Citation : 2016 Latest Caselaw 5590 Del
Judgement Date : 29 August, 2016
IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 29.08.2016
+ CS(COMM) 482/2016
M/S STELLAR INFORMATION TECHNOLOGY
PRIVATE LTD ..... Plaintiff
Versus
MR RAKESH KUMAR & ORS ..... Defendants
Advocates who appeared in this case:
For the Plaintiff : Mr Gagan Mathur, Advocate.
For the Defendants : Mr Roshan Santhalia, Advocate for Defendant
nos.1 to 7.
Mr Kirtiman Singh, CGSC for UOI.
CORAM
HON'BLE MR JUSTICE VIBHU BAKHRU
JUDGMENT
VIBHU BAKHRU, J
IA No.5576/2016
1. The Plaintiff has filed the present application, inter alia, praying as
under:-
"a) Pass an ex-parte ad interim injunction order thereby restraining the defendant, his agent, servants, or any other person on behalf of defendants from using and utilizing the Confidential Information of the plaintiff company and from carrying out any activity including competitive activity in breach of the Confidentiality and Invention Assignment Agreement and Employee Confidentiality Agreement and from approaching the clients, customers and employees of the plaintiff company and further restrain them from bad-mouthing and indulging in vilification campaign against the plaintiff company and thereby cause harm to the reputation and goodwill of the
plaintiff company;
b) Pass an ex-parte ad interim injunction order thereby directing the defendant no. 4 to render accounts before this Hon'ble Court;"
2. The Plaintiff is a private company and is, inter alia, engaged in the
business of Data Recovery. The Plaintiff states that it has been providing a
wide range of Data Recovery, Data Migration and Data Erasure Solutions
to its clients in India and abroad.
3. Defendant Nos. 1 to 3 are the erstwhile employees of the Plaintiff.
Defendant Nos. 5 to 7 are the respective spouses of Defendant Nos. 1 to 3.
Defendant no. 4 (hereafter 'Techchef') is a company promoted by
Defendant nos. 5 to 7 and they are also the directors of the said company.
4. The Plaintiff alleges that although Defendant nos. 5 to 7 are shown
as the promoters/directors of Techchef, in fact, its business is carried on
by Defendant nos. 1 to 3, who are in de facto control and management of
Techchef. It is further alleged that Techchef is also carrying on the same
activities/business as is being carried on by the Plaintiff - that is, the
business of providing services relating to data recovery, data migration and
data erasure - and is directly competing with the Plaintiff.
5. It is the Plaintiff's case that Defendant nos. 1 to 3 - by virtue of their
employment with the Plaintiff - had access to Plaintiff's confidential data,
information, trade secrets and knowhow and they are now using the same
for securing the business from the Plaintiff's clients. According to the
Plaintiff, the same is breach of the "Confidentiality and Invention
Assignment Agreement" and "Employee Confidentiality Agreement"
entered into by Defendant nos. 1 to 3 with the Plaintiff.
6. The Plaintiff claims that it became aware of an email forwarded by
Defendant no.1 to Defendant no. 3 regarding a work order sent by M/s
Rollatainers Limited, which the Plaintiff claims is an ancillary of M/s
Amtek Group, which in turn is stated to be a customer of the Plaintiff. It is
further claimed that the Defendants are continuing to approach the
Plaintiff's customers and soliciting work from them. It is contended that the
aforesaid action of the Defendants approaching the Plaintiff's customers is
in violation of the aforesaid Agreements entered into by the Defendants
with the Plaintiff.
7. Mr Mathur, the learned counsel for the Plaintiff submitted that the
Defendants have stolen the Plaintiff's client list, which includes the phone
numbers and contact details of the concerned persons, and are using the
same for their business. He further stated that the Defendants had also not
returned the laptop provided to them during their employment. It was
earnestly contended that the client list prepared by the Plaintiff is its
proprietary information and, therefore, the Defendants must be restrained
from using the said list and/or approaching the Plaintiff's customers.
8. Mr Mathur further submitted that the Defendants were only
restrained from carrying on the competing business and that too for a
limited period and therefore, the subject clause was reasonable and in
terms of the Agreements, the Plaintiff was entitled to injunctive relief. He
relied upon the decisions of this Court in Diljeet Titus, Advocate v. Alfred
A. Adebare and Others: 2006 (32) PTC 609 (Delhi) and Vogueserv
International Pvt. Ltd. v. Rajesh Gosain & Ors.: 203 (2013) DLT 613, in
support of its contention that the Defendants are liable to be restrained
from approaching the Plaintiff's customers.
9. Mr Santhalia, the learned counsel for the Defendants countered the
arguments advanced on behalf of the Plaintiff. He submitted that the
Defendants did not have any confidential information pertaining to the
Plaintiff. He submitted that names of almost all large customers of the
Plaintiff are advertised on its website and therefore, are in public domain.
He further submitted that business market relating to data recovery and
data migration is not very large and the names of almost all customers
requiring such services are known in the market and can be found on the
internet by using search engines such as google.com.
10. Insofar as the Plaintiff's allegation that the Defendants have not
returned the laptop given to them during the course of their employment
with the Plaintiff is concerned, he submitted that first of all, the machine
was a tablet and not a laptop; and secondly, the Defendants had no
objection in returning the same but had not done so as their dues had not
been cleared. He submitted that there was no confidential or technical data
available on the said tablet which, in fact, was no longer in a working
condition. He further submitted that the software and other tools used by
the Plaintiff for rendering services are not the proprietary software of the
Plaintiff but are licensed software. He also denied that the Defendants had
secreted or stolen any data relating to the remuneration package of other
employees.
11. Mr Santhalia further submitted that the Defendants could not be
restrained from carrying on their business or approaching the customers as
any such restrictive covenant in the Agreements would be void by virtue of
Section 27 of the Indian Contract Act, 1872. In support of its contention,
he relied on the following decisions:
(i) The decision of the Madras High Court in Lister Technologies
Private Limited v Mukundhan Dakshinamurthi & Ors.: 215(5) CTC 830.
(ii) The decision of a Coordinate Bench of this Court in Ambiance India
Pvt. Ltd. V. Shri Naveen Jain: 122 (2005) DLT 421.
(iii) The decision of the Bombay High Court in VFS Global Services
Private Limited v. Mr Suprit Roy: 2008 (118) FLR 419.
(iv) American Express Bank Ltd. v. Ms. Priya Puri: 2006 (110) FLR
1061.
Reasoning and conclusion
12. Before proceeding further, it would be necessary to refer to the
relevant clauses of the Agreements, which are stated to have been breached
by the Defendants. The Plaintiff claims to have entered into similarly
worded "Employee Confidentiality Agreement" and "Confidentiality and
Invention Assignment Agreement" with each of the Defendants. However,
in terms of the Confidentiality and Invention Assignment Agreement,
Defendant no.1 is restrained from carrying on the prohibited activity for a
period of one year while Defendant nos.2 and 3 are proscribed from
carrying on the prohibited activity for a period of two years.
13. The relevant clauses of the said agreements are set out as under:-
"Confidentiality and Invention Assignment Agreement for Employee
Clause 2
2. Confidentiality
a) Definitions "Proprietary Information" is all information and any idea whatever form, tangible or intangible, pertaining in any manner to the business of the Company, or any of its Affiliates, or its employees, clients, consultants, or business associates, which was produced by any employee or consultant of the Company in the course of his or her employment or consulting relationship or otherwise produced or acquired by or on behalf of the Company. All Proprietary Information not generally known outside of the Company's organization, and all Proprietary Information so known only through improper means, shall be deemed ''Confidential Information." By example and without limiting the foregoing definition, Proprietary and Confidential information shall include, but not be limited to:
(1) formulas, research and development techniques, processes, trade secrets, computer programs, software, electronic codes, mask works, inventions, innovations, patents, patent applications, discoveries, improvements, data, know-how, formats, test results, and research projects;
(2) information about costs, profits, markets, sales, contracts and lists of customers, and distributors; (3) business, marketing, and strategic plans; (4) forecasts, unpublished financial information, budgets, projections, and customer identities, characteristics and agreements; and (5) employee personnel files and compensation information.
Confidential Information is to be broadly defined, and includes all information that has or could have commercial
value or other utility in the business in which the Company is engaged or contemplates engaging, and all information of which the unauthorized disclosure could be detrimental to the interests of the Company, whether or not such information is identified as Confidential Information by the Company.
(b) Existence of Confidential Information The Company owns and has developed and compiled, and will develop and compile, certain trade secrets, proprietary techniques and other Confidential information which have great value to its business. This Confidential Information includes not only information disclosed by the Company to me, but also information developed or learned by me during the course of my employment with the Company.
(c) Protection of Confidential Information I will not, directly or indirectly, use, make available, sell, disclose or otherwise communicate to any third party, other than in my assigned duties and for the benefit of the Company, any of the Company's Confidential Information, either during or after my employment with the Company. In the event I desire to publish the results of my work for the Company through literature or speeches, I will submit such literature or speeches to the Managing Director of the Company at least 10 days before dissemination of such information for a determination of whether such disclosure may alter trade secret status, may be highly prejudicial to the interests of the Company, or may constitute an invasion of its privacy. I agree not to publish, disclose or otherwise disseminate such information without prior written approval of the President of the Company. I acknowledge that I am aware that the unauthorized disclosure of Confidential Information of the Company may be highly prejudicial to its interests, an invasion of privacy, and an improper disclosure of trade secrets.
(d) Delivery of Confidential Information Upon request or when my employment with the Company terminates, I will immediately deliver to the Company all copies of any and all materials and writings received from, created for, or belonging to the Company including, but not limited to, those which relate to or contain Confidential Information.
(e) Location and Reproduction I shall maintain at my work station and/or any other place under my control only such Confidential Information as I have a current "need to know." I shall return to the appropriate person or location or otherwise properly dispose of Confidential Information once that need to know no longer exists. I shall not make copies of or otherwise reproduce Confidential Information unless there is a legitimate business need of the Company for reproduction.
(f) Prior Actions and Knowledge I represent and warrant that from the time of my first contact with the Company I held in strict confidence all Confidential Information and have not disclosed any Confidential Information, directly or indirectly, to anyone outside the Company, or used, copied, published, or summarized any Confidential information, except to the extent otherwise permitted in this Agreement.
(g) Third-Party Information I acknowledge that the Company has received and in the future will receive from third parties their confidential information subject to a duty on the Company's part to maintain the confidentiality of such information and to use it only for certain limited purposes. I agree that, during the Period of Employment and thereafter, I will hold all such confidential information in the strictest confidence and not to disclose or use it, except as necessary to perform my obligations hereunder and as is consistent with the Company's agreement with such third parties.
(h) Third Parties I represent that my employment with the Company does not and will not breach any agreements with or duties to a former employer or any other third party. I will not disclose to the Company or use on its behalf any confidential information belonging to others and I will not bring onto the premises of the Company any confidential information belonging to any such party unless consented to in writing by such party.
xxxx xxxx xxxx xxxx
Clause 4
4. Competitive Activity
(a) Acknowledgment I acknowledge that the pursuit of the activities forbidden by Section 4(b) below would necessarily involve the use, disclosure or misappropriation of Confidential Information.
(b) Prohibited Activity To prevent the above-described disclosure, misappropriation and breach, I agree that during my employment and for a period of one (I) year after termination of the Period of Employment, without the Company's express written consent, I shall not, directly or indirectly, (i) employ, solicit for employment, or recommend for employment any person employed by the Company (or any Affiliate); and (ii) engage in any present or contemplated business activity that is or may be competitive with the Company (or any Affiliate) in any state where the Company conducts its business, unless I can prove that any action taken in contravention of this subsection (ii) was done without the use in any way of Confidential Information.
xxxx xxxx xxxx xxxx
Clause 6
6. Termination Obligations
(a) Upon the termination of my relationship with the Company or promptly upon the Company's request, I shall surrender to the Company all equipment, tangible Proprietary Information, documents, books, notebooks, records, reports, notes, memoranda, drawings, sketches, models, maps, contracts, lists, computer disks (and other computer-generated files and data), any other data and records of any kind, and copies thereof (collectively, "Company Records"), created on any medium and furnished to, obtained by, or prepared by myself in the course of or incident to my employment, that are in my possession or under my control.
(b) My representations, warranties, and obligations contained in this Agreement shall survive the termination of the Period of Employment.
(c) Following any termination of the Period of Employment, I will fully cooperate with the Company in all matters relating to my continuing obligations under this Agreement.
(d) In the event that I leave the employment of the Company I hereby grant consent to notification by the Company to my new employer about my rights and obligations under this Agreement.
(e) Upon termination of the Period of Employment, I will execute a Certificate acknowledging compliance with this Agreement in the form reasonably provided by the Company.
Clause 7
7. Injunctive Relief I acknowledge that my failure to carry out any obligation under this Agreement, or a breach by me of any provision herein, will constitute immediate and irreparable damage to the Company, which cannot be fully and adequately compensated in money damages and which will warrant preliminary and other injunctive relief, an order for specific performance, and other equitable relief. I further agree that no bond or other security shall be required in obtaining such equitable relief, and I hereby consent to the issuance of such injunction and to the ordering of specific performance. I also understand that other action may be taken and remedies enforced against me.
Employee Confidentiality Agreement
1. Confidential Information
I agree that during and after my term of employment with the company:
1.1 I shall keep secret all confidential and proprietary information and not reveal or disclose it to anyone outside of the Company, except with the Company's prior written consent;
1.2 I shall not make use of any of such confidential and proprietary information for my own purposes or the benefit of anyone other than the Company; and 1.3 I shall deliver promptly to the Company, upon the termination of my employment and at any time the Company may so request, all memoranda, notes, records and other documents (and all copies thereof) constituting or relating to such confidential and proprietary information which I may then possess.
2. Enforcement
I agree that if I commit a breach of any of the provisions of paragraph 1, the Company shall have the right to enforce this Agreement in any court having equity jurisdiction, I acknowledge and agree that any such breach of this Agreement by me will cause irreparable injury to the Company and that money damages will not provide an adequate remedy to the Company, In addition, the Company shall have any other rights and remedies available at law or in equity.
3. Non-Disclosure
I understand that this Agreement does not and will not prevent me from working for any other employer subsequent to the termination of my employment with the Company as long as I DO NOT use or disclose any such confidential and proprietary information."
14. The expression 'Confidential Information' and 'Proprietary
Information' is defined in very wide terms in the Confidentiality and
Invention Assignment Agreement. However, information which is
otherwise available in public domain cannot be considered as confidential
information and no injunction restraining the use of such information can
be issued.
15. Although, the Plaintiff has made allegations that the Defendants
have copied the data base of the Plaintiff, there is no evidence to remotely
indicate that any particular data base of the Plaintiff has been removed or
has been copied by the Defendants. The only grievance of the Plaintiff
appears to be that the Defendants have approached the Plaintiff's
customers. In this regard, Mr Santhalia, the learned counsel for the
Defendants submitted that the names of customers requiring data recovery
services or other services relating to data are in public domain and can also
be found from using search engines on the net. This contention was not
countered by the learned counsel for the Plaintiff. However, he submitted
that even though the names of the customers and/or persons looking for
services may be available in public domain, the contact details of the
concerned persons would not be easily ascertainable. Even assuming the
same to be true, the Defendants cannot be restrained from approaching the
customers since the identity of the customers is known. Indisputably, the
Defendants could on their own also find out the details of the relevant
persons. In such a situation, an injunction interdicting use of a client list -
the existence of which is also in dispute - would be an exercise in futility
and enforcement of which would be impossible.
16. The fact that the Defendants have approached some of the Plaintiff's
customers does not in the given facts establish that the Defendants are
using any proprietary information of the Plaintiff. The Defendants also
cannot be prevented from using the experience and knowledge which is
gained by them during the course of employment with the Plaintiff.
Although, the Plaintiff had alleged that the Defendants have removed the
laptop, it was clarified by the learned counsel for the Defendants that the
Defendants had not returned the tablet (and not laptop as claimed by the
Plaintiff) provided by the Plaintiff to them for the reason that the dues of
the Defendants had not been settled by the Plaintiff. It was further pointed
out that the Defendants have filed two suits titled Rakesh Kumar v. Stellar
Information Technology Pvt. Ltd: Suit No.219 of 2016 and Anish Kumar
v. Stellar Information Technology Pvt. Ltd: Suit No. 68 of 2016 in the
District Courts at Tis Hazari for claiming their dues and had already
indicated that they were willing to return the tablet in question provided the
dues of the Defendants were settled.
17. It is also not disputed by the learned counsel for the Plaintiff that the
Defendants are not technically qualified and/or were not involved in the
technical operations. In these circumstances, it would be difficult to accept
that the Defendants secreted any technical process and/or would have
removed or copied any information relating to any technical process. In
any event, the Plaintiff has not been able to establish or indicate its
proprietary right on any software or technical process which is being used
by the Defendants. On the contrary, it is not disputed that the software used
by the Plaintiff was licensed software and not the proprietary software of
the Plaintiff.
18. It is thus, seen that the Plaintiff's case is essentially not one of
infringement of copyright but one for enforcement of a non-compete
clause. The Plaintiff claims that the Defendants are obliged not to carry on
competing activity for the specified period after termination of their
employment (one year in case of Defendant no.1 and two years in case of
Defendant nos. 2 & 3). The aforesaid contention is premised on the basis
of clause 4 of the Confidentiality and Invention Assignment Agreement.
However, a closer examination of the aforesaid clause indicates that there
is an inbuilt exception to the restriction to not to carry on any competitive
activity; and that exception is where an employee can prove that he has
carried on the business activity without using of any confidential
information.
19. In the present case, it is not disputed that the names of the customers
seeking data recovery services are well-known and in public domain.
Therefore, the Defendants cannot be restrained from approaching the
customers only on the allegation that the Defendants are aware of the
names of the Plaintiff's customers.
20. The learned counsel for the Plaintiff had submitted that the
expression 'confidential information' is very wide and thus, it would not be
practically impossible for the Defendant to establish that they were not
using the confidential information in the context of their business.
Consequently, the Defendants could not be permitted to carry on any
competing business. In my view, this contention is also bereft of any merit
as by expanding the width of the expression 'confidential information' to
include information which is in public domain, the Plaintiff is not seeking
protection of proprietary or confidential information, but is essentially
seeking a restraint on trade. Plainly, if the expression of 'confidential
information' is read in the manner as suggested by the Plaintiff, clause
4(b)(ii) of the Confidentiality and Invention Assignment Agreement for the
Employee would in effect work as a covenant in restraint of trade and,
therefore, would be void by virtue of Section 27 of the Indian Contract Act,
1872.
21. The decision in the case of Diljeet Titus (supra) is wholly
inapplicable in the facts of this case. In that case the issue was whether the
copyright in the database - which included a client list and was admittedly
copied by the defendants - vested with the defendants as they had worked
on it or whether the same belonged to the plaintiff. The court held that
"The mere fact that defendants would have done work for such clients
while being associated with the plaintiff would not give them the right to
reproduce the list and take it away" and therefore, restrained the
defendants from using the same. Even so, the court clarified that "it is
possible that a part of this information is retained in the memory of the
defendants and if that is utilized no grievance can be made in this behalf.
This would, however, be different from a copy made of the list.". The
decision in Vogueserv International Pvt. Ltd. (supra) also turned on the
issue of copyright. There is no dispute that the Defendants could be
restrained from using the copyright material, but clearly, they cannot be
restrained from using the material which is in public domain and from
carrying on competing business after their employment with the Plaintiff
has ceased.
22. The contention that the restriction to carry on competing business is
for a limited time and is therefore, reasonable and consequently,
enforceable cannot be accepted. Once it is held that in the guise of a
confidentiality clause, the Plaintiff is attempting to enforce a covenant in
restraint of trade, the same must be held to be void. As explained by Justice
A.P. Sen in his concurring judgement in Superintendence Company of
India (P) ltd. vs Krishan Murgai: (1981) 2 SCC 246, a covenant in
restraint of trade, whether partial or not is void by virtue of section 27 of
the Indian Contract Act, 1872; the question whether a restriction is
reasonable or not is relevant only if the case falls within the exception to
section 27. The relevant extract of the said judgement are reproduced
below:
"26. Now, so far as the present case is concerned, the law is to be found in section 27 of the Contract Act 1872, which reads:
"27. Agreement in restraint of trade void-Every agreement by which any one is restrained from exercising a lawful profession, trade or business of any kind is to that extent void.
Exception: One who sells the goodwill of a business may agree with the buyer to refrain from carrying on a similar business, within specified local limits, so long as the buyer or any other person deriving title to the goodwill from him, carries on a like business therein, provided that such limits appear to the Court reasonable, regard being had to the nature of the business."
The section is general in terms, and declares all agreements in restraint void pro tanto, except in the case specified in the exception.
27. The question whether an agreement is void under section 27 must be decided upon the wording of that section. There is nothing in the wording of section 27 to suggest that the principle stated therein does not apply when the restraint is for a limited period only or is confined to a particular area. Such matters of partial restriction have effect only when the fact fall within the exception to the section.
28. A contract, which has for its object a restraint of trade, is
prima facie, void. Section 27 of the Contract Act is general in terms and unless a particular contract can be distinctly brought within Exception 1 there is no escape from the prohibition. We have nothing to do with the policy of such a law. All we have to do is to take the words of the Contract Act and put upon the meaning which they appear plainly to bear. This view of the section was expressed by Sir Richard Couch C.J. in celebrated judgment in Madhub Chunder v. Rajcoomar Doss [1874] Beng L. R. 76 at pp. 85-86 laying down that whether the restraint was general or partial, unqualified or qualified, if it was in the nature of a restraint of trade, it was void."
23. In Wipro Limited v. Beckman Coulter International S.A.: 131
(2006) DLT 681, a Coordinate Bench of this Court, after referring to
several judgements, summarised the law on the issue as under:
"47. After a review of all the decisions of the Supreme Court and the High Courts, including this Court, the following points become clear:
1) Negative covenants tied up with positive covenants during the subsistence of a contact be it of employment, partnership, commerce, Page 2704 agency or the like, would not normally be regarded as being in restraint of trade, business of profession unless the same are unconscionable or wholly one-sided;
2) Negative covenants between employer and employee contracts pertaining to the period post termination and restricting an employee's right to seek employment and/or to do business in the same field as the employer would be in restraint of trade and, therefore, a stipulation to this effect in the contract would be void. In other words, no employee can be confronted with the situation where he has to either work for the present employer or be forced to idleness;
3) While construing a restrictive or negative covenant and for determining whether such covenant is in restraint of trade, business or profession or not, the courts take a stricter view in employer-employee contracts than in other contracts, such as partnership contracts, collaboration contracts, franchise
contracts, agency/distributorship contracts, commercial contracts. The reason being that in the latter kind of contracts, the parties are expected to have dealt with each other on more or less an equal footing, whereas in employer-employee contracts, the norm is that the employer has an advantage over the employee and it is quite often the case that employees have to sign standard form contracts or not be employed at all;
4) The question of reasonableness as also the question of whether the restraint is partial or complete is not required to be considered at all whenever an issue arises as to whether a particular term of a contract is or is not in restraint of trade, business or profession"
24. Similar views are also expressed in the decisions referred to by Mr
Santhalia.
25. In view of the aforesaid, the application is dismissed and the interim
order passed on 08.06.2016 is vacated.
VIBHU BAKHRU, J AUGUST 29, 2016 RK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!