of Rs.51,86,464/-. The complainant has stated that since a

huge amount was due and payable to him by the accused No.3-Shri

Sanjiv Chipalkatti, it was agreed that he would retain the said amount

Megha 5/15

apl_1133, 547 & 781_13

received by him from Indian Oil Corporation towards dues payable to

him by accused No.3. The complainant has stated that even after

adjusting the said amount of Rs.51 lakhs, accused was liable to pay to

him a sum of Rs.1.2 crores. The complainant has stated that when he

had requested the accused to settle his dues and comply with the

contract assigned by Indian Oil Corporation, the accused started

pressurising him to transfer the said contract in the name of the

accused No.6- M/s. Zeeco India Pvt. Ltd. as if the said contract was

procured by accused No.6 directly from the Indian Oil Corporation.

The accused also suggested to the complainant that all future contracts

which would be obtained by the company would be shown as if

directly procured by accused No.6.

6. The grievance of the complainant is that though he has

been appointed exclusively as sales representative, slowly and

gradually the said arrangement was sought to be shared with the

accused Nos.6. Since the said suggestions were not accepted to him,

the accused in order to pressurise him started suggesting that amount

of Rs.51,86,464/- received by the complainant from the Indian Oil

Corporation should be transferred in the account of accused No.6.

    Megha                                                                                        6/15



                                                              apl_1133, 547 & 781_13

7. The complainant has further stated that the accused

created one document termed as MOU on the basis of which they

claimed that the entire assignment procured by the complainant from

the Indian Oil Corporation stands transferred in the name of accused

Nos.4 and 6. The complainant has denied having entered into any

such MOU. The complainant has stated that he had procured the said

contract from Indian Oil Corporation as exclusive sales representative

of accused No.4 company and there was no question of transferring the

assignment to any other party including the accused No.6.

8. The complainant has alleged that the accused Nos.1 to 3

got themselves introduced to the officers of the Indian Oil Corporation

and by misleading the officers of the Indian Oil Corporation they

claimed that they had procured the agreement directly from the Indian

Oil Corporation. This act, according to the complainant constitutes an

offence under section 406 of the IPC.

9. The complainant further claimed that right from the

beginning the accused had no intention to continue the services

rendered by the complainant and that they have side lined him after

utilising his services and after having established themselves in the

Indian market. The complainant has further stated that the accused

Megha 7/15

apl_1133, 547 & 781_13

have refused to pay to him sum of Rs.2 crores as sales commission in

addition to Rs.1.2 crores, which was due to him as estimated profit

under the contract and an amount of Rs.6 crore 70 lakhs towards

investment in establishing the accused No.4 company in India. The

complainant therefore, claimed that accused have made illegal profits

for themselves and loss to him to the equivalent amount. The said act

according to the complainant constitutes an offence of cheating.

10. The learned Magistrate recorded the statement of the

complainant under section 200 of the Cr.P.C. and thereafter forwarded

the complaint for further enquiry under section 202 of Cr.P.C. Since

the concerned police submitted a report stating that dispute was of

civil nature, the complainant /Respondent No.2 filed a protest petition

and after hearing the complainant, the learned Magistrate by order

dated 8th February, 2012 issued process under sections 406, 420 and

120 B as well as section 34 of the IPC. Being aggrieved with this order

the Applicants /accused have filed these applications under section 482

of the Cr.P.C. for quashing and setting aside the order of issuance of

process.

11. The learned counsel for the Respondent No.2-complainant

at the outset submitted that the order being revisable, the Applicants

Megha 8/15

apl_1133, 547 & 781_13

cannot be permitted to invoke the inherent jurisdiction of the Court

under section 482 of the Criminal Procedure Code. It may be

mentioned here that out of these criminal applications, Criminal

Application No.1133 of 2012 was admitted as early as in 2013 and

hence the Applicant cannot be non suited at this stage on the ground of

availability of alternative remedy.

12. Be that as it may, in the case of Madhu Limaye Vs. The

State of Maharashtra 1977 (4) SCC 551, three Judge Bench of the

Apex Court while considering the scope of section 482 and objective of

section 397(2) vis-a-vis section 482 of the Cr.P.C. has observed as

under:

"At the outset the following principles may be noticed in

relation to the exercise of the inherent power of the High Court which have been followed ordinarily and generally, almost

invariably, barring a few exceptions :-

(1) That the power is not to be resorted to if there is a specific provision in the Code for the redress of the grievance

of the aggrieved party ;

(2) That it should be exercised very sparingly to prevent abuse of process of any Court or otherwise to secure the ends of justice;

(3) That it should not be exercised as against the express bar

Megha 9/15

apl_1133, 547 & 781_13

of law engrafted in any other provision of the Code.

xxx

On a plain reading of section 482, however, it would follow that

nothing in the code, which would include subsection (2) of section 397 also, "shall be deemed to limit or affect the inherent powers of the High Court". But, if we were to say that the 754

said bar is not to operate in the exercise of the inherent power at all, it will be setting at naught one of the limitations imposed

upon the exercise of the revisional powers. In such a situation, what is-the harmonious way out ? In our opinion, a happy

solution of this problem would be to say that the bar provided

in sub-section (2) of section 397 operates only in exercise of the revisional power of the High Court, meaning thereby that the High Court will have no power of revision in relation to any

interlocutory order. Then in accordance with one of the other

principles enunciated above, the inherent power will come into play, there being no other provision in the Code for the redress of the grievance of the aggrieved party. But then, if the order

assailed is purely of an interlocutory character which could be corrected in exercise of the revisional power of the High Court under the 1898 Code. the High Court will refuse to exercise its

inherent power. But in case the impugned order clearly brings about a situation which is an abuse of the process of the Court or for the purpose of securing the ends of justice interference by the High Court is absolutely necessary, then nothing contained in section 397(2) can limit or affect the exercise of the inherent power by the High Court. But such cases would be few and far

Megha 10/15

apl_1133, 547 & 781_13

between. The High Court must exercise the inherent power very sparingly. One such case would be the desirability of the quashing of, a criminal proceeding initiated illegally,

vexatiously or as being without jurisdiction."

13. In my considered view, for the reasons stated below the

present case is one of those exceptional cases which warrants exercise

of inherent jurisdiction to prevent abuse of process of the Court and to

secure the ends of justice.

14. It is pertinent to note that the learned Magistrate has issued

process under sections 406, 420 and 120 B of the IPC. It may be

mentioned that offence of criminal breach of trust, as defined under

section 405 of the IPC necessarily involves entrustment of the property

or dominion over the property and dishonest misappropriation or

conversion of the property by the agent to his own use or dishonest use

or disposal of the property in violation of mandate of the law or

dishonest use or disposal of the property in land in terms of any illegal

contract.

15. Similarly, in order to constitute an offence of cheating,

there must be deception and fraudulent or dishonest intention to

induce the person so deceived to part with his property. It is well

Megha 11/15

apl_1133, 547 & 781_13

settled that intention to deceive should be at the inception and a mere

failure to keep the promise cannot be an act of cheating.

16. So far as section 120 B of the IPC is concerned the essential

ingredients are that there should be an agreement between the persons

who are alleged to have conspired. The agreement should be for doing

an illegal act or an act by illegal means.

17. Reverting to the facts of this case, a plain reading of the

complaint reveals that some time in the year 1994 Shri Atulkumar,

brother of the complainant, who is the President of USCO has entered

into an agreement with the accused No.4 company thereby appointing

USCO as the sales representative and granting sole and exclusive right

to promote sale and solicit order for the product of accused No.4

company. The grievance of the complainant, as it is revealed from the

averments made in the complaint, is that the accused No.4 company

has now decided to sideline the complainant as its sales representative.

The accused No.4 company also set up accused No.6 Indian affiliate

company, which obtained a contract from the Indian Oil Corporation.

18. The complaint on the face of it does not contain any

allegations of entrustment of property or dishonest misappropriation or

conversion of the property. The complaint also does not contain any

Megha 12/15

apl_1133, 547 & 781_13

allegations of deception or inducement or dishonest or fraudulent

representation. Suffice it to say that mere breach of the contract

cannot give rise to criminal prosecution under sections 406, 420 or 120

B of the IPC unless the averments in the complaint prima facie disclose

essential ingredients of the offence. In the instant case there are no

averments to indicate that the accused had entered into an agreement

with dishonest intention. Hence, breach of terms of the agreement, if

any, would at the most give rise to civil cause of action. In M/s.

Indian Oil Corporation Vs. M/s. NEPC India Ltd. & Ors. AIR 2006

SC 2780, the Apex Court has observed as under:

"a growing tendency in business circles to convert purely

civil disputes into criminal cases 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. Such a tendency is seen in several family

disputes also, leading to irretrievable break down of

marriages/families. There is also an impression that if a

person could somehow be entangled in a criminal prosecution,

there is a likelihood of imminent settlement. Any effort to settle

civil disputes and claims, which do not involve any criminal

Megha 13/15

apl_1133, 547 & 781_13

offence, by applying pressure though criminal prosecution

should be deprecated and discouraged."

19. In V.Y. Jose and Anr. Vs. State of Gujarat and Anr. (2009)

3 SCC 78, the Apex court has held that :-

"15. There exists a distinction between pure contractual dispute of civil nature and an offence of cheating. Although

breach of contract per se would not come in the way of initiation of a criminal proceeding, there cannot be any doubt whatsoever that in absence of the averments made in the complaint petition wherefrom the ingredients of an

offence can be found out, the court should not hesitate to exercise its jurisdiction under Section 482 of the Code of

Criminal Procedure.

We may reiterate that one of the ingredients of cheating as

defined in Section 415 of the Indian Penal Code is existence of an intention of making initial promise or existence thereof from the very beginning of formation of contract. Section 482 of the Code of Criminal Procedure, saves the

inherent power of the court. It serves a salutary purpose viz.

a person should not undergo harassment of litigation for a number of years although no case has been made out against him.

It is one thing to say that a case has been made out for trial

and as such the criminal proceedings should not be quashed but it is another thing to say that a person should undergo a criminal trial despite the fact that no case has been made out at all."

20. In the instant case, the complaint on the face of it does not

disclose offences of cheating, breach of trust and criminal conspiracy as

defined under sections 405, 415 and 120 A of the IPC. On the

contrary, the averments in the complaint reflect that certain differences

Megha 14/15

apl_1133, 547 & 781_13

between the parties have culminated in civil dispute. Consequently,

the present case, meets all the parameters laid down by the Apex Court

in M/s. Indian Oil Corporation Vs. M/s. NEPC India Ltd. & Ors and

V.Y. Jose and Anr. (supra) as well as M/s. Pepsi Food Ltd. Vs. Special

Jud. Magistrate & Ors. AIR 1998 SC 128.

21. Under such circumstances, compelling the accused to face

criminal prosecution, would be nothing but abuse of process of law.

Hence, this is a fit case to invoke the powers under section 482 of the

Cr.P.C. to secure the ends of justice. In view of discussion (supra) the

applications are allowed. The impugned order dated 8 th February,

2012 passed in C.C. No.36/SW/2009 is quashed and set aside.

      
   



                                     (SMT. ANUJA PRABHUDESSAI, J.) 






    Megha                                                                                15/15



 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter