Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Jan Linssen vs State By Jayanagar Police Station
2024 Latest Caselaw 5913 Kant

Citation : 2024 Latest Caselaw 5913 Kant
Judgement Date : 28 February, 2024

Karnataka High Court

Mr Jan Linssen vs State By Jayanagar Police Station on 28 February, 2024

Author: K.Natarajan

Bench: K.Natarajan

                         1




IN THE HIGH COURT OF KARNATAKA AT BENGALURU

  DATED THIS THE 28TH DAY OF FEBRUARY, 2024

                    BEFORE

      THE HON'BLE MR JUSTICE K.NATARAJAN

      CRIMINAL PETITION NO.8458 OF 2023

                CONNECTED WITH
      CRIMINAL PETITION NO.8928 OF 2023

                CONNECTED WITH
      CRIMINAL PETITION NO.10970 OF 2023

 IN CRIMINAL PETITION NO. 8458 OF 2023
 BETWEEN:
    SRI. MANESH V S
    S/O SRI. SIVAN PALLAI,
    AGED ABOUT 47 YEARS,
    MANAGING DIRECTOR,
    ARS, TRAFFIC AND TRANSPORT,
    TEC NO.-1131-135 NILA,
    TECHNO PARK, TRIVANDRUM,
    THIRUVANANTHAPURAM CITY,
    KERALA - 695 581.
                                     ...PETITIONER
 (BY SRI. SUDHARSHAN L., ADVOCATE)
 AND:
 1 . STATE BY JAYANAGAR POLICE STATION
     REPRESENTED BY STATE PUBLIC PROSECUTOR,
     HIGH COURT, BENGALURU,
     BENGALURU - 560 001.
 2.   SRI. RAMANJULU NAIDU,
      S/O VENKATARAMANA,
                         2




     AGED ABOUT 45 YEARS,
     M/S ALLIANCE GLOBAL SYSTEM SOLUTIONS,
     NO.34, 31ST A CROSS, 7TH BLOCK,
     JAYANAGAR,
     BENGALURU CITY - 560 011.
                                     ...RESPONDENTS
(BY SMT. K.P.YASHODHA, HCGP FOR R1/STATE;
    SRI. N. ADINARAYANA REDDY, ADVOCATE FOR R2)

     THIS CRIMINAL PETITION IS FILED UNDER
SECTION 482 OF CR.P.C. PRAYING TO QUASH THE FIR
IN CR.NO.236/2023 BY THE JAYANAGAR POLICE
STATION, BENGALURU AND PENDING ON THE FILE OF IV
ADDITIONAL CMM COURT AT BENGALURU, FOR THE
OFFENCE P/U/S 120B, 406, 415, 417, 418 AND 420 OF
IPC.

IN CRIMINAL PETITION NO. 8928 OF 2023
BETWEEN:

   RASMEET SINGH KOHLI
   S/O MS KOHLI,
   AGED ABOUT 48 YEARS,
   MANAGING DIRECTOR OF
   ENVOYS ELECTRONICS PVT LTD.,
   HAVING OFFICE AT NO.482,
   PHASE-V, GURGAON, NCR DELHI,
   HARYANA - 122 016,
   MOB: NO.9811119020,
   EMAIL NO. [email protected]

   (R/AT 39/21, DLF PHASE-3,
   NOLTHUPUR (67)NOTHUPUR
   GURGOAN, HARYANA - 122 002)
                                    ...PETITIONER
(BY SRI. DHANUSH M., ADVOCATE)

AND:
1 . THE STATE OF KARNATAKA
                         3




     THROUGH THE STATION HOUSE OFFICER,
     JAYANAGAR POLICE STATION,
     BENGALURU - 560 011.
     REPRESENTED BY ITS SPP,
     HIGH COURT BUILDING.

2.   MR. RAMANJULA NAIDU
     AGED ABOUT 45 YEARS,
     PARTNER M/S ALLIANCE GLOBAL SYSTEMS
     SOLUTIONS,
     HAVING OFFICE AT NO.34,
     1ST FLOOR, 31ST A CROSS, 7TH BLOCK,
     JAYANAGAR, BENGALURU CITY,
     KARNATAKA - 560 011.
                                     ...RESPONDENTS
(BY SMT. K.P.YASHODHA, HCGP FOR R1/STATE;
    SRI. N. ADINARAYANA REDDY, ADVOCATE FOR R2)

     THIS CRIMINAL PETITION IS FILED UNDER
SECTION 482 OF CR.P.C. PRAYING TO QUASHING IN
RESPECT     OF   THE    PETITIONER   THE     (i)
COMPLAINANT/RESPONDENT NO.2 DATED MARCH O3,
2023 REGISTERED AS PCR 2746/2023 BEFORE THE 4TH
A.C.M.M, BENGALURU.

IN CRIMINAL PETITION NO. 10970 OF 2023

BETWEEN:

     MR. JAN LINSSEN
     CEO,
     AGED ABOUT 46 YEARS,
     M/S ARS TRAFFIC AND TRANSPORT
     TECHNOLOGY (INDIA PVT. LTD.,)
     OFFICE AT NO. 1131-135 NILA,
     TECHNO PARK,
     TRIVANDRUM,
     THIRUVANANTHAPURAM CITY,
                          4




     KERALA - 695 581.

     ALSO AT:
     B.V. NETHERLANDS, P.O.BOX 85911.
     2508 CP, DEN HAAG,
     NETHERLANDS.
                                        ...PETITIONER
(BY SRI. SUDARSHAN L., ADVOCATE)
AND:

1.   STATE BY JAYANAGAR POLICE STATION,
     REPRESENTED BY STATE PUBLIC PROSECUTOR,
     HIGH COURT, BENGALURU,
     BENGALURU - 560 001.

2.   SRI. RAMANJULU NAIDU,
     S/O VENKATARAMANA,
     AGED ABOUT 45 YEARS,
     M/S ALLIANCE GLOBAL,
     SYSTEM SOLUTIONS,
     NO.34, 31ST A CROSS,
     7TH BLOCK, JAYANAGAR,
     BENGALURU CITY - 560 011.
                                    ...RESPONDENTS
(BY SMT. K.P.YASHODHA, HCGP FOR R1/STATE;
    SRI. N. SOMASHEKAR, ADVOCATE FOR R2)

     THIS CRIMINAL PETITION IS FILED UNDER
SECTION 482 OF CR.P.C. PRAYING TO QUASH THE FIR
IN CR.NO.236/2023 OF JAYANAGAR POLICE STATION,
BENGALURU AND PENDING ON THE FILE OF IV
ADDL.C.M.M., BENGALURU FOR THE OFFENCE P/U/S
120B, 406, 415, 417, 418 AND 420 OF IPC

     THESE CRIMINAL PETITIONS HAVING BEEN HEARD
AND RESERVED FOR ORDERS ON 20.02.2024 THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:
                               5




                              ORDER

Crl.No.10970/2023 is filed by the

petitioner/accused No.1, Crl.P.no.8458/2023 filed by the

petitioner/accused No.2, and Criminal.P.No.8928/2023

filed by the petitioner/accused No.3 under Section 482 of

Cr.P.C., for quashing the FIR in Crime No.236/2023

registered by the Jayanagar Police station, Bengaluru for

the offences punishable under Sections 120(B), 406, 415,

417, 418 and 420 of IPC.

2. Heard the arguments of learned counsel for the

petitioners and learned counsel for respondent No.2 and

learned HCGP for the State.

3. The case of the prosecution is that on the

complaint filed by the respondent No.2, under Section

200 of Cr.P.C., before the IV ACMM, Bengaluru in PCR

No.2746/2023 and got it referred to the police under

Section 156(3) of Cr.P.C. In turn, the police registered

the FIR. It is alleged by the complainant that himself and

one Syed Akbar Riza Wasti are partners of a firm namely

M/s.Alliance Global Systems and Solutions (AGS. The

complainant and one Syed Akbar Riza Wasti, were into

business of system integration, Digital infra and smart

city solution for industrial, public/government and

commercial sectors. M/s.ARS Traffic and Transport

Technology (India) Pvt., Ltd., represented by accused

Nos.1 and 2 who are the principal contractors. The

accused No.2 is Managing Director with intention to cheat

and wrongful gain approached the complainant company

for investment in the execution of the said project and a

partnership agreement was entered on 19.3.2019, which

was signed by accused No.2 on behalf of M/s.ARS Traffic

and Transport Technology (India) Pvt., Ltd. The accused

No.1 was guarantor, the accused Nos.1 and 2 have paid

Rs.1 crore as advance believing the representation. The

complainant and his partner were investees and

executing the project. The accused Nos.1 and 2 agreed

to pay the amount for the work carried out by the

complainant's firm when it was completed in terms of the

agreement.

4. It is further alleged that the complainant firm

invested in the form of money, material and manpower

etc., to the tune of Rs.8,37,14,192.12/- for material and

civil work. The accused Nos.1 and 2 certified the same.

The completion certificate was also issued. The

complainant's firm prepared the invoices and after

deduction of the advance amount, the accused had to

pay Rs.7.73 crores. When the complainant demanded

the amount from the accused, they postponed the

payment. The accused No.3 is the Managing Director of

M/s.Envoys Electronic Pvt., Ltd., Delhi. The complainant,

believing the reprehension in terms of agreement, placed

orders to the accused No.3 . The complainant issued the

cheque for security. The accused No.3 received the

entire amount for supply of goods. The accused Nos.1

and 2, cheated and defrauded the complainant in

collusion with the accused No.3. Even though accused

No.3 received the money for supply of the materials, the

accused No.3 filed the criminal case against the

complainant and his partner to harass them. But, when

the complainant insisted for the payment, the accused

No.2 terminated the contract on 9.9.2019. The accused

had to make full payment.

5. It is further alleged that on 18.1.2020, the

complainant issued demand notice to the accused Nos.1

and 2 as per the Envoys in terms of the agreement as

they terminated the contract . The accused No.2 invited

the complainant for verification of the invoices to

Trivandrum on 24.2.2020. The complainant and his

partner and accused No.2 entered into Memorandum of

Understanding for payment and settlement. However,

with intention to cheat the complainant, they induced the

accused No.3 to file false case against complainant at

Gurugram and FIR also was filed against the complainant

by accused No.3. After having settlement on 24.2.2020,

the accused required to pay Rs.7.37 crores to the

complainant. The accused No.1 is main beneficiary . The

accused No.3 received money, after supplying the goods

but in collusion with accused Nos.1 and 2 filed complaint

against him and his partner. Thereby, they committed

criminal breach of trust and cheating. Hence, prayed for

taking action. The police registered FIR, which is under

challenge.

6. Learned counsel for the petitioner has seriously

contended that the dispute between the parties are civil

in nature. The agreement was entered into parties at

Trivandrum, Kerala. The work entrusted to the

complainant for Smart city project for Surat in Gujarat.

There was pre-termination of the notice by the accused

persons dated 9.9.2019 itself. Therefore, the case is

totally civil in nature. Apart from that, Bengaluru court

has no jurisdiction to entertain any complaint, since the

agreement was entered into between the parties at

Trivandrum and work entrusted and executed by the

complainant at Surath. Therefore, the complaint is not

maintainable in Bengaluru either before the Police or the

Magistrate.

7. The accused No.3 already filed complaint

against the respondent No.2, apart from a civil case and

138 of Negotiable Instruments Act, 1881, (hereinafter

referred to as "NI Act") at Gurugram. As a counter blast

the complainant filed this case against the petitioner.

There was agreement between accused Nos.1 and 2 and

3 and they have settled their issues in criminal case

before the Gurugram court. The accused No.3

undertaken to withdrawn the complaint against the

complainant and filed petition under Section 482 of

Cr.P.C, the petition filed by the High court of Allahabad.

Therefore, the FIR and the complaint is not sustainable.

Hence, prayed for quashing the same.

8. Learned counsel for the accused No.3 also taken

similar contention and filing of the complaint against the

complainant under Section 138 of NI Act and 420 of IPC

which is pending before the Gurugram Court. Hence,

prayed for allowing the petition.

9. Per contra, learned counsel for the respondent

No.2 has contended the complainant was sub-contractor

with accused NoS.1 and 2. They have to pay Rs.8.37

crores to the complainant, but they have cheated, but he

has filed complaint against the respondent for recovery of

the money before the Commercial court. There is no

jurisdiction fixed in the agreement. The complainant

carried out the work. Therefore, the amount was payable

by the petitioners. Though the contract was terminated

in 2019, but notice was given in the year 2020. Hence,

the matter is required for investigation.

10. Learned HCGP also contended the

Memorandum of Understanding was executed at

Trivandrum, the complainant company is at Bengaluru.

If the court allowed to investigate the matter, the police

will investigate the case.

11. Having heard the arguments, perused the

records, on perusal of the records, which reveals the

petitioners/accused Nos.1 and 2, took up the sub

contract for Surath Smart City Development Ltd., and

entered into agreement through Memorandum of

Understanding with the complainant firm, for supply of

goods, men and materials. The respondent said to have

performed their contractual work under the agreement.

However, the respondent No.2 and his partner also

placed orders with the accused No.3 for supply of some

goods and he said to be repaid the same. It is an

admitted fact, the accused Nos.1 and 2 paid Rs.1 crore to

respondent No.2 under the agreement (Memorandum of

Understanding dated 9.3.2019). It is also admitted fact,

the contract was terminated by the accused Nos.1 and 2

on 19.9.2019 and a legal notice was issued. The

respondent also claimed Rs.7.37 crores as balance for

the petitioner and it is also an admitted fact, the

petitioner have filed commercial suit against the

respondent for recovery of 12 crores in commercial suit

No.200204/2021 pending before the Commercial court

Trivandrum. The respondent has not yet appeared in

that said case.

12. It is also an admitted fact, the partnership

agreement dated 19.3.2019 was entered into between

accused Nos.1 and 2 and the respondent No.2 at

Trivandrum, and as per the said agreement clause 8

which refers as under;

"This agreement shall be governed by and interpreted in accordance with the laws in India. The courts of Mumbai shall have exclusive jurisdiction to settle any dispute which may arise between the parties".

Further, the agreement provides the right of termination

that

"The termination right also mentioned at clause 14 where the parties can terminate any case of prohibited payments etc., The parties are entitled for termination of the engagement."

13. On bare reading of the agreement which

empowers the parties for terminating the agreement in

case of any default and dispute if any arises. The Mumbai

court having jurisdiction to entertain the dispute.

Therefore, when the agreement was entered into between

the parties at Trivandrum and work was executed at

Surat, Gujarat but as per the covenants of the agreement

Mumbai Court is having jurisdiction to entertain any

dispute.

14. Therefore, the police at Bangalore or Magistrate

have no jurisdiction to receive any complaint from the

complainant, merely the complainant company is at

Bangalore. That apart, on bare reading of the agreement

and the documents, the invoices, payment made and non

payment of the accused are all arising out of contractual

dispute especially, the commercial transaction between the

parties and it is nothing but recovery of money by the

complainant from the accused. Such being the case, it is

purely civil in nature. The criminal case cannot be fostered

against the petitioner.

15. The Hon'ble Supreme Court has held in the case of

Mitesh Kumar J. Sha Vs State of Karnataka in

Crl.A.No.1285/2021 arising out of SLP (Crl)

No.9871/2019 by considering the offences under Section

406, 419, 420 and has held by considering various

judgments that, giving criminal colour to a civil dispute

arising out of contractual civil dispute court shall quash the

criminal proceedings. Wherein the Hon'ble Supreme Court

relied in respect of Crl.A.No.932/2021 dated 2.9.2021

has held as under:

"discloses criminal offence or not depends on the nature of the allegation and whether the essential ingredients of a criminal offence are present or not has to be judged by the High Court. There can be no doubt that a complaint disclosing civil transactions may also have a criminal texture. The High Court has, however, to see whether the dispute of a civil nature has been given colour of criminal offence. In such a situation, the High Court should not hesitate to quash the criminal proceedings as held by this Court in Paramjeet Batra (supra) extracted above."

16. In another case, the Hon'ble Supreme Court in

professor RK Vijayasarathy & Anr Vs Sudha Seetharam

& Anr Hon'ble Supreme Court in Crl.A.No.238/2019, Special

Leave Petition (Crl) No.1434/2018 taken similar view at

paragraph No.24 as under;

"24. In the present case, the son of the appellants has instituted a civil suit for the recovery of money against the first respondent. The suit is pending. The first respondent has filed the complaint against the appellants six years after the date of the alleged transaction and nearly three years from the filing of the suit. The averments in the complaint, read on its face, do not disclose the ingredients! necessary to constitute offences under the Penal Code. An attempt has been made by the first respondent to cloak a civil dispute with a criminal nature despite the absence of the ingredients necessary to constitute a criminal offence. The complaint filed by the first respondent against the appellants constitutes an abuse of process of court and is liable to be quashed.

17. Therefore, in view of the judgment of the Hon'ble

Supreme Court and fact of the case it clearly goes to show

that the dispute between the parties arising out of

commercial civil contract and there was violation of the

contractual obligation and payment of contractual work done

by the complainant and it is nothing but recovery of the

money. Therefore, it is purely civil in nature and commercial

transaction, criminal case cannot be registered and

investigated by the police.

18. Apart from that, Bengaluru courts have no

jurisdiction to entertain the complaint or dispute since the

agreement was entered into between the parties at

Trivandrum, Kerala and work was done at Gujarat and the

Mumbai court has jurisdiction for consideration of the dispute

between the parties as per the agreement. Therefore,

complaint against accused Nos.1 and 2 is not sustainable.

19. As regards to the allegation against the accused

No.3 the complainant said to be given some work

entrustment and paid money to the accused No.3 and it was

executed but behind the back accused No.3 filed the

complaint against the respondent No.2 at Gurugram for 138

of NI Act, as well as 420 IPC. Therefore, he has been tagged

in this complaint . Ofcourse, the accused Nos. 1 and 2 were

sub contractor for smart city project, where they engaged

service of complainant from accused Nos.1 and 2, but inturn

the complainant given some work to the accused No.3 and

there was dispute between them. Hence accused No.3 filed

complaint against respondent No.2 and accused Nos.1 and 2

as his company situated at Gurugram. There was a

settlement between accused Nos.1. 2 and 3 on 15.11.2021

the accused No.3 undertaken to cooperate with the

complainant for quashing the FIR registered against the

complainant at Haryana court in the case CRM - M

5732/2022 and CRM 5665/2022. There is an FIR registered

against the respondent No.2 in crime No.233/2021 at Udyog

Vihar Police station under Section 420 of IPC as against

respondent No.2 and against accused Nos.1 and 2, apart

from 138 of NI Act. Thereafter the accused No.3 has been

implicated by the complainant at Bengaluru. Therefore, it is

nothing but counter blast case by the respondent No.2

against the accused No.3.

20. The submission of the learned counsel for the

accused No.3 is clear that he has undertaken to withdraw the

complaint against accused No.1 , 2 and the respondent No.2

at Haryana police as well as 138 of NI Act. Therefore, if the

respondent No.2 move the petition before the Haryana High

Court the accused no.3 will cooperate for quashing the

criminal proceedings. Such being the case, continuing the

proceedings against accused Nos.1 to 3 and investigating

against them is nothing but abuse of process of law, due to

facts and circumstances of the case. Therefore, the petitions

are deserved to be allowed.

Accordingly, all three petitions are allowed.

The FIR against accused Nos.1 to 3 in Crime

No.236/2023, registered by Jayanagar police station,

Bengaluru, is hereby quashed.

Sd/-

JUDGE

AKV CT: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