Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kewal Sadana And Ors vs Itq Technologies Pvt Ltd
2025 Latest Caselaw 5913 Del

Citation : 2025 Latest Caselaw 5913 Del
Judgement Date : 26 November, 2025

Delhi High Court

Kewal Sadana And Ors vs Itq Technologies Pvt Ltd on 26 November, 2025

                          $~69
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                            Date of Decision: 26.11.2025
                          +      CM(M) 2275/2025, CM APPL. 73956/2025 & CM APPL.
                                 73955/2025

                                 KEWAL SADANA AND ORS                   .....Petitioners
                                             Through: Mr. Rakesh Patiyal, Advocate
                                                      (through videoconferencing)
                                             versus

                                 ITQ TECHNOLOGIES PVT LTD                             .....Respondent
                                              Through: None.


                                 CORAM:          JUSTICE GIRISH KATHPALIA
                          O R D E R (ORAL)

1. Matter taken up today as 25.11.2025 was declared a holiday on account of Guru Teg Bahadur's Martyrdom Day.

2. Petitioners/defendants have assailed order dated 01.08.2025 of the learned commercial court, whereby application of the present petitioners no. 1 & 2 for being deleted from array of parties was dismissed. Having heard learned counsel for petitioners/defendants, I do not find it a fit case to even issue notice.

3. Broadly speaking, the contention raised by the petitioners is that the entire transaction in question took place only with the petitioner no. 3 company and role of the petitioners no. 1 & 2 is only to the extent that they

CM(M) 2275/2025 Page 1 of 3 pages

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afe c45569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d1

Digitally Signed 5570996b40f80cbd2eee60402c487965ff8 01e26fa, cn=GIRISH KATHPALIA Date: 2025.11.26 17:50:22 -08'00'

By:NEETU N NAIR Signing Date:26.11.2025 18:13:22 are Directors/shareholders in the petitioner no.3 company. The impugned order is based on the specific averments in pleadings, especially paragraphs 3, 5 and 8 of the plaint. The learned trial court has also made a reference to the judgment of a coordinate bench of this court in the case of Tristar Consultants vs. V. Customers Services India Pvt. Ltd. AIR 2007 Del 157.

4. Learned counsel for petitioners contends that the pleadings on the basis whereof the impugned order has been passed are bald allegations in the plaint, so merely on the basis thereof, the petitioners cannot be compelled to face the suit. It is contended that the corporate veil can only be lifted in cases of malfeasance and misfeasance. It is further argued by learned counsel for petitioners that merely on bald averments that the petitioners no. 1 & 2 undertook a personal guarantee to pay if the petitioner no. 3 company did not, are not enough. It is contended that there is no other allegation that petitioner no. 1 & 2 fraudulently withdrew any money from the account of petitioner no. 3 company, so they cannot be compelled to face the suit. No other submission has been advanced.

5. As regards the legal position settled by a coordinate bench of this Court in the case of Tristar Consultants (supra), there is no dispute.

6. As rightly observed by the learned trial court in the impugned order, the plaint of the suit contains specific pleadings as regards petitioners no. 1 & 2, in addition to their being shareholders of the petitioner no. 3 company. There are specific allegations in paragraph 5 of the plaint that the petitioners no. 1 & 2 had personally assured that they would be personally liable to fulfil all obligations under the subject contract, in case the petitioner no. 3

CM(M) 2275/2025 Page 2 of 3 pages

DN: c=IN, o=HIGH COURT OF DELHI,

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4afec 45569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi,

Digitally Signed serialNumber=d3e86796451ec45c07b5d15 570996b40f80cbd2eee60402c487965ff801e 26fa, cn=GIRISH KATHPALIA

By:NEETU N NAIR Date: 2025.11.26 17:50:10 -08'00'

Signing Date:26.11.2025 18:13:22 company failed to do so. Further, in paragraph 8 of the plaint also, the present respondent/plaintiff specifically pleaded about the assurances of petitioners no. 1 & 2, on the basis whereof Rs. 20,00,000/- was paid as upfront advance. Besides that, if the plaint is read in its entirety, the role ascribed to petitioners no. 1 & 2 is not merely that of being directors of petitioner no. 3 company. There are specific pleadings in the plaint pointing towards liability of petitioners no. 1 & 2 co-extant with petitioner no. 3 company.

7. I am unable to agree with the argument of learned counsel for petitioners that where pleadings are not supported with the documentary evidence, the same have to be rejected. In my considered view, this is not a correct approach. Once a party has pleaded certain facts, be it in the plaint or the written statement or even the replication (if taken on record), the concerned party cannot be deprived of an opportunity to prove those facts.

8. I am unable to find any infirmity in the impugned order, so the same is upheld. The petition and the accompanying applications are dismissed.

DN: c=IN, o=HIGH COURT OF DELHI,

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cacc a, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d 15570996b40f80cbd2eee60402c487965f f801e26fa, cn=GIRISH KATHPALIA Date: 2025.11.26 17:49:45 -08'00'

GIRISH KATHPALIA (JUDGE) NOVEMBER 26, 2025 'rs'

CM(M) 2275/2025 Page 3 of 3 pages

 
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