Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tumlare Software Services ... vs Mr. Anurag Mahajan & Others
2019 Latest Caselaw 5636 Del

Citation : 2019 Latest Caselaw 5636 Del
Judgement Date : 15 November, 2019

Delhi High Court
Tumlare Software Services ... vs Mr. Anurag Mahajan & Others on 15 November, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                          Decided on:15th November, 2019

+                            CS(OS) 660/2017

       TUMLARE SOFTWARES PVT. LTD               ..... Plaintiff
               Represented by: Mr. Ajay Bhargava, Mr. Arvind Kr.
                               Ray, Mr. Karan Gupta, Advocates
                    versus

       MR. ANURAG MAHAJAN & ORS.               ..... Defendant
               Represented by: No Appearance Given

+                     CS(OS) 662/2017

       TUMLARE TRAVELS PVT. LTD                ..... Plaintiff
               Represented by: Mr. Ajay Bhargava, Mr. Arvind Kr.
                               Ray, Mr. Karan Gupta, Advocates.
                    versus

       MR. ANURAG MAHAJAN & ORS.                           ..... Defendant

                      Represented by:   No Appearance Given
CORAM:
HON'BLE MS. JUSTICE MUKTA GUPTA

MUKTA GUPTA, J. (ORAL)

1. By the present two suits, the plaintiffs seek decree against defendant for recovery of ₹ 5,37,51,906/- and ₹ 7,42,23,500/- with interest @ 18% per annum to be passed in favour of the plaintiffs.

2. Summons in the present suit were issued on 11th December 2017. The defendants were granted several opportunities to file their written statements, last of which being on 26th April 2018 whereby they were directed to file their written statements within two weeks. Defendants did

not file their written statement, therefore, right of Defendant No. 1 to 3 to file written statement was closed vide order dated 13th November 2019.

3. Case of the plaintiffs is that they are Private Limited Companies and are wholly owned subsidiaries of Tumlare Corporation A/S, a company incorporated under the laws of Denmark. Defendant No. 1, Mr. Anurag Mahajan, is the ex-employee and was appointed as the Director of the said companies vide employment agreement dated 31st January 1999. Defendant No. 2, Mrs. Anu Mahajan, is the wife of Defendant No. 1 while Defendant No. 3, Mr. Dharam Pal Mahajan is his father.

4. The Defendant No. 1 was responsible for running affairs of the Plaintiff companies according to the activity plan and job description, and he was also performing the responsibilities of the Chief Accountant and was the sole-in-charge of the accounting and finance book keeping functions of the plaintiff. He was further entrusted with the assets of the plaintiff and was also bound to perform his duties in the interest of the plaintiff.

5. Further, the plaintiffs appointed an accounts executive named Rahul Rawat in June 2016 to assist and support the Defendant No. 1 in reporting Plaintiff's financial transactions into the global accounting software that is AX. However, he was not given the access to Tally and his role was only limited to recording the daily transactions level data in AX on the basis of day book provided to him by Defendant No. 1 from Tally.

6. In the months of March-April,2017, the Plaintiffs became aware about the involvement of Defendant No. 1 in malpractices and financial irregularities for embezzlement of funds from bank accounts of the Plaintiffs to his personal bank account. Further a discussion was initiated

by the Plaintiffs with Defendant No. 1 wherein, upon being confronted he admitted that he was involved in such malpractices.

7. On 5th May 2017 a meeting was held between the parties wherein Defendant No. 1 while admitting to have committed financial illegalities of around ₹3 crores issued a confession Letter duly signed by him which was witnessed by Defendant No. 2 and 3, letter signed by Defendant No. 1 wherein a request was made by him to the Plaintiff for adjustment of his salary and gratuity of April 2017 towards the embezzled amounts, letter signed by Defendant No. 1 whereby he enclosed eight postdated cheques for a total of ₹ 2.70 lakhs towards repayment of embezzled amounts, and resignation letter dated 5th May 2017.

8. Plaintiffs, in order to unearth the illegalities committed by the Defendant No. 1, appointed Deloitte Touche Tohmatsu India LLP for investigation into the books of accounts of the Plaintiff vide letter of engagement dated 25th May 2017. In furtherance a report was submitted by the LLP for the period of 1st January 2011 to 30th April 2017 whereby various misdoings, misconduct and criminalities committed by Defendant no. 1 came into light.

9. The detailed modus-operandi of Defendant No. 1 was found to be as under:

a. It was discovered from the bank statement of Defendant No. 1 for the period of 1st January 2011 to April 2017 that various payment transaction made to defendant no. 1 were not recorded in the bank books maintained in Tally. The breakdown of ₹ 94,19,410/- which were transferred from Punjab National Bank account of Tumlare Software Services Pvt. Ltd. bearing no. 3072002100081981 and ₹58,335,600 from the Citibank account of Tumlare Travels Pvt. Ltd.

bearing no. 0344277001 that were not recorded in books of accounts of plaintiff are as under:

                       Period        Punjab      National   Citi Bank
                                     Bank
                                                            Bearing no
                                     bearing       no.
                                     3072002100081981       0344277001

                       2012          -                      ₹ 2,355,000

                       2013          -                      ₹ 1,733,000

                       2014          -                      ₹ 10,972,000

                       2015          -                      ₹ 8,200,000

                       2016          -                      ₹ 23,685,600

                       2017          9,419,410              ₹ 11,390,00

                       Total         9,419,410              ₹ 58,335,600



Payments were made by the Defendant no. 1 through online banking facility of PNB with Plaintiff's Account, credentials of which were only known to him. The amount of ₹49,459,600 and ₹8,866,000 were transferred via NEFT and cheque respectively from the Citibank account.

b. Defendant No. 1 fraudulently made several payment transactions to himself and recorded the same as payment of statutory liabilities such as tax deducted at source, employee provident fund, etc. in the books of accounts. The money transferred to Defendant No. 1 recorded as statutory payments in the books of accounts of the Tumlare Software Pvt. Ltd. aggregating to ₹1,43,29,496/- and ₹12,90,900 in books of accounts of Tumlare travels Pvt. Ltd are as follows:

Nature of Purported Year Plaintiff- PNB Plaintiff- Citibank Transaction from Account No. (₹) account of Tumlare 3072002100081981 Software Pvt. Ltd. 0302297231

Advance Tax 2012 - 4,75,000

Advance Tax 2013 - 13,00,000

Advance Tax 2014 - 23,90,680

Advance Tax 2015 - 11,81,520

Provident Fund 2016 - 19,79,828

TDS 2016 13,20,410 -

           TDS                  2017            7,23,910                -

           Total                                2,044,320               7,327,028



           Nature     of    Purported    Year               Plaintiff- Citibank (Rs.)
           Transaction from account of
           Tumlare Travels Pvt. Ltd.                        0344277001

           Advance Tax                   2012               1,50,000

           Advance Tax                   2013               3,35,000

           Advance Tax                   2014               4,30,940

           Advance Tax                   2015               11,81,520

           Provident Fund                2016               3,74,960

           TDS                           2016               -

           TDS                           2017               -

           Total                                            1,290,900



The aforementioned statutory payments which were made through NEFT and cheques, were not made to the concerned government authorities when they were recorded in the books. Certain transactions were shown as payment to Defendant No. 1 towards Provident Fund and Tax Deducted at Source, that is the accounting entry was recorded as payment of statutory liabilities and not as payment of amounts to Defendant. Further, four payment transactions from Plaintiff's Citibank Account bearing no.

0302297231 amounting to ₹49,58,148/- were recorded as lesser amount that is ₹15,39,326/-.

c. Plaintiff, Tumlare Software Services Pvt. Ltd., further discovered a total of 37 transactions of a lesser value, in its bank statements Citibank account bearing no. 0302297231 for transfer of money to Defendant No. 1 that is wrongful payment transactions aggregating to ₹240,44,912/- were recorded as ₹6,66,912/- as shown below:

Amount Amount as recorded Excess No. of per Bank in books Payment Period Nature Transactions statement of (C=A-B) (in (A) (in ₹) accounts ₹) (B) (in ₹) 2011 1 ERA 70,500 7,500 63,000 2012 2 ERA 141,000 15,000 126,000 2014 4 ERA 828,900 39,900 789,000 2015 3 ERA 1,456,760 56,760 1,400,000 2016 6 ERA 5,128,160 128,160 5,000,000 2017 3 ERA 3,069,120 69,120 3,000,000 Total ERA: 10,694,440 316,440 10,378,000 Interest 2014 2 901,953 1,953 900,000 Redemption Interest 2015 5 1,701,855 1,855 1,700,000 Redemption Total Interest Redemption: 2,603,808 3,808 2,600,000 2015 1 Other 641,271 41,271 600,000 2016 9 Other 7,985,393 185,393 7,800,000 Total Others: 8,626,664 226,664 8,400,000 2016 Advance 2,120,000 120,000 2,000,000 Total 37 24,044,912 666,912 23,378,000

Cheques were issued for the abovementioned payments by Defendant No.1 and were signed by Puneet Dahiya, Managing Director of Plaintiff. It is averred by Plaintiff that the amounts were modified by the Defendant No. 1 after signing of the cheques by the Managing Director. Further, the Defendant No. 1 was also not entitled to receive ERA.

d. The plaintiff, Tumlare Travels Pvt. Ltd., discovered three transactions in the bank statements for illegal transfer of amounts to Defendant No. 1 which were recorded as fund transfer of ₹15,00,000 for payment transaction of ₹17,32,000 which are shown below.

    Period   Mode    From                     To                           Amount (in ₹)





     2013      Cheque   Tumlare Travels Pvt. Ltd   Tumlare        Software    500,000
                       - Citibank A/c             Services Pvt. Ltd- J&K
                                                  Bank A/c

    2014      Cheque   Tumlare Travels Pvt. Ltd   Tumlare        Software    750,000
                       - Citibank A/c             Services Pvt. Ltd- J&K
                                                  Bank A/c

    2015      Cheque   Tumlare Travels Pvt. Ltd   Tumlare        Software    250,000
                       - Citibank A/c             Services Pvt. Ltd- J&K
                                                  Bank A/c

    Total                                                                    1,500,000




       e.    Plaintiff also discovered certain transactions in the bank

statements representing withdrawal of cash from the bank accounts but the same were not recorded in the bank books by Plaintiff in Tally which are as under:

Period Tumlare Software Services Pvt. Tumlare Travels Pvt.

                          Ltd. (Citibank Account) (₹)       Ltd. (Citibank Account)
                                                            (₹)

            2011          175,000                           450,000

            2012          -                                 1,060,000

            2013          200,000                           2,120,000

            2014          100,000                           1,325,000

            2015          -                                 2,950,000

            2016          -                                 3,910,000

            2017          -                                 750,000

            Total         475,000                           12,565,000




Furthermore, Plaintiff, also discovered various transactions amounting to ₹78,75,500/- recorded as ₹21,75,000/- which indicates unrecorded cash withdrawal of ₹57,00,000/- from accounts of Tumlare Software Services Pvt. Ltd. and transactions amounting to ₹5,15,500/- recorded as ₹2,15,000/- which indicates unrecorded cash

withdrawal of ₹3,00,000/- from Tumlare Travels Pvt. Ltd. as shown below:

Period No. of Cash withdrawn Cash withdrawal Excess Transactions as per Bank recorded in books payment statement (A) of accounts (B) (C=A-B)

Tumlare Software Services Pvt. Ltd.

       2014       13               2,550,000          650,000             1,900,000

       2015       5                625,000            525,000             100,000

       2016       12               2,800,000          600,000             2,200,000

       2017                        1,900,000          400,000             1,500,000

       Total      38               7,875,000          2,175,000           5,700,000

       Tumlare Travels Pvt. Ltd.

       2012       2                65,000             65,000              -

       2014       2                150,000            100,000             50,000

       2017       2                300,000            50,000              250,000

       Total      4                515,000            2,15,000            300,000




10. Plaintiff Company also filed a complaint against Defendant No. 1 before the Economic Offences Wing but the FIR was not registered.

Thereafter, on 24th November 2017, the Plaintiff moved an application under Section 156(3) Cr.P.C before the court of Ld. CMM, Patiala House seeking registration of FIR.

11. Further, when the Plaintiffs contacted the Defendants for encashment of postdated cheques issued by him and his wife, the Plaintiffs were informed that the balance in bank accounts of Defendant No. 1 and 2 was insufficient which indicates the malafide intentions of the Defendants.

12. Plaintiff does not press the prayers (B) and (D). Hence no decree in terms of prayer (B) and (D) can be passed.

13. From the pleadings of the Plaintiff, the Plaintiffs have made out their case that Defendant No. 1 committed illegalities and fraudulently made payments from the accounts of Plaintiffs to his personal account. He also misappropriated entries in the books of accounts, altered the cheque amounts and also made fraudulent online transfer of money to his personal accounts.

14. Consequently, CS(OS) 660/2017 is decreed in favour of the plaintiff therein and against the defendant No.1 directing the defendant No.1 to pay a sum of ₹5,37,51,906/- with an interest @12% from the date of decree till the date of actual payment and CS(OS) 662/2017 is decreed in favour of the plaintiff therein and against the defendant No.1 directing the defendant No.1 to pay a sum of ₹7,42,23,500/- with an interest @12% from the date of decree till the date of actual payment.

15. Suits are disposed of. Decree sheets be drawn accordingly. I.A. Nos. 14645/2017, 14646/2017, 8682/2018 in CS(OS) 660/2017 I.A. Nos. 14688/2017, 14689/2017, 8698/2018 in CS(OS) 662/2017 Applications are disposed of as infructuous.

(MUKTA GUPTA) JUDGE NOVEMBER 15, 2019 'sk'

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter