Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Fitzee Ltd. vs Brilliant Tutorials (P.) Ltd.
2011 Latest Caselaw 1193 Del

Citation : 2011 Latest Caselaw 1193 Del
Judgement Date : 28 February, 2011

Delhi High Court
Fitzee Ltd. vs Brilliant Tutorials (P.) Ltd. on 28 February, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                    Judgment Reserved on: 24.2.2011.
                     Judgment Pronounced on: 28.02.2011.

+           CS(OS) No. 661/2005


FITZEE LTD.                                      .....Plaintiff


                            - versus -


BRILLIANT TUTORIALS (P.) LTD.                    .....Defendant


Advocates who appeared in this case:
For the Plaintiff:      None.
For the Defendant:      Mr. K.K. Rohtagi, for Defendant
                        No.1.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1.

Whether Reporters of local papers may be allowed to see the judgment? Yes

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported Yes in Digest?

V.K. JAIN, J

1. This is a suit for permanent injunction.

2. The plaintiff company is engaged in imparting

specialized coaching to students for the purpose of enabling

them to get through JEE examination conducted by various

IITs all over the country. The plaintiff claims to have

attained immense goodwill and reputation on account of

constant good results in the aforesaid examination. The

plaintiff company has been appointing faculty members for

conducting class room training and coaching of students. It

is claimed that the faculty members are given training so as

to maintain uniform standard of teaching, culture etc.,

which is imparted on regular basis. It is further claimed

that the training to the faculty members includes lectures

by the persons possessing high skill and expertise, who give

teaching tips to the faculty members, and is imparted for a

minimum period of three months. The plaintiff company

claims to be incurring substantial expenditure on the

aforesaid training.

3. Defendant No.1 is also a company engaged in

coaching the students, who want to appear in JEE

examination conducted by IITs. Defendant No.1 also

imparts coaching to students for other competitive

examinations such as IIT-JEE, AIEEE, MBBS, IAS etc. It

has been alleged by the plaintiff that defendant No.1 has o

infrastructure to train faculty and is dependent on the

trained faculty members of the plaintiff company and,

therefore, it has been indulging in poaching so as to take

away trained faculty members of the plaintiff company in

the middle of sessions leaving the students in a lurch and

causing immense loss to the plaintiff company. It is alleged

that besides offering lucrative salary package and other

monetary benefits, defendant No.1 also represents the

faculty members of the plaintiff that their chances of growth

are minimal with the plaintiff company.

It is also alleged that defendant No.2 was targeted

by defendant No.1 for this purpose but he refused to accept

the unethical offer given to him and he was compelled to

write a letter to the plaintiff company informing him about

the disturbance created by defendant No.1. It is further

alleged that defendant No.3 was also approached by

defendant No.1 in the similar manner with the object of

getting trained faculty members without imparting training

to them.

4. The plaintiff has sought permanent injunction

restraining defendant No.1 from poaching the factually

members of the plaintiff company including defendant Nos.

2 and 3, or from instigating them to quit the plaintiff

company and join them. It has also sought injunction

restraining defendant Nos. 2 and 3, from joining defendant

No.1 in the act of poaching triggered by defendant No.1.

5. Defendant No.1 has contested the suit. It has

taken a preliminary objection that since the injunction

claimed by the plaintiff would have the effect of curtailing

the freedom given to its employees to improve their future

prospects and service conditions by changing their

employment, no such injunction can be granted to the

plaintiff. On merits, defendant No.1 has denied that the

plaintiff company is imparting any training to its faculty

members. Defendant No.1 has denied the alleged poaching

and having caused any loss to the plaintiff company.

6. Defendant No.2 was proceeded ex-parte vide order

dated 25th February, 2009 whereas the name of defendant

No.3 was deleted from the array of defendants vide order

dated 9th April, 2009.

7. The following issues were framed on the pleadings

of the parties:-

"1. Whether the plaintiff has any right to injunct the defendant from poaching its faculty members? OPP.

2. Whether the plaintiff has trained its faculty & incurred any costs in training, if so to what effect? OPP.

3. Relief."

8. The plaintiff has filed the affidavit of Col. K.C.

Oberoi (Retd.), Senior Manager (HRD) by way of evidence

whereas defendant No.1 has filed the affidavit of his

Manager (HRD), Mr. D.K. Gupta by way of evidence.

9. In his affidavit by way of evidence, Mr K.C. Oberoi

has stated that all faculty members and staff of the plaintiff-

company are required to undergo training to maintain

uniform standard of teaching, philosophy of the company

and to work cohesively as a team. The training is imparted

in terms of manual Ex.P-4. He has further stated that

substantial expenditure involved in training the faculty

members so that success rate of students is remarkably

good with more chances of success. He has also stated that

the defendant-company indulges in taking away their

trained faculty members, by enticing them and by offering a

little more salary perks, etc. According to him, this is done

in the middle of the session, thereby leaving the students in

a lurch. He has further stated that defendant No.2 was

approached by defendant No. 1, but he refused to accept the

offer given to him and wrote a letter Ex.P-5 in this regard.

According to him, Ex.P-7 is the letter which defendant No. 3

had written to the plaintiff-company.

10. In rebuttal, Mr D.K. Gupta of defendant No.1-

company has stated that defendants 2 and 3 are not the

faculty members of the plaintiff-company and, in fact, they

do not exist. He has further stated that defendant No.1-

company never approached either defendant No. 2 or

defendant No. 3 with any offer, for any purpose. He has also

stated that two false and frivolous cases have been filed by

the plaintiff-company against defendant No. 1 before MRTP

Commission with a view to destroy the energies of defendant

No. 1-company and to harass it.

11. The first question which comes up for

consideration in this regard is as to whether the plaintiff

has been able to prove that defendant No. 1 had made any

attempt to instigate or entice its employees, to quit the

service of plaintiff and join defendant No. 1-company. No

employee has been produced by the plaintiff-company to

prove that any officer/official of defendant No. 1-company

had approached him and offered employment with

defendant No. 1-company. The case of the plaintiff in this

regard is based wholly upon three documents Ex.P-5, Ex.P-

6, Ex.P-7. Ex.P-5 is the letter purporting to be written by

defendant No. 2 to Mr Partha Haldar, Centre In-charge (NW)

of the plaintiff-company, whereas Ex.P-6 is the letter

purporting to be written by Mr Partha Haldar to the

Chairman of the plaintiff-company. Ex.P-7 is the letter

purporting to be written by defendant No. 3 to the Managing

Director of the plaintiff-company. The letter Ex.P-6 only

refers to the offer alleged to have been made by defendant

No. 1-company to defendant No. 2 Ateet Mittal, to join

defendant No.1-company on a big salary. No offer is alleged

to have been made by defendant No.1-company to Mr

Partha Haldar himself, nor does he claim to be a witness to

Mr Ateet Mittal, being approached by defendant No.1-

company to join its service on a higher salary. Therefore,

this document does not prove the alleged pouching by

defendant No.1. As regards the letters Ex.P-5 and P-7,

neither Mr Ateet Mittal, who purports to have been written

the letter Ex.P-5, nor Dr P. K. Sharma, who purports to

have been written the letter Ex.P-7, have not been produced

in the witness-box. Even if it is assumed that the

documents Exs.P-5 and P-7 have been duly proved by the

plaintiff-company, that by itself, does not amount to proving

the contents of these documents. It is a settled proposition

of law that mere proving a document does not prove its

contents and a document by itself is not an evidence of the

facts stated therein. The fact in issue before the Court

cannot be proved merely by proving the signature and

handwriting on a document since the document, by itself,

does not constitute truthfulness of its contents. The

truthfulness or otherwise of the contents of a document can

be proved only by legally admissible evidence, i.e., the

evidence of a person who is in a position to vouchsafe for

the truthfulness of those contents.

12. In Judah v. Isolyne Bose, AIR 1945 PC174, the

issue before the Court was whether the testatrix was so

seriously ill as would result in impairment of her

testamentary capacity. To substantiate the degree of illness,

a letter and two telegrams written by a nurse were tendered

in evidence. The question was whether in the absence of any

independent evidence about the testamentary capacity of

the testatrix the contents of the letter could be utilized to

prove want of testamentary capacity. In these

circumstances, the Privy Council observed that the fact that

a letter and two telegrams were sent by itself would not

prove the truth of the contents of the letter and, therefore,

the contents of the letter bearing on the question of lack of

testamentary capacity would not be substantive evidence. It

was held that the contents of the letter and telegram were

not the evidence of the facts therein and mere proof of

handwriting of a document would not tantamount to proof

of all the contents or the facts stated in the document

therein.

In Malay Kumar Ganguly v. Dr. Sukumar

Mukherjee (2009) 9 SCC 221, Supreme Court observed that

a document becomes admissible in evidence unless its

author is examined and that the contents of a document

cannot be said to have been proved unless he is examined

and subjected to cross-examination in a Court of law.

In Narbada Devi Gupta v. Birendra Kumar

Jaiswal (2003)8 SCC 745, Supreme Court, inter alia,

observed as under:

"The legal position is not in dispute that mere production and marking of a document as exhibit by the court cannot be held, to be a due proof of its contents. Its execution has to be proved by

admissible evidence that is by the evidence of those persons who can vouchsafe for the truth of the facts in issue."

In the absence of production of the author of

Exs.P-5 and P-7 in the witness-box, the allegations of

poaching contained in these documents, cannot be said to

have been proved by the plaintiff-company. It is, therefore,

difficult to dispute that no evidence has been led by the

plaintiff-company to prove the alleged pouching.

13. Assuming that defendant No.1-company had

approached the employees of the plaintiff-company and

offered better salaries to them, no legal right of the plaintiff-

company has been violated by defendant No.1-company by

such an act on its part. There is no contract between the

plaintiff-company and defendant No.1-company not to

pouch on the employees of each other. In the absence of any

such contract, nothing in law prevented defendant No.1-

company from approaching the employees of the plaintiff-

company and offering better service conditions to them.

Therefore, it cannot be said that any legal injury was caused

to the plaintiff-company by the alleged poaching or any legal

right, vesting in the plaintiff-company, was violated by

defendant No.1-company.

14. Coming to the relief sought against defendant No.2

(defendant No.3 has already been deleted from the array of

defendants), no employer can perpetually prevent its

employee from quitting its service and joining another

employer. If, however, the employment is for a specified

period and there is an agreement between the employer and

the employee, whereby the employee undertakes to serve

the employer during that period and not to join the services

of any other employer during that period, it would be

permissible in law for the employer to seek enforcement of

the negative agreement. Even if such a term is agreed by an

employee, it would be wholly unconscionable and cannot be

enforced. The plaintiff-company does not claim that the

employment of defendant No.2 was for a specific period and

it had an agreement with him not to leave the services of the

plaintiff-company during that period.

15. If there is a covenant between the employer and

the employee, whereby the employee is required to serve the

employer in perpetuity, such a restraint on the right of the

employee to engage in any trade of his choice would be

wholly unreasonable and unnecessary for the protection of

the employer. To press a negative covenant not to leave the

services or not to serve any other employer would be wholly

unlawful if it is not restricted to a specified reasonable

period and would constitute an unreasonable and

unconscionable restraint on his legal right to engage himself

into any trade, business or employment. The contract to

serve a particular employer either in perpetuity or for a

specified period cannot be enforced by a Court.

The negative agreement between the employer and

the employee, whereby the employee undertakes not to

serve any other employer during the period of his

employment provided it is a specified and reasonable period

as also not to join any other employer engaged in a

competing business would be valid and enforceable so long

as it is for a specified period which is not found to be

unreasonable or excessively harsh.

In Superintendence Company Of India (supra),

the Supreme Court, inter alia, observed as under:

"A contract in restraint of trade is one by which a party restricts his future liberty to carry on his trade, business or profession in such manner and with such persons as he chooses. A contract of this class is prima facie void, but is becomes binding upon proof that the restriction is justifiable

in the circumstances as being reasonable from the point of view of the parties themselves and also of the community."

16. In Niranjan Shankar Golikari vs The Century

Spinning and Mfg. Co., (1967) 2 SCR 378, there was a

contract of employment for five years. The employee

Niranjan Shankar left the services of the respondent-

company four years before the expiry of the contract,

whereupon the respondent-company filed a suit for

enforcing the negative covenant which restrained him from

engaging in or carrying on competing business or serving in

any capacity with an employer engaged in competing

business. The injunction sought by the plaintiff was

confined to the period ending 15th March, 1968 which was

the last day of the five year term of the contract. Supreme

Court was of the view that restraints during the period of

contract are generally not regarded as restraints on trade

and, therefore, are outside the purview of Section 27 of the

Contract Act. It was also of the view that the restrictions

operating from the term of the contract may be void if they

are excessively harsh or unconscionable.

17. In Superintendence Company of India vs

Krishan Murgai (1981) 2 SCC 246, Supreme Court had an

occasion to deal with a post service restraint. Clause 10 of

the Contract of employment placed the employee Krishna

Murgai under post-service restraint that he shall not serve

in any other competing firm for two years at the place of his

last posting. Clause 10 was operative for a period of two

years after the employee leaving the company. The services

of the employee were terminated by the employer. Supreme

Court held that the negative covenant against working

during the term of the contract is not in restraint of trade

and that the doctrine of restraint on trade never applies

during the continuance of the contract. In W.H. Milsted

and Son Ltd. v. Hamp: (1921) 2 AC 158, the contract of

service was terminable only by notice of the employer. The

contract was held to be bad in law on account of being

wholly one sided.

18. The plaintiff, therefore, is not entitled to any

injunction even against defendant No.2. In any case, this is

not the case of the plaintiff that defendant No.2 was likely to

join the service of defendant No.1. The case of the plaintiff

is other way round and according to the plaintiff-company,

defendant No.2 firmly declined the offer made by defendant

No.1 to join its services. Therefore, the plaintiff had no

cause of action to file the present suit against defendant

No.2. The issues are decided against the plaintiff and in

favour of the defendants.

In view of my findings on issue No. 1 and 2, the

plaintiff is not entitled to any relief.

ORDER

For the reasons given in the preceding paragraphs,

the suit is dismissed with costs. I am satisfied that the suit

was false and vexatious to the knowledge of the plaintiff and

the plaintiff had no legal right to claim the relief sought in

this suit and it appears that the suit was filed only with a

view to harass a competitor and drag it into litigation.

Defendant No.1, therefore, is entitled to compensatory costs

in terms of Section 35A of the Code of Civil Procedure. In

view of the provisions contained in sub-Section (2) of

Section 35A of CPC, the amount of compensatory costs

cannot exceed Rs 3,000/-. I, therefore, in addition to usual

costs of the suit, also award compensatory costs amounting

to Rs 3,000/- to defendant No.1.

Decree sheet be prepared accordingly.

(V.K. JAIN) JUDGE FEBRUARY 28, 2011 vk/bg

 
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