2021 INSC 0867 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.1779 of 2021 BRIGADE ENTERPRISES LIMITED ... Appellant (s) Versus ANIL KUMAR VIRMANI & ORS.        ... Respondent(s) J U D G M E N T V. Ramasubramanian, J. 1. Challenging   an   order   of   the   National   Consumer   Disputes Redressal   Commission,   passed   under   Section   35(1)(c)   of   the Consumer   Protection   Act,   2019,   allowing   91   purchasers   of   51 apartments   in   the   residential   complex   developed   by   them,   to   file   a consumer   complaint   in   a   representative   capacity,   on   behalf   of   and for the benefit of more than about 1000 purchasers, the builder has 1 come up with the above appeal. 2. We have heard Mr. Jayant Bhushan, learned senior counsel for the appellant, Mr. Ajit Kumar Sinha, learned senior counsel for the respondents   and   Mr.   Omanakuttan   K.   K.,   learned   counsel appearing for the intervenors. 3. About 91 persons who purchased 51 residential apartments, in a   residential   complex   comprising   of   about   1134   apartments, promoted   by   the   appellant   herein,   joined   together   and   filed   a consumer complaint on the file of the National Consumer Disputes Redressal   Commission,   New   Delhi.   The   Consumer   complaint   was accompanied   by   an   application   under   Section   35(1)(c),   seeking   the permission   of   the   National   Commission   to   prosecute   the   matter jointly,   for   the   benefit   of   and   on   behalf   of,   not   only   of   the   91 applicants, but of numerous other consumers who have purchased apartments   in   the   same   complex.   In   other   words   the   consumer complaint filed by those applicants, who are respondents herein, is a class action and the permission sought by them was in the nature of a permission that could be granted by the Civil Court in terms of 2 Order I Rule 8 of the Code of Civil Procedure. 4. Though the builder who is the appellant herein objected to the application under Section 35(1)(c), the National Commission allowed the   application   by   relying   upon   the   decision   of   this   Court   in   the Chairman,   Tamil   Nadu   Housing   Board,   Madras   vs.   T.N. Ganapathy 1   and   the   decision   of   the   National   Commission   in Ambrish   Kumar   Shukla   vs.   Ferrous   Infrastructure   Pvt.   Ltd. Aggrieved by the said Order, the builder has come up with the above appeal.  5. The   main   grievance   of   the   appellant­builder,   as   projected   by Mr.   Jayant   Bhushan,   learned   senior   counsel   is   that   out   of   total   of 1134   apartments   constructed   and   sold   by   them,   the   owners   of merely   51   apartments   have   joined   together   and   invoked   the jurisdiction of the National Consumer Commission and that such a miniscule percentage of consumers cannot seek to file the complaint in a representative capacity. It is also the contention of the learned senior   counsel   for   the   appellant   that   there   was   no   commonality   of 1 (1990) 1 SCC 608 3 interest   or   grievance,   as   some   individual   apartment   owners   have also   invoked   the   jurisdiction   of   the   Karnataka   State   Consumer Disputes Redressal Commission, seeking redressal of their separate and distinct grievances. 6. However,   the   contention   of   Mr.   Ajit   Kumar   Sinha,   learned counsel   appearing   on   behalf   of   the   respondents/original complainants is that the issue is no longer  res integra  in view of the decisions of this Court in  Chairman,   Tamil Nadu Housing Board, Madras  vs.  T.N. Ganapathy  and  Vikrant Singh Malik & Ors.  vs. Supertech   Limited   &   Ors . 2   It   is   also   his   contention   that   the respondents have the sameness of interest with the buyers of all the 1134   apartments,   which   is   a   sine   qua   non   for   maintaining   an application   under   Section   35(1)(c)   and   that,   therefore,   the   National Commission was right in allowing the application.  7. Before   we   get   into   an   analysis   of   the   rival   contentions   with specific reference to the statutory provisions, it is necessary to look into   the   reliefs   prayed   for,   by   the   respondents   in   their   consumer 2 (2020) 9 SCC 145 4 complaint   and   the   pleadings  on   the  basis  of   which   the   reliefs  were so sought. The reliefs sought by the respondents in their consumer complaint,  for   the   benefit   of   and  on   behalf   of   the   purchasers   of   all the flats in the entire residential complex reads as follows:­ “ That   in   view   of   the   abovementioned   facts   and circumstances   this   Hon’ble   Commission   may   graciously   be pleased to pass orders and to direct the OP to:­  i. Direct the OP to pay to each of the Complainants and to each   buyer   having   same   interest   delay   compensation, as  stipulated in the Sale and  Construction Agreements, for   unpaid   period   out   of   the   “Total   Period   of   Delay”   as indicated in Para 46 of the Consumer Complaint;  ii. Direct the OP to pay to each of the Complainants and to each buyer having same interest, compensatory interest @ 12% p.a. on individual consideration amount paid, for abnormal   and   inordinate   delay   in   construction,   till handing   over   possession   of   flats   to   the   complainants, computing total period of delay as indicated in Para 46 of the Consumer Complaint;  iii. Award   cost   of   the   Complaint   to   the   Complainants; and/or  iv. Pass any other and/or further relief, which this Hon’ble Commission   thinks   fit   and   proper,   in   the   facts   and   cir ­ cumstances   of   the   case,   in   favour   of   the   complainants and against the OP.” 8. The   pleadings   on   the   basis   of   which   the   respondents   sought 5 the aforesaid prayers, in brief,   are as follows:   (i)   that the appellant launched   the   subject   project   in   the   year   2013;   (ii)   that   the   project styled   as   “Brigade   Lakefront”   was   to   comprise   of   about   1100   units in   three   blocks,   namely ,   Amber   block,   Blue   block   and   Crimson block;   (iii)   that Amber block, also called Building No.1, was to have seven wings,  namely , Wings A, B, C, D, E, F and G; Blue block, also called Building  No.2 was to have Wings H, I, J, K, L, M and N and Crimson block, also called Building Nos.3 and 4 were to have Wings O, P, Q, R, S and T;  (iv)  that in respect of the flats in Blue block, the promised   delivery   date   was   30.06.2016   with   a   six   months   grace period;   (v)   that   though   the   completion   certificate   and   structural stability certificate were also issued by the Consultant/Architect for the buildings in Blue block on 3.05.2017, the occupancy certificate was issued partially on 28.12.2018 and the occupancy certificate for the   balance   was   issued   on   25.06.2019;   (vi)   that   in   respect   of   the buildings   in   Crimson   block,   the   promised   delivery   date   was 31.01.2018 with a grace period of six months;   (vii)   that though the 6 completion   certificate   for   the   Crimson   block   was   issued   by   the architect   on   10.08.2018,   the   occupancy   certificate   was   issued partially   on   28.12.2018;   (viii)   that   the   builder   was   guilty   of   unfair trade   practice,   inasmuch   as   the   terms   and   conditions   of   the agreement prescribed a paltry compensation of Rs.5 per square feet to   the   purchasers,   if   there   was   delay   in   completion   of   the   project, while penal interest was levied on the buyers at 18% p.a. whenever they   committed   default   or   delay   in   making   payment;   (ix)   that   on account   of   the   delay   on   the   part   of   the   appellant   in   handing   over possession,   the   buyers   suffered   losses   in   the   form   of   payment   of monthly   rent,   interest   on   the   loans   taken   and   payment   of   higher registration   charges,   as   the   circle   rates   had   gone   up   in   the meantime;   and   (x)   that   therefore   they   were   constrained   to   file   a complaint. 9. From   the   aforesaid   averments   contained   in   the   consumer complaint, it could be seen that the delay on the part of the builder in   handing   over   possession,   was   the   primary   ground   on   which compensation   was   sought   by   the   respondents.   We   have   already 7 extracted   the   prayers   made   in   the   original   complaint.   Interestingly the   prayer   portion   of   the   complaint   does   not   contain   the quantification   of   the   total   amount   of   compensation   sought   by   the respondents either individually or collectively for and on behalf of all the   purchasers   of   all   the   1134   residential   apartments.   The   prayer portion of the complaint refers to paragraph 46 of the complaint, for the   purpose   of   computation   of   delay   compensation.   But   paragraph 46   of   the   complaint   does   not   convey   any   meaning   except   if   taken into   account   along   with   paragraph   45.   Therefore,   paragraphs   45 and 46 of the complaint are extracted as follows: “ 45. Computation   of   “Total   Period   of   Delay”—The Complainants   assert   that   the   Total   Period   of   Delay   be calculated as follows:  Delay   Period   Start   –   Promised   Date   of   Possession,   not considering the grace period; and    Delay   Period   End   –   Either   of   the   following   two   dates based on facts of individual complainants:  a.  Where   possession   was   taken   prior   to   issuance   of Occupancy   Certificate,   the   Date   of   Occupancy Certificate; OR  b.  Where possession was taken after the issuance of Occupancy   Certificate,   then   Date   of   possession Offered;  It would be relevant to state that the meaning and nature of   ‘possession’   as   stated   by   the   complainants   in   this para   would   mean   legal   possession   only   where   said possession   had   been   given   or   offered   to   be   given   upon 8 confirmation   of   readiness   of   the   flat   for   possession,   in adherence to Schedule of Construction Agreement.  46.   It   is   clearly   and   unambiguously   inferred   that   the Buyers   shall   receive   possession   by   executing   the   Sale Deed   and   getting   the   same   registered.   Both   actual possession and sale deed registration have to be done in unison   in   accordance   with   clauses   of   the   agreement   for construction.   Hence,   possession   without   registering   and executing   sale   deed   or   vice   versa   does   not   together construe to be “possession” for the purpose of calculating the delay suffered by the buyers. If both events are done on   separate   times,   the   later   date   of   the   two   would prevail.   It   is   respectfully   submitted   that   for   the   given residential   project,   the   date   of   grant   of   Occupancy Certificate   shall   be   reckoned   as   the   pivotal   event   to ascertain   delayed   possession   and   calculating compensation based thereon.” 10. Paragraphs   45   and   46   contain   a   tacit   admission   that   the period   of   delay   in   handing   over   possession   of   the   flats,   may   vary from   buyer   to   buyer   in   respect   of   the   purchasers   of   all   the   1134 apartments.   This   is   why   the   respondents   have   sought   the indulgence   of   the   Commission   to   compute   the   delay   in   respect   of each case, on the basis of formulae indicated in paragraph 45. 11. However,   paragraph   41   of   the   consumer   complaint   contains the   valuation   of   the   complaint,   at   least   insofar   as   the   91 complainants   who   jointly   filed   the   consumer   complaint   are 9 concerned.   The   relevant   portion   of   paragraph   41   of   the   complaint reads as follows: “ It   is   submitted   that   as   per   the   Agreement   terms   reproduced above, OPs are committed to pay meager delay compensation of Rs. 5/­ per sq. ft. of saleable area, per month,  which comes to around 0.1%   per annum of the sale consideration, or even lesser.   On   the   contrary,   the   penalty   charged   by   the   OPs   in case   the   buyers’   default   or   delay   in   paying   the   instalment   is 18% per annum. It is clear that the balance of performance is over 180 times against the buyers who have been bearing the brunt   of   the   absolute   mismanagement   of   project   by   the   OPs. The buyer is not only patiently waiting for the possession but also gets a double whammy to keep paying all the instalments without   enjoying   the   property.   Of   the   total   number   of complainants   those   who   have   preferred   to   approach   this Hon’ble   Forum   in  this  instant   Complaint,  the   aggregate  value of sale for 51 complainant­buyers alone, is about Rs. 66 Crore whereas   the   aggregate   amount   disbursed   by   the   OP   so   the same buyers, in the name of Delay Compensation is a meager, less than Rs. 10 lakh which is just about 0.1% for the entire of delay of more than 2 years .” 12. Before we proceed further  we must record one important fact, namely,   that   even   according   to   the   respondents­complainants,   the project   comprised   of   three   blocks   namely   Amber   block,   Blue   block and Crimson block. Amber block was to have seven Wings with 386 apartments.   It   appears   that   none   of   the   owners   of   these   386 apartments   in   Amber   block   have   joined   with   the   respondents­ complainants. This  is why  the  entire discussion  about  the  delay  in 10 completion   of   the   project,   with   reference   to   the   timeline   of   events found   in   paragraph   14   of   the   consumer   complaint,   refers   only   to Blue block and Crimson block. The appellant has given a tabulation in   their   counter   to   the   original   complaint,   pointing   out   that   Blue block comprises of 412 apartments, out of which the owners of only 47   apartments   have   joined   in   the   filing   of   the   complaint   and   that Crimson block has 336 apartments, out of which the owners of only 4 apartments have joined in the complaint. 13. In view of the fact that none of the owners of the apartments in Amber block have joined in the filing of the complaint, coupled with the fact that there is no pleading with respect to the timeline of the project in respect of Amber  block, the  consumer  complaint filed by the   respondents   cannot   be   treated   as   one   representing   the   owners of  386  apartments  in  Amber  block. The respondents  ought  to  have either included as one of the complainants, the owner of one of the apartments in Amber block or at least made necessary averments in the   pleading  about   the  timeline   for  completion   of  the  Amber   block, to make the complaint, as one filed in a representative capacity on 11 behalf of the owners of flats in all the three blocks. Let us now see at least whether the complaint was maintainable in a representative capacity   on   behalf   of   the   owners   of   the   flats   in   Blue   block   and Crimson block, in the light of the requirements of Section 35(1)(c) of the Act.  14. Section   35(1)(c)   enables   one   or   more   consumers,   where   there are   numerous   consumers   having   the   same   interest,   with   the permission of the District Commission, to file a complaint, on behalf of or for the benefit of all consumers so interested. It is needless to point out that the   sine qua non   for invoking Section 35(1)(c) is that all consumers on whose behalf or for whose benefit the provision is invoked, should have the same interest. Interestingly, Section 35(1) (c)   uses  the   disjunction   “ or ”   in   between   two  sets   of   words,  namely, (i)   “ on   behalf   of ”;   and   (ii)   “ for   the   benefit   of ”.   Clause   (c)   of   Sub­ Section (1) of Section 35 reads as under: “ one   or   more   consumers,   where   there   are   numerous consumers   having   the   same   interest,   with   the   permission   of the District Commission, on behalf of, or for the benefit of, all consumers so interested.” 12 15. Therefore, a complaint filed under Section 35(1)(c) could either be   “ on   behalf   of ”   or   “ for   the   benefit   of ”   all   consumers   having   the same interest. 16. Section   38(11)   of   the   Consumer   Protection   Act,   2019   makes the provisions of Order I Rule 8 of the First Schedule to the Code of Civil Procedure, 1908 applicable to cases where the complainant is a   consumer   referred   to   in   Section   2(5)(v),   which   defines   a ‘ complainant ’   to   mean   one   or   more   consumers,   where   there   are numerous consumers having the same interest. 17. Order I Rule 8, CPC, unlike Section 35(1)(c) operates both ways and   contains   provisions   for   a   two­way   traffic.   It   not   only   permits plaintiffs to sue in a representative capacity but also permits people to   be   sued   and   to   be   defended   in   an   action,   in   a   representative capacity. Order I Rule 8 reads as follows:­ “ 8.   One   person   may   sue   or   defend   on   behalf   of   all   in same   interest. —(1)   Where   there   are   numerous   persons having the same interest in one suit,—  (a)   one   or   more   of   such   persons   may,   with   the permission of the Court, sue or be sued, or may defend such suit, on behalf of, or for the benefit of, all persons so interested;  13 (b)   the   Court   may   direct   that   one   or   more   of   such persons   may sue   or  be  sued,  or may  defend   such  suit, on   behalf   of,   or   for   the   benefit   of,   all   persons   so interested.  (2)   The   Court   shall,   in   every   case   where   a   permission   or direction is given under sub­rule (1), at the plaintiff's expense, give   notice   of   the   institution   of   the   suit   to   all   persons   so interested, either by personal service, or, where, by reason of the number of persons or any other cause, such service is not reasonably practicable, by public advertisement, as  the Court in each case may direct.  (3) Any person on whose behalf, or for whose benefit, a suit is instituted,   or   defended,   under   sub­rule   (1),   may   apply   to   the Court to be made a party to such suit.  (4)   No   part   of   the   claim   in   any   such   suit   shall   be   abandoned under sub­rule (1), and no such suit shall be withdrawn under sub­rule   (3),   of   rule   1   of   Order   XXIII,   and   no   agreement, compromise or satisfaction shall be recorded in any such suit under rule 3 of that Order, unless the Court has given, at the plaintiff's   expense,   notice   to   all   persons   so   interested   in   the manner specified in sub­rule (2).  (5) Where any person suing or defending in any such suit does not proceed with due diligence in the suit or defence, the Court may substitute in his place any other person having the same interest in the suit.  (6) A decree passed in a suit under this rule shall  be  binding on all persons on whose behalf, or for whose benefit, the suit is instituted, or defended, as the case may be.” 18. In   simple   terms,   the   salient   features   of   the   stipulations contained in Order I Rule 8 CPC can be summed up as follows: (i) where   there   are   numerous   persons   having   the   same interest   in   one   suit,   one   or   more   of   such   persons   may, with the permission of  the  Court, sue on  behalf  of  or  for the benefit of all persons so interested;  14 (ii)   where   there   are   numerous   persons   having   the   same interest in one suit, one or more of such persons may be sued or one or more such persons may defend such suit, on behalf of or for the benefit of all persons so interested;  (iii)   the Court itself may, without the plaintiffs or defendants seeking any permission under Order I Rule 8(1)(a), direct that   one   or   more   such   persons   may   sue   or   be   sued   or may defend the suit on behalf of and for the benefit of all persons interested;  (iv)   notice   of   the   institution   of   the   suit   to   all   persons   so interested   either   by   personal   service   or   by   public advertisement   should   be   ordered   by   the   Court   in   both categories of cases, namely, where permission is given by the   Court   on   the   application   of   the   individuals   or direction is issued by the Court itself; (v)    any person on whose behalf or for whose benefit the suit is instituted or defended may seek to be made a party to the suit; (vi)  abandonment   of   the   whole   or   part   of   the   claim, withdrawal of the suit or the recording of any agreement, compromise   or   satisfaction   shall   not   be   allowed   by   the Court unless notice to all persons interested in the matter is   issued   either   by   personal   service   or   by   public 15 advertisement. (vii)   the Court may at any time substitute the person suing or defending   in   a   representative   capacity,   with   any   other person,   if   the   former   was   not   prosecuting   the   suit   or defence with due diligence.   (viii)   the decree passed in the suit covered by this Rule will be binding on all persons. 19. The   Explanation   under   Order   I   Rule   8   is   of   significance.     It distinguishes   persons   having   the   same   interest   in   one   suit   from persons having the same cause of action. To establish sameness of interest,   it   is   not   necessary   to   establish   sameness   of   the   cause   of action. 20. The   Explanation   under   Order   I   Rule   8,   is   a   necessary concomitant of the provisions of the Rules 1 and 3 of Order I. Order I Rule 1, CPC, allows many persons to join in one suit as plaintiffs. Order I, Rule 3 allows many persons to be joined in one   suit   as   defendants.   But   to   fall   under   Order   I   Rule   1   or 16 Order  I   Rule   3,   the   right   to  relief  should  arise   out   of  or  be  in respect   of   the   same   act   or   transaction   allegedly   existing   in such   persons,   jointly,   severally   or  in  the   alternative.   To   some extent,   Rules   1   and   3   of   Order   I   are   founded   upon   the sameness of the cause  of action.  This  is why the Explanation under   Order   I   Rule   8   distinguishes   sameness   of   interest   from the sameness of the cause of action .  21. Since   “ sameness   of   interest ”   is   the   pre­requisite   for   an application under Order I Rule 8, CPC read with Section 35(1)(c) of the   Consumer   Protection   Act,   2019,   it   was   necessary   for   the respondents   to   include   in   the   consumer   complaint,   sufficient averments   that   would   show   sameness   of   interest.   As   we   have pointed   out   earlier   the   total   number   of   residential   apartments constructed in three blocks comprising of about 20 wings   (7 wings each in  Amber  and   Blue   blocks   and  6  wings  in  Crimson  block )  were 1134.   There   are   no   pleadings   insofar   as   the   purchasers   of   386 residential apartments in the 7 wings of Amber block are concerned. 17 Even   in   respect   of   the   owners   of   the   remaining   748   residential apartments   in   blue   block   and   Crimson   block,   the   complaint   does not   contain  any  specific   averments   regarding   sameness   of   interest. The delay in handing  over possession of the residential apartments might   have   given   rise   to   a   cause   of   action   for   the   individual purchasers of flats to sue the builder. But sameness of the cause of action   is   not   equal   to   sameness   of   interest.   The   existence   of sameness of interest, has been questioned by the appellant­builder on   the   ground   that   delay   compensation   as   stipulated   in   the Agreements   was   offered   to   the   purchasers   and   that   some   of   them accepted the same without any demur or protest, while a few others have refused to accept. It is not clear from the consumer complaint as   to   how   (i)   those   who   have   accepted   the   compensation   under protest;   (ii)   those who accepted without protest; and   (iii)   those who refused to accept the compensation, have the sameness of interest. 22. The   period   of   delay   in   the   completion   of   the   project   and   the handing   over   of   possession,   does   not   appear   to   be   uniform   in   all 1134   cases.   The   respondents­complainants   cannot   project 18 sameness of interest for the purchasers in whose case the period of delay   was   negligible   and   those   in   whose   cases   there   was   a   huge delay. 23. We may have to look at the issue also from the point of view of the   buyers.   The   delay   in   handing   over   possession   need   not necessarily   be   the   only   deficiency   in   service   on   the   part   of   the appellant­builder.   Some   of   the   purchasers   of   flats   may   also   have other complaints and their right to proceed against appellant cannot be   stultified   by   a   few   individuals   invoking   Section   35(1)(c).   That   a few   purchasers   have   chosen   to   approach   the   Karnataka   State Consumer   Disputes   Redressal   Commission   to   ventilate   their individual   grievances   shows   that   all   the   1134   buyers   do   not   have the   same   interest   as   that   of   the   respondents.   At   least   if   the respondents   have   given   the   names   of   purchasers   of   all   flats   on whose   behalf   the   present   complaint   could   be   entertained,   they would have been better off. But they have not done so.  24. Reliance   is   placed   by   the   learned   senior   counsel   for   the respondents,   upon   the   Judgment   of   this   Court   in   Chairman, 19 Tamil Nadu Housing Board, Madras  vs.  T.N. Ganapathy  (supra), to   drive   home   the   point   that   the   object   of   Order   I   Rule   8   is   to facilitate the decision of questions in which large number of persons are interested, without recourse to the ordinary procedure and that, therefore,   the   provision   must   receive   an   interpretation   which   will subserve the object of its enactment. This Court pointed out in the said case that  though  each  of the  allottees of plots  by  the  Housing Board   may   be   interested   individually   in   fighting   out   the   demand separately   made   or   likely   to   be   made   by   the   Board,   it   would   not make Order I Rule 8 inapplicable. 25. But the above decision in  Tamil Nadu Housing Board  (supra) cannot be pressed into service by  the respondents for  two reasons, namely,  (i)  that what was questioned in a representative suit in that case, was the additional demand sought to be made by the Housing Board on all the allottees uniformly, for an amount over and above the   tentative   price   originally   fixed;   and   (ii)   that   in   any   case   this Court   restricted   the   applicability   of   the   decision   only   to   those allottees   of   the     low   income   group.   Therefore,   the   sameness   of 20 interest   has   to   be   tested   on   the   basis   of   the   nature   of   the   reliefs claimed and the pleadings that pinpoint the sameness of interest. 26. In  Rameshwar Prasad Shrivastava & Ors. vs. Dwarkadhis Projects Private Limited & Ors. 3 , this Court was concerned with a case   where   a   complaint   filed   by   a   group   of   19   persons   who   were allotted residential apartments in a Group Housing Project, came to be   dismissed   by   the   National   Commission,   for   want   of   a   proper application   under   Section   12(1)(c)   of   the   1986   Act   [equivalent   to Section  35(1)(c) of  the  2019  Act].  After  referring  to   the  definition   of the   expression   “ complainant ”   in   Section   2(1)(b)(iv)   of   the   1986   Act and   the   requirement   of   Section   13(6)   of   the   1986   Act,   this   Court upheld the Order of the National Commission holding the complaint to   be   not   maintainable.   This   Court   held   that   the   requirement   of Order I Rule 8 prescribed in Section 13(6) of the 1986 Act should be read into Section 12(1)(c) of the 1986 Act. 27. In   Anjum   Hussain   and   Ors.   vs.   Intellicity   Business   Park Private Limited and Ors. 4 , this Court reversed the decision of the 3 (2019) 2 SCC 417 4 (2019) 6 SCC 519 21 National Commission which dismissed an application under Section 12(1)(c)   of   the   1986   Act,   on   the   ground   that   the   object   of   Section 12(1)(c) is to  reduce multiplicity  of proceedings and that,  therefore, it must receive an interpretation which would subserve the object of its enactment.  28. In   Vikrant   Singh   Malik   and   Ors.   vs.   Supertech   Limited and   Ors.   (supra) ,   this   Court   upheld   the   order   of   the   National Commission that dismissed an application under Section 12(1)(c) of the   1986   Act,   on   the   ground   that   the   reliefs   prayed   for   in   the consumer   complaint,   were   confined   only   to   26   complainants   and that   even   the   pleadings   as   framed   and   drawn   up,   highlighted   only the specific grievances of those 26 complainants. 29. All   the   above   decisions   show   that   for   allowing   an   application under Section 12(1)(c) of the 1986 Act or Section 35(1)(c) of the 2019 Act,   the   pleadings   and   the   reliefs   are   to   be   considered.   If   so considered,   the   National   Commission   could   not   have   granted permission to the respondents in this case, to file the complaint in a 22 representative   capacity   for   and   on   behalf   of   the   owners   of   all   the 1134 flats. 30. That   takes   us   to   the   next   question   as   to   the   fate   of   the complaint filed by the respondents. It is sought to be contended that once   the   application   under   Section   35(1)(c)   is   held   liable   to   be rejected, the complaint should also go, as more than one consumer cannot institute a complaint unless they come within the definition of   the   word   “ complainant ”   and   also   satisfy   the   requirements   of Section 38(11) read with Order I Rule 8 CPC.  31. It   is   true   that   the   definition   of   the   word   “ complainant ”   is   little misleading. Section 2(5) of the Consumer Protection Act, 2019 reads as under: “ (5) "complainant" means— (i)  a consumer; or (ii)  any   voluntary   consumer   association   registered   under   any   law for the time being in force; or (iii)  the Central Government or any State Government; or (iv)  the Central Authority; or (v)  one   or   more   consumers,   where   there   are   numerous   consumers having the same interest; or (vi)  in case of death of a consumer, his legal heir or legal represen ­ tative; or 23 (vii)  in   case   of   a   consumer   being   a   minor,   his   parent   or   legal guardian; 32. Section 38(11) reads as under:­ “ 38. Procedure on admission of complaint. (11)  Where the complainant is a consumer referred to in sub­clause (v)   of   clause   (5)   of   section   2,   the   provisions   of   Order  I   Rule   8   of   the First Schedule to the Code of Civil Procedure, 1908 (5 of 1908) shall apply   subject   to   the   modification   that   every   reference   therein   to   a suit or decree shall be construed as a reference to a complaint or the order of the District Commission thereon.” 33. Section 35(1) reads as under: “ 35.     Manner   in   which   complaint   shall   be   made.­   (1)   A complaint, in relation to any goods sold or delivered or agreed to be sold or delivered or any service provided or agreed to be provided, may be filed with a District Commission by—  (a)  the consumer,­­  (i) to whom such goods are sold or delivered or agreed to be   sold   or   delivered   or   such   service   is   provided   or agreed to be provided; or  (ii)   who   alleges   unfair   trade   practice   in   respect   of   such goods or service;  (b)  any  recognised  consumer association,  whether  the   con ­ sumer   to   whom   such   goods   are   sold   or   delivered   or agreed   to   be   sold   or   delivered   or   such   service   is   pro ­ vided   or   agreed   to   be   provided,   or   who   alleges   unfair trade   practice   in   respect   of   such   goods   or   service,   is   a member of such association or not;  (c)  one or more consumers, where there are numerous con ­ sumers having the same interest, with the permission of 24 the  District  Commission,  on  behalf  of,  or  for  the   benefit of, all consumers so interested; or  (d)  the   Central   Government,   the   Central   Authority   or   the State Government, as the case may be:  Provided   that   the   complaint   under   this   sub­section   may   be filed electronically in such manner as may be prescribed.  34. A   careful   reading   of   the   above   provisions   would   show   that there   is   no   scope   for   the   contention   that   wherever   there   are   more consumers than one, they must only take recourse to Order I Rule 8 CPC, even  if the  complaint is  not  on  behalf of  or  for   the benefit  of, all   the   consumers   interested   in   the   matter.   There   may   be   cases where only  “ a few  consumers ” and  not  “ numerous  consumers ” have the same interest.   There is nothing in the Act to prohibit these few consumers from joining together and filing a joint complaint. A joint complaint stands in contrast to a complaint filed in a representative capacity.   For   attracting   the   provisions   of   Section   35(1)(c),   the complaint filed by one or more consumers should be on behalf of or for the benefit of numerous consumers having same interest. It does not mean that where there are only very few consumers having the same   interest,   they   cannot   even   join   together   and   file   a   single 25 complaint,   but   should   take   recourse   only   to   independent   and separate complaints. 35. It is true that Section 2(5)(i) uses the expression “ a consumer ”. If the vowel “ a ” and the word “ consumer ” appearing in Section 2(5)(i) are to be understood to exclude more than one person, it will result in   a   disastrous   consequence   while   reading   Section   2(5)(vi).   Section 2(5)(vi) states that in the case of death of a consumer, “ his legal heir or   legal   representative ”   will   be   a   complainant.   Unless   the   words “ legal heir ” and “ legal representative ” are understood to mean ‘legal heirs’   and   ‘legal   representatives’,   a   meaningful   reading   of   the provision may not be there. 36. Under Section 13(2) of the General Clauses Act, 1897, words in the   singular   shall   include   the   plural   and   vice   versa   in   all   Central Acts   and   Regulations,   unless   there   is   anything   repugnant   in   the subject   or   context.   We   cannot   read   anything   repugnant   in   the subject   or   context   of   Section   2(5)   or   35(1)(c)   or   38(11 )   of   the Consumer   Protection   Act,   2019   to     hold   that   the   word   in   the singular, namely,  “consumer”  will not include the plural.   26 37. We may take for example a case where a residential apartment is   purchased   by   the   husband   and   wife   jointly   or   by   a   parent   and child   jointly.   If   they   have   a   grievance   against   the   builder,   both   of them   are   entitled   to   file   a   complaint   jointly.   Such   a   complaint   will not   fall   under   Section   35(1)(c)   but   fall   under   Section   35(1)(a). Persons   filing   such   a   complaint   cannot   be   excluded   from   Section 2(5)(i)  on  the  ground   that   it  is  not   by   a  single  consumer.  It  cannot also   be   treated   as   one   by   persons   falling   under   Section   2(5)(v) attracting   the   application   of   Order   I   Rule   8   CPC   read   with   Section 38(11).  38. Therefore,   the   proper   way   of   interpreting   Section   35(1)   read with section 2(5), would be to say that a complaint may be filed:   (i) by   a   single   consumer;   (ii)   by   a   recognised   consumer   Association; (iii)  by one or more consumers jointly, seeking the redressal of their own   grievances   without   representing   other   consumers   who   may   or may  not have  the  same interest;   (iv)   by  one  or  more consumers on 27 behalf   of   or   for   the   benefit   of   numerous   consumers;   and   (v)   the Central Government, Central Authority or State Authority. 39. It   must   be   remembered   that   the   provisions   of   the   Consumer Protection   Act   are   in   addition   to   and   not   in   derogation   of   the provisions of  any  other  law for  the time being  in force, by virtue of Section 100. Even Section 38 which prescribes the procedure to be followed   by   the   Commission   for   enquiring   into   the   complaint,   does not   expressly   exclude   the   application   of   the   provisions   of   CPC. Though   Sub­sections   (9),   (11)   and   (12)   of   Section   38   make   specific reference only to a few provisions of the Code of Civil Procedure, the principle   behind   Order   I   Rule   1   enabling   more   than   one   person   to join in a suit as plaintiff is not expressly excluded.   40. Therefore, we are of the considered view that while the National Commission   was   wrong   in   this   case,   in   the   peculiar   facts   and circumstances   in   permitting   an   application   under   Section   35(1)(c) read with Order I Rule 8 CPC, it does not mean that the complaint filed   by   the   respondents   itself   is   liable   to   be   thrown   out.   The complaint filed by the respondents may have to be treated as a joint 28 complaint   and   not   a   complaint   in   a   representative   capacity   on behalf  of  1134 purchasers.    The  purchasers  of  other  flats,  such  as the   intervenors   herein   may   join   as   parties   to   the   consumer complaint, if they so desire.   As a matter of fact, it is stated by the intervenors   that   pursuant   to   the   impugned   order,   advertisements were   issued   and   the   intervenors   have   already   filed   impleadment application before the National Commission.  They are entitled to be impleaded.   41. In view of the above, the appeal is allowed, the impugned order of   the   National   Commission   is   modified   to   the   effect   that   the complaint   filed   by   the   respondents   shall   be   treated   as   a   joint complaint filed on behalf of only the respondents herein and not as a complaint filed in a representative capacity on behalf of or for the benefit  of  all  the  owners of   all  the  1134  flats.  Persons  who  wish  to implead   themselves   as   parties   to   the   complaint   filed   by   the respondents, may be allowed by the National Commission to do so, provided their grievance is also limited to the grievance as projected by   the   respondents   in   their   consumer   complaint.   The   intervenors 29 herein,   in   view   of   what   is   stated   in   their   application,   shall   also   be allowed   to   be   impleaded   in   the   consumer   complaint.   The intervention   application   is   closed   with   the   above   direction.   There shall be no order as to costs.    … ..…………....................J.       (Hemant Gupta) .…..………......................J.         (V. Ramasubramanian) DECEMBER 17, 2021 NEW DELHI . 30