/2022 INSC 0172/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO.11397 OF 2016 SHRIKANT G. MANTRI   ...APPELLANT(S) VERSUS PUNJAB NATIONAL BANK       .... RESPONDENT(S) J U D G M E N T   B.R. GAVAI, J. 1. The   present   appeal   filed   by   the   appellant­ complainant   challenges   the   judgment   and   order   dated   1 st June,   2016,   passed   by   the   National   Consumer   Disputes Redressal   Commission,   New   Delhi   (hereinafter   referred   to   as “the   Commission”)   in   Consumer   Complaint   No.55   of   2006, thereby   holding   that   the   appellant­complainant   was   not   a consumer   as   envisaged   under   Section   2(1)(d)   of   The Consumer   Protection   Act,   1986   (hereinafter   referred   to   as 2 “the   said   Act”).     As   such,   by   the   impugned   judgment   and order,   the   complaint   of   the   appellant   has   been   dismissed being not maintainable.  2. The facts in the present case are not in dispute.  The bare   necessary   facts   for   adjudication   of   the   present   appeal are as under: 3. The   appellant­complainant   had   opened   an   account with   erstwhile   Nedungadi   Bank   Limited   (hereinafter   referred to as “the erstwhile Bank”) in the year 1998.  The appellant is a   stock­broker   by   profession.     The   appellant   had   applied   for an   overdraft   facility   on   25 th   April,   1998,   in   connection   with his   day­to­day   share   and   stock   transactions.     It   is   not   in dispute that the said overdraft facility was sanctioned by the erstwhile   Bank   to   the   appellant­complainant   initially   for   an amount   of   Rs.1   crore,   for   which   the   appellant­complainant had   pledged   certain   shares   worth   more   than   Rs.1   crore,   as security   as   per   the   margin   requirements   specified   by   the erstwhile   Bank.     Subsequently,   in   the   year   1999,   the 3 appellant­complainant   applied   for   enhancement   of   the   said overdraft facility.  The said overdraft facility was enhanced by the   erstwhile   Bank   from   Rs.1   crore   to   Rs.   5   crore,   vide   its letter dated 13 th  December, 1999.     4. Again,   in   March   2001,   the   appellant­complainant approached the erstwhile Bank for temporary increase in the overdraft limit.   The erstwhile Bank, vide its letter dated 17 th March,   2001,   granted   the   request   of   the   appellant   and temporarily enhanced the overdraft facility from Rs.5 crore to Rs.6 crore, for a period of one week. 5. It appears that due to steep fall in the share market, the erstwhile Bank, vide its letters dated 16 th  and 17 th  March, 2001,   called   upon   the   appellant­complainant   to   pledge additional   shares   to   regularize   the   overdraft  account.    As  an additional   security,   the   appellant­complainant   pledged 37,50,000   equity   shares   of   face   value   of   Rs.10/­   of   unlisted company   Ansal   Hotels   Ltd.   (hereinafter   referred   to   as   “the said   shares”)   towards   the   dues   of   the   Bank,   vide   his   letter dated   30 th   March,   2001.     It   is   not   in   dispute   that 4 subsequently, consequent  to  the merger   of Ansal  Hotels  Ltd. with ITC Ltd., and the bonus and splitting of ITC shares, the aforesaid   37,50,000   equity   shares   of   Ansal   Hotels   Ltd. became equivalent to 3,75,000 shares of ITC Ltd. 6. It appears that during 2001, the overdraft account of the appellant­complainant became irregular and as such, the erstwhile   Bank   called   upon   the   appellant­complainant   to regularise   the   overdraft   account.     As   the   appellant­ complainant   was   unable   to   regularise   the   overdraft   account, the   erstwhile   Bank,   vide   letter   dated   14 th   September,   2001, called   upon   the   appellant­complainant   to   pay   a   sum   of Rs.600.61 lakhs along with interest thereon.   7. It   is   the   case   of   the   appellant­complainant   that though he had advised the erstwhile Bank to sell the pledged shares   in   December,   2001,   so   as   to   close   overdraft   account, the   erstwhile   Bank   chose   not   to   sell   the   said   shares   at   that point of time.  It is the case of the appellant­complainant that the said shares were sold by the erstwhile Bank in November 2002, when the market value of the said pledged shares was 5 at   the   lowest,   which   resulted   in   huge   loss   to   the   appellant­ complainant.   8. After selling a part of the pledged shares for a sum of Rs.2,69,66,215.79,   the   respondent   Bank,   the   successor­in­ interest of the erstwhile Bank, filed a Recovery Petition before the   Debts  Recovery   Tribunal,  Mumbai  against  the  appellant­ complainant   for   recovery   of   the   balance   amount   due   as   on 26 th   December,   2002.     The   said   petition   was   decreed   by   the Debts Recovery Tribunal, Mumbai, vide order dated 26 th  May, 2004.     However,   the   matter   was   settled   between   the   parties and   a   ‘One   Time   Settlement’   (“OTS”   for   short)   was   reached between   them   on   payment   of   Rs.   2   crore.     As   such,   the respondent­Bank   issued   a   ‘No   Dues   Certificate’   dated   14 th May,   2005,   certifying   that   no   dues   were   left   outstanding against the overdraft account of the appellant.  After the OTS, the respondent­Bank withdrew the recovery proceedings filed against the appellant.  9. It   is   the   case   of   the   appellant   that   since   the respondent­Bank   failed   to   return   the   said   shares   to   the 6 appellant,   he   sent   a   notice   on   14 th   June,   2005   to   the respondent­Bank , seeking release of the said shares.   10. It   appears   that   the   appellant   was   also   working   as   a stock­broker   of   the   respondent­Bank.     With   regard   to   the transactions   with   the   appellant   in   the   capacity   as   a   stock­ broker,   the   respondent­Bank   had   initiated   arbitration proceedings   against   the   appellant   before   the   Arbitration forum   of   the   Bombay   Stock   Exchange   (‘BSE”   for   short). According to the appellant, the respondent­Bank failed in the said arbitration proceedings, which have attained finality.  11. In   this   background,   the   appellant   filed   a   complaint before the Commission, alleging deficiency  in services on the part of the respondent­Bank.   The main relief claimed in the said complaint was for a direction to the respondent­Bank to return   3,75,000   shares   of   ITC   Ltd.   (earlier   37,50,000   shares of   Ansal   Hotel   Ltd.)   along   with   dividend   and   all   accretions thereon. 12. In   the   said   proceedings,   on   being   served   with   the notice,   the   respondent­Bank   raised   a   preliminary   objection with   regard   to   maintainability   of   the   said   complaint,   on   the 7 ground   that   the   appellant­complainant   was   not   a   consumer as   envisaged   under   Section   2(1)(d)   of   the   said   Act.     The Commission, by the impugned order, held that the appellant had   availed   the   services   of   the   respondent­Bank   for ‘commercial purpose’ and as such, he was not a consumer as envisaged under Section 2(1)(d) of the said Act.   13. Being   aggrieved   thereby,   the   appellant­complainant has approached this Court by way of the present appeal.    14. We   have   heard   Shri   Shyam   Divan,   learned   Senior Counsel   appearing   on   behalf   of   the   appellant   and   Shri Dushyant Dave, learned Senior  Counsel  appearing   on  behalf of the respondent.  15. Shri Shyam Divan, learned Senior Counsel appearing on   behalf   of   the   appellant­complainant,   submitted   that   the appellant had a dual relationship with the respondent­Bank. In   the   first   capacity,   as   a   consumer,   he   had   taken   the overdraft   facility   from   the   respondent­Bank   for   the   purposes of   his   self­employment.     In   the   second   capacity,   he   was working   as   the   stock­broker   for   the   respondent­Bank.     The learned   Senior   Counsel   submitted   that   with   regard   to   the 8 said   relationship,   though   there   were   certain   disputes,   the claim of the respondent­Bank before the Arbitration Forum of BSE   has   been   rejected   by   the   BSE   Arbitral   Tribunal,   which has attained finality. 16. Shri Divan further submits that it is undisputed that the said shares were pledged with the respondent­Bank only as   a   security   towards   the   overdraft   facility.   He   submits   that from the letter of the respondent­Bank dated 14 th  May, 2005, it   is   clear   that   there   were   no   dues   outstanding   in   the overdraft   account   of   the   appellant­complainant,   which   stood fully   and   finally   settled   through   compromise/OTS.     He submitted   that   once   the   dues   of   the   respondent­Bank towards the said overdraft facility stood cleared, there was no reason   for   the   respondent­Bank   to   have   withheld   the   said shares.     He   submitted   that   though   the   arbitration proceedings   between   the   parties   had   reached   finality,   the respondent­Bank had illegally withheld the said shares of the appellant.  He submitted that in spite of repeated requests for return of the said shares, the same were not returned and as 9 such,   the   appellant   had   no   option   but   to   file   the   complaint under the said Act.  17. Shri   Divan   submitted   that   though   Section   2(1)(d)(ii) of the said Act, excludes a person who avails of such services for ‘any commercial purpose’, the Explanation thereto, which could be construed as proviso to proviso, would include even such a person if it is shown that the services availed by him were exclusively for the purposes of earning his livelihood by means of self­employment.  He submitted that the services of the   overdraft   facility   were   taken   by   the   appellant   from   the respondent­Bank for the purposes of his business as a stock­ broker. He submitted that since the appellant was engaged in the   profession   of   stock­broker   and   since   the   services   of   the said   overdraft   facility   were   taken   for   the   appellant’s profession   as   a   stock­broker,   the   services   rendered   by   the respondent­Bank were exclusively for the purposes of earning his   livelihood.     Learned   Senior   Counsel   submits   that   the appellant   was   self­employed   as   a   stock­broker   and   as   such, the   services   availed   were   exclusively   for   the   purpose   of 10 earning his livelihood by means of self­employment.   He relies on the dictionary meaning of the word ‘livelihood’ as provided in Black’s Law Dictionary, Ninth Edition. H e submits that the Commission has grossly erred in giving restricted meaning to the term ‘earning his livelihood by means of self­employment’. Learned   Senior   Counsel   submits   that   merely   because   a person has availed the services of the Bank for expanding his business,   that   cannot   be   a   ground   to   give   a   restricted meaning   to   the   said   term.     Relying   on   the   judgment   of   this Court   in   the   case   of   Internet   and   Mobile   Association   of India   vs.   Reserve   Bank   of   India 1 ,   he   submits   that   the services of the Bank provide lifeline for any business, trade or profession.     He   submits   that   in   the   present   era,   it   is   unable for   any   person   to   survive   without   availing   the   services   of   a Bank.       Learned   Senior   Counsel   submits   that   the Commission   has   erred  in   holding   that   the   appellant   is   not   a consumer within the meaning of Section 2(1)(d)(ii) of the said 1 (2020) 10 SCC 274 11 Act.  In support of his submissions, he relied on the following judgments of this Court: (i) Lilavati   Kirtilal   Mehta   Medical   Trust   vs. Unique Shanti Developers and others 2 ; (ii) Paramount   Digital   Colour   Lab   and   others vs. AGFA India Private Limited and others 3 ;  (iii) Sunil   Kohli   and   another   vs.   Purearth Infrastructure Limited 4 ;  (iv) CBI,   AHD,   Patna   vs.   Braj   Bhushan   Prasad and others 5 . 18. Shri   Dushyant   Dave,   learned   Senior   Counsel appearing on behalf of the respondent­Bank, on the contrary, submits that the said Act is a special statute enacted with the purpose   of   providing   a   speedy   and   simple   redressal   to consumer   disputes.     Shri   Dave   submits   that   the   said   Act provides   a   summary   procedure   so   that   the   consumer disputes are settled without undue delay. He submitted that if the definition of the word ‘consumer’ is expanded, so as to include   in   it   a   person   who   avails   of   such   services   for   any 2 (2020) 2 SCC 265 3 (2018) 14 SCC 81 4 (2020) 12 SCC 235 5 (2001) 9 SCC 432 12 commercial   purpose,   the   very   purpose   of   the   said   Act   would be   defeated.       He   submits   that   if   any   commercial   dispute between   the  service   provider   and   the   availer/recipient   of   the service is included in the definition of the word ‘consumer’, it will give rise to floodgates of complaints.   It is submitted that if   such   an   interpretation   is   accepted,   apart   from   the   same being   inconsistent   with   the   provisions  of   Section   2(1)(d)(ii)  of the   said   Act,   it   will   defeat   the   very   purpose   of   providing speedy  justice to the consumers. He, therefore, submits that no interference is warranted in the finding of the Commission and the appeal deserves to be dismissed.   19. For   appreciating   the   rival   submissions,   it   will   be necessary   to   refer   to   Section   2(1)(d)   of   the   said   Act,   as   it exists today, which is as follows:  “2. Definition.­   (1)     In   this   Act,   unless   the context otherwise requires,­ (a) …………………………………………………… ……………………………………… (d) “consumer” means any person who,— (i)   buys   any   goods   for   a   consideration which   has   been   paid   or   promised   or 13 partly paid and partly promised, or un ­ der   any   system   of   deferred   payment and   includes   any   user   of   such   goods other   than   the   person   who   buys   such goods   for   consideration   paid   or promised   or   partly   paid   or   partly promised,   or   under   any   system   of   de ­ ferred payment when such use is made with   the   approval   of   such   person,   but does not include a person who obtains such   goods   for   resale   or   for   any   com ­ mercial purpose; or (ii)     hires   or   avails   of   any   services   for   a consideration   which   has   been   paid   or promised   or   partly   paid   and   partly promised,   or   under   any   system   of   de ­ ferred payment and includes any bene ­ ficiary   of   such   services   other   than   the person   who   hires   or   avails   of   the   ser ­ vices   for   consideration   paid   or promised,   or   partly   paid   and   partly promised,   or   under   any   system   of   de ­ ferred   payment,   when   such   services are   availed   of   with   the   approval   of   the first mentioned person   but does not in ­ clude a person who avails of such ser ­ vices for any commercial purpose; Explanation .—For   the   purposes   of   this clause,   “commercial   purpose”   does   not include   use   by   a   person   of   goods   bought and   used  by  him  and  services  availed by him   exclusively  for  the purposes of earn ­ ing   his   livelihood   by   means   of   self­em ­ ployment;” 14 20. The   short  question,   therefore,  that   would  have  to   be answered   in   the   present   case   is,   as   to   whether   the   services availed by the appellant from the  respondent­Bank  would fall within   the   term   ‘commercial   purpose’.     The   other   question that   would   also   have   to   be   answered   is,   as   to   whether   such services   are   exclusively   availed   by   the   appellant   for   the purposes   of   earning   his   livelihood   by   means   of   self­ employment.  21. For   considering   the   said   issues,  we   will   also  have   to examine the object while enacting the said Act as well as the legislative   history   as   to   how   Section   2(1)(d)   has   come   in   its present   form.     The   legislature   found   that   though   there   were various provisions contained in various enactments to protect the   consumers   and   provide   relief   to   them,   yet   it   became necessary to protect the consumers from the exploitation and to   save   them   from   adulterated   and   sub­standard   goods   and services and to safe guard the interests of the consumers.  In order   to   provide   for   better   protection   of   the   interests   of   the 15 consumer,   the   Consumer   Protection   Bill   was   introduced   in the Parliament.   22. Perusal of  the ‘Statement  of  Objects  and Reasons’  of the said Act would show that the said Act seeks to provide for better   protection   of   the   interests   of   consumers   and   for   that purpose,   to   make   provision   for   the   establishment   of Consumer   Councils   and   other   authorities   for   the   settlement of   consumer   disputes   and   for   matters   connected   therewith. One   of  the  objects  for   enacting  the   said  Act   was  the   right   to be   heard   and   to   be   assured   that   consumers’   interests   will receive   due   consideration   at   appropriate   forums.   To   provide speedy   and   simple   redressal   to   consumer   disputes,   a   quasi­ judicial   machinery   was   sought   to   be   set   up   at   the   district, State   and   Central   levels.     It   will   be   apposite   to   refer   to   the preamble of the said Act, which reads thus: “An   Act   to   provide   for   better   protection   of the   interests   of   consumers   and   for   that purpose   to   make   provision   for   the establishment   of   consumer   councils   and other   authorities   for   the   settlement   of consumers’   disputes   and   for   matters connected therewith.” 16 23. The definition of the term ‘consumer’ as contained in Section   2(1)(d)   of   the   said   Act,   as   it   existed   in   the   original enactment of 1986, reads thus: “( d ) “consumer” means any person who,— ( i )   buys   any   goods   for   a   consideration which   has   been   paid   or   promised   or partly paid and partly promised, or un ­ der   any   system   of   deferred   payment and   includes   any   user   of   such   goods other   than   the   person   who   buys   such goods   for   consideration   paid   or promised   or   partly   paid   or   partly promised,   or   under   any   system   of   de ­ ferred payment when such use is made with   the   approval   of   such   person,   but does not include a person who obtains such   goods   for   resale   or   for   any   com ­ mercial purpose; or ( ii )     hires any  services for  a consideration which   has   been   paid   or   promised   or partly paid and partly promised, or un ­ der   any   system   of   deferred   payment and   includes   any   beneficiary   of   such services   other   than   the   person who   hires   the   services   for   considera ­ tion   paid   or   promised,   or   partly   paid and partly promised, or under any sys ­ tem   of   deferred   payment,   when   such services   are   availed   of   with   the   ap ­ proval of the first mentioned person” 17 24. It could thus  be seen  that  Section 2(1)(d) of the said Act is in two parts.  Section 2(1)(d)(i) of the said Act deals with buying   of   goods.     A   person   who   buys   any   goods   for   a consideration which has been paid or promised or partly paid and   partly   promised,   or   under   any   system   of   deferred payment would be a consumer within the meaning of Section 2(1)(d)(i)   of   the   said   Act.     It   also   includes   any   user   of   such goods   other   than   the   person   who   buys   such   goods   for   a consideration,   which   has   been   paid   or   promised   or   partly paid   or   partly   promised,   or   under   any   system   of   deferred payment,   when   such   use   is   made   with   the   approval   of   such person.   However, Section 2(1)(d)(i) of the said Act excludes a person   who   obtains   such   goods   for   resale   or   for   any commercial purpose.   25. Section   2(1)(d)(ii)   of   the   said   Act   is   with   respect   to hiring of services.  According to it, the term ‘consumer’ means any person who hires any services for a consideration, which has   been   paid   or   promised   or   partly   paid   and   partly promised, or under any system of deferred payment.     It also 18 included   any   beneficiary   of   such   services   other   than   the person   who   hires   the   services   as   is   provided   under   Section 2(1)(d)(i) of the said Act.   26. It could thus be seen that as per the definition of the term   ‘consumer’,   under   Section   2(1)(d)(ii)   of   the   said   Act,   as enacted originally, even if a person who hires any services for any   commercial   purpose,   he   could   still   be   included   in   the definition   of   the   term   ‘consumer’.     It   is   relevant   to   note   that Section   2(1)(d)(i)   of   the   said   Act   clearly   kept   a   person   who obtains such goods for resale or for any commercial purpose, out   of   the   ambit   of   definition   of   the   term   ‘consumer’. However,   insofar   as   hiring   of   services   is   concerned,   no   such provision was made in the original enactment.   27. The   legislature   noticed   various   deficiencies   and inadequacies   in   the   said   Act.     Therefore,   in   order   to   plug these   loopholes   and   enlarge   the   scope   of   areas   covered,   the legislature   brought   certain   amendments   to   the   said   Act   by the Consumer Protection (Amendment) Act, 1993 (hereinafter referred to as “1993 Amendment Act”).   One of the objects of 19 the   said   Act   was   to   enable   the   consumers,   who   are   self­ employed,   to   file   complaints   before   the   redressal   agencies, where   goods   bought   by   them   exclusively   for   earning   their livelihood,   suffer   from   any   defect.   By   sub­section   (5)   of Section   2   of   the   1993   Amendment   Act,   the   following amendments   were   effected   to   the   definition   of   the   term ‘consumer’: “(5) in clause  (d) ,­ (A)   in   sub­clause   (ii) ,   for   the   word “hires”,   in   both   the   places   where   it occurs,   the   words   “hires   or   avails   of” shall be  substituted ; (B) after   sub­clause   (ii) ,   the   following Explanation  shall be  inserted  at the end, namely:­ ‘ Explanation .­   For   the   purposes   of sub­clause   (i) ,   “commercial   purpose” does   not   include   use   by   a   consumer of   goods   bought   and   used   by   him exclusively  for   the purpose of  earning his   livelihood,   by   means   of   self­ employment’;” 28.   It could thus be seen  that by  the 1993 Amendment Act,   insofar   as   services   are   concerned,   wherever   the   word “hires”   was   used,   the   same   was   substituted   by   the   words 20 “hires or avails of”.  By the said 1993 Amendment Act, insofar as   Section   2(1)(d)(i)   is   concerned,   an   Explanation   was provided   to   the   effect   that   ‘commercial   purpose’   does   not include use by a consumer of goods bought and used by him exclusively for the purpose of earning his livelihood by means of   self­employment.     It   could   thus   be   seen   that   though   the original   Act   of   1986   excluded   a   person   from   the   ambit   of definition   of   the   term   ‘consumer’   whenever   such   purchases were   made   for   commercial   purpose;   by   the   Explanation, which is an exception to an exception, even if a person made purchases   for   ‘commercial   purpose’,   he   was   included   in   the definition of the term ‘consumer’, if such a person bought and used   such   goods   exclusively   for   earning   his   livelihood   by means of self­employment.  The legislative intent is clear, that though the purchases for commercial purposes are out of the ambit of the definition of the term ‘consumer’ in the said Act, if a person buys and uses such goods exclusively for earning 21 his   livelihood   by   way   of   self­employment,   he   would   still   be entitled to protection under the said Act.    29. The   legislature   further   noticed   several   bottlenecks and shortcomings in the implementation of various provisions of the said Act and with a view to achieve quicker disposal of consumer   complaints,   and   to   make   the   said   Act   more effective   by   removing   various   lacunae,   the   legislature amended   the   said   Act   by   the   Consumer   Protection (Amendment)   Act,   2002   (hereinafter   referred   to   as   “the   2002 Amendment   Act”).     One   of   the   objects   for   bringing   out   the 2002   Amendment   Act   was   “exclusion   of   services   availed   for commercial   purposes   from   the   purview   of   the   consumer disputes  redressal   agencies”.     It  could   thus   be   seen   that   the legislature noticed the mischief, that though   Section 2(1)(d)(i) of   the   said   Act   kept   out   of   its   purview   the   goods   purchased for commercial purpose, the said restriction was not found in Section   2(1)(d)(ii)   of  the   said  Act.     As  such,   in  order   to   bring Section   2(1)(d)(ii)   at   par   with   Section   2(1)(d)(i) ,   the   following amendment was effected to in clause (d): 22 “(c) in clause  (d) ,­ (i) in   sub­clause   (ii) ,   the   following words   shall   be   inserted   at   the   end, namely:­ “but   does   not   include   a   person   who avails of such services for any commercial purpose”; (ii) for   the   Explanation,   the   following Explanation   shall   be   substituted, namely:­ ‘Explanation .—For   the   purposes   of this   clause,   “commercial   purpose”   does not   include   use   by   a   person   of   goods bought   and   used   by   him   and   services availed   by   him   exclusively   for   the   pur ­ poses   of   earning   his   livelihood   by   means of self­employment’;” 30. It   could   thus   be   seen   that   by   the   2002   Amendment Act, the legislature clearly provided that a person, who avails of such services for any commercial purpose would be beyond the   ambit   of   definition   of   the   term   ‘consumer’.     The Explanation,   which   is   an   exception   to   an   exception,   which earlier excluded a person from the term ‘commercial purpose’, if goods were purchased by such a person for the purposes of earning   his   livelihood   by   means   of   self­employment,   was 23 substituted and the Explanation was made applicable to both clauses   (i)   and   (ii).       It   can   thus   clearly   be   seen   that   by   the 2002   Amendment   Act,   though   the   legislature   provided   that whenever a person avails of services for commercial purposes, he   would   not   be   a   consumer;   it   further   clarified   that   the ‘commercial   purpose’   does   not   include   use   by   a   person   of goods   bought   and   used   by   him   and   services   availed   by   him exclusively   for   the   purposes   of   earning   his   livelihood   by means of self­employment.    31. It is thus clear that by the 2002 Amendment Act, the legislature   has   done   two   things.     Firstly,   it   has   kept   the commercial   transactions,   insofar   as   the   services   are concerned,   beyond   the   ambit   of   the   term   ‘consumer’   and brought   it  in   parity   with   Section   2(1)(d)(i),  wherein  a   person, who   bought   such   goods   for   resale   or   for   any   commercial purpose, was already out of the ambit of the term ‘consumer’. The   second   thing   that   the   legislature   did   was   that   even   if   a person   availed   of   the   commercial   services,   if   the   services availed   by   him   were   exclusively   for   the   purposes   of   earning 24 his livelihood by means of self­employment, he would still be a ‘consumer’ for the purposes of the said Act.  Thus, a person who availed of services for commercial purpose exclusively for the   purposes   of   earning   his   livelihood   by   means   of   self­ employment   was   kept   out   of   the   term   ‘commercial   purpose’ and brought into the ambit of ‘consumer’, by bringing him on par   with   similarly   circumstanced   person,   who   bought   and used   goods   exclusively   for   the   purposes   of   earning   his livelihood   by   means   of   self­employment.     It   could   thus   be seen   that   the   legislature’s   intent   is   clear.     If   a   person   buys goods   for   commercial   purpose   or   avails   services   for commercial   purpose,   though   ordinarily,   he   would   have   been out   of   the   ambit   of   the   term   ‘consumer’,   by   virtue   of Explanation, which is now common to both Sections 2(1)(d)(i) and   2(1)(d)(ii),   he   would   still   come   within   the   ambit   of   the term ‘consumer’, if purchase of such goods or availing of such services   was   exclusively   for   the   purposes   of   earning   his livelihood by means of self­employment.   With this legislative 25 history   in   background,   we   will   have   to   consider   the   present case.  32. The   purpose   of   the   said   Act   has   been   succinctly described   by   this   Court   in   the   case   of   Laxmi   Engineering Works vs. P.S.G. Industrial Institute 6 ,   which is as under: “ 10.   A   review   of   the   provisions   of   the   Act discloses that the quasi­judicial bodies/au ­ thorities/agencies   created   by   the   Act known   as   District   Forums,   State   Commis ­ sions and the National Commission are not courts   though   invested   with   some   of   the powers of a civil court. They are quasi­judi ­ cial tribunals brought into existence to ren ­ der   inexpensive   and   speedy   remedies   to consumers. It is equally clear that these fo ­ rums/commissions   were   not   supposed   to supplant but supplement the existing judi ­ cial system. The idea was to provide an ad ­ ditional   forum   providing   inexpensive   and speedy   resolution   of   disputes   arising   be ­ tween   consumers   and   suppliers   of   goods and services. The forum so created is unin ­ hibited   by   the   requirement   of   court   fee   or the formal procedures of a court. Any con ­ sumer   can   go   and   file   a   complaint.   Com ­ plaint   need   not   necessarily   be   filed   by   the complainant   himself;   any   recognized   con ­ sumers' association can espouse his cause. Where a large number of consumers have a 6 (1995) 3 SCC 583 26 similar   complaint,   one   or   more   can   file   a complaint on behalf of all. Even the Central Government   and   State   Governments   can act   on   his/their   behalf.   The   idea   was   to help   the   consumers   get   justice   and   fair treatment   in   the   matter   of   goods   and   ser ­ vices   purchased   and   availed   by   them   in   a market   dominated   by   large   trading   and manufacturing   bodies.   Indeed,   the   entire Act revolves round the consumer and is de ­ signed  to   protect  his   interest.   The  Act   pro ­ vides   for   “business­to­consumer”   disputes and   not   for   “business­to­business”   dis ­ putes. This scheme of the Act, in our opin ­ ion, is relevant to and helps in interpreting the words that fall for consideration in this appeal.” 33. It could thus be seen that this Court has clearly held that   the   idea   of   enacting   the   said   Act   was   to   help   the consumers   get   justice   and   fair   treatment   in   the   matter   of goods   and   services   purchased   and   availed   by   them   in   a market   dominated   by   large   trading   and   manufacturing bodies.     It   has   been   held   that   the   entire   Act   revolves   round the   consumer   and   is   designed   to   protect   his   interest.   It provides   for   “business­to­consumer”   disputes   and   not   for “business­to­business”   disputes.       It   has   been   held   that 27 forums/commissions   provided   by   the   said   Act   are   not supposed   to   supplant   but   supplement   the   existing   judicial system.   The   idea   was   to   provide   an   additional   forum providing   inexpensive   and   speedy   resolution   of   disputes arising   between   consumers   and   suppliers   of   goods   and services.  34. In   the   case   of   Laxmi   Engineering   Works   (supra), this Court, while considering the scope of the definition of the expression ‘consumer’ with relation to   Section 2(1)(d)(i)   of the said Act and the Explanation added by 1993 Amendment Act, observed thus: “ 11.   Now   coming   back   to   the   definition   of the expression ‘consumer’ in Section 2( d ), a consumer   means   insofar   as   is   relevant   for the purpose of this appeal, ( i ) a person who buys   any   goods   for   consideration;   it   is   im ­ material   whether   the   consideration   is   paid or   promised,   or   partly   paid   and   partly promised,   or   whether   the   payment   of   con ­ sideration   is   deferred;   ( ii )   a   person   who uses   such   goods   with   the   approval   of   the person who buys such goods for considera ­ tion; ( iii ) but does not include a person who buys such goods for resale or for any com ­ mercial   purpose.   The   expression   ‘resale’   is 28 clear   enough.   Controversy   has,   however, arisen   with   respect   to   meaning   of   the expression   “commercial   purpose”.   It   is also   not   defined   in   the   Act.   In   the   ab ­ sence   of   a   definition,   we   have   to   go   by its   ordinary   meaning.   ‘Commercial’   de ­ notes   “pertaining   to   commerce”   (Cham ­ ber's   Twentieth   Century   Dictionary);   it means   “connected   with,   or   engaged   in commerce;   mercantile;   having   profit   as the   main   aim”   (Collins   English   Dictio ­ nary)   whereas   the   word   ‘commerce’ means   “financial   transactions   espe ­ cially   buying   and   selling   of   merchan ­ dise,   on   a   large   scale”   (Concise   Oxford Dictionary).   The   National   Commission   ap ­ pears to have been taking a consistent view that where a person purchases goods “with a view to  using  such goods for  carrying  on any activity on a large scale for the purpose of   earning   profit”   he   will   not   be   a   ‘con ­ sumer’ within the meaning of Section 2( d )( i ) of   the   Act.   Broadly   affirming   the   said   view and   more   particularly   with   a   view   to   obvi ­ ate   any   confusion   —   the   expression   “large scale”   is   not   a   very   precise   expression   — Parliament   stepped   in   and   added   the explanation   to   Section   2(d)(i)   by   Ordi ­ nance/Amendment   Act,   1993.   The   ex ­ planation   excludes   certain   purposes from   the   purview   of   the   expression “commercial   purpose”   —   a   case   of   ex ­ ception to an exception.  Let us elaborate: 29 a   person   who   buys   a   typewriter   or   a   car and   uses  them  for   his  personal   use  is  cer ­ tainly a consumer but a person who buys a typewriter   or   a   car   for   typing   others'   work for  consideration   or   for   plying   the   car   as  a taxi   can   be   said   to   be   using   the typewriter/car   for   a   commercial   purpose. The   explanation   however   clarifies   that   in certain   situations,   purchase   of   goods   for “commercial   purpose”   would   not   yet   take the   purchaser   out   of   the   definition   of   ex ­ pression   ‘consumer’.   If   the   commercial use   is   by   the   purchaser   himself   for   the purpose   of   earning   his   livelihood   by means   of   self­employment,   such   pur ­ chaser   of   goods   is   yet   a   ‘consumer’ .   In the   illustration   given   above,   if   the   pur ­ chaser himself works on typewriter or plies the car as a taxi himself, he does not cease to   be   a   consumer.   In   other   words,   if   the buyer   of   goods   uses   them   himself,   i.e.,   by self­employment, for earning his livelihood, it   would   not   be   treated   as   a   “commercial purpose”   and   he   does   not   cease   to   be   a consumer for the purposes of the Act.   The explanation reduces the question, what is   a   “commercial   purpose”,   to   a   ques ­ tion of fact to be decided in the facts of each   case.   It   is   not   the   value   of   the goods   that   matters   but   the   purpose   to which the goods bought are put to. The several   words   employed   in  the  explana ­ tion,   viz.,   “uses   them   by   himself”,   “ex ­ clusively for the purpose of earning his 30 livelihood”   and   “by   means   of   self­em ­ ployment” make the intention of Parlia ­ ment   abundantly   clear,   that   the   goods bought   must   be   used   by   the   buyer   him ­ self,   by   employing   himself   for   earning his   livelihood.   A   few   more   illustrations would   serve   to   emphasise   what   we   say.   A person who purchases an auto­rickshaw to ply   it   himself   on   hire   for   earning   his   liveli ­ hood   would   be   a   consumer.   Similarly,   a purchaser   of   a   truck   who   purchases   it   for plying   it   as   a   public   carrier   by   himself would   be   a   consumer.   A   person   who   pur ­ chases a lathe machine or other machine to operate it himself for earning his livelihood would   be   a   consumer.   (In   the   above   illus ­ trations, if such buyer takes the assistance of one or two persons to assist/help him in operating the vehicle or machinery, he does not   cease   to   be   a   consumer.)   As   against this a person who purchases an auto­rick ­ shaw,   a   car   or   a   lathe   machine   or   other machine to be plied or operated exclusively by   another   person   would   not   be   a   con ­ sumer.   This   is   the   necessary   limitation flowing   from   the   expressions   “used   by him”,   and   “by   means   of   self­employ ­ ment”   in   the   explanation.   The   ambigu ­ ity in the meaning of the words “for the purpose of earning his livelihood” is ex ­ plained   and   clarified   by   the   other   two sets of words.” [Emphasis supplied] 31 35. It can thus be seen that this Court observed that the National Commission was taking a consistent view that where a   person   purchases   goods   “with   a   view   to   using   such   goods for carrying on any activity on a large scale for the purpose of earning profit” he will not be a ‘consumer’ within the meaning of Section 2(d)(i) of the Act. This Court observed that in order to obviate any confusion that the expression “large scale” was not a very precise expression, the Parliament stepped in and added   the   explanation   to   Section   2(d)(i)   by Ordinance/Amendment Act, 1993. It has been held that that the   explanation   excludes   certain   purposes   from   the   purview of   the   expression   “commercial   purpose”.     Various   examples have been given by this Court as to what would come within the term of ‘self­employment’.    36. One instance given is that a person who purchases a typewriter and works on the typewriter himself, the purchase would be for the purposes of earning his livelihood by means of self­employment and he would not cease to be a ‘consumer’ 32 for   the   purposes   of   the   said   Act.   Another   example   given   is that,   if   a   person   who   purchases   an   auto­rickshaw   to   ply   it himself on hire for earning his livelihood, he would still be a consumer   too.     This   Court   held   that   the   question   as   to whether the transaction is for the ‘commercial purpose’ or for ‘earning   his   livelihood   by   means   of   self­employment’   is   a question   of   fact   that   has   to   be   decided   in   the   facts   of   each case.     It   has   been   held   that   it   is   not   the   value   of   the   goods that   matters   but   the  purpose   to   which   the   goods   so   bought, are   put   to.   It   has   been   held   that   several   words   used   in   the explanation, viz., “uses them by himself”, “exclusively for the purpose   of   earning   his   livelihood”   and   “by   means   of   self­ employment”   make   the   intention   of   the   Parliament abundantly clear, that the goods bought must be used by the buyer himself, for earning his livelihood.  37. In   the   case   of   Cheema   Engineering   Services   vs. Rajan Singh 7 , this Court  held that the manufacture  and sale of bricks in a commercial way may also be to earn livelihood. 7 (1997) 1 SCC 131 33 As   such,   the   question   as   to   whether   the   complainant   used the   machinery   for   the   manufacture   of   bricks   alone   or   with members   of   his   family   and   as   to   whether   the   same   was   for earning his livelihood, were the questions of fact to be decided on the basis of evidence.    38. In   the   case   of   Kalpavruksha   Charitable   Trust   vs. Toshniwal Brothers (Bombay) Pvt. Ltd. and another 8 , this Court   considered   the   question   as   to   whether   the   machines purchased   by   the   Charitable   Trust   for   use   in   the   Diagnostic Centre   were   meant   for   ‘commercial   purpose’   or   not.   It   was sought to be urged on behalf of the Trust that the Trust was not   carrying   out   a   profit­making   activity   and   as   such,   the purchase   of   diagnostic   machines   would   not   come   within   the ambit   of   the   term   ‘commercial   purpose’.     It   was,   therefore, sought   to   be   urged   that   it   would   fall   within   the   definition   of the term ‘consumer’.    This Court held that the finding of the National   Commission   that   the   machinery   was   installed   for commercial   purpose   and   as   such,   the   Trust   was   not   a 8 (2000) 1 SCC 512 34 ‘consumer’   within   the   meaning   of   the   said   Act,   required   no interference.   39. In   the   case   of   Paramount   Digital   Colour   Lab (supra),   this   Court   was   considering   the   case   of   unemployed graduates,   who   had   started   a   business   of   photography   in partnership   for   self­employment   and   for   their   livelihood.   For the   said   purpose,   they   had   purchased   an   advanced   photo processing, developing and printing machine.  It was the case of the appellants therein that the respondents, despite having the   knowledge   that   the   machine   was   not   working   properly, had   unfairly   and   carelessly   sold   the   same   to   the   appellants. As   such,   the   appellants   were   required   to   file   a   complaint under   the   said   Act.     The   State   Commission   had   allowed   the complaint. In appeal, the National Commission held that the appellants   were   not   the   consumers   as   envisaged   under Section   2(1)(d)   of   the   said   Act,   since   the   purchase   of   the machine   was   for   commercial   purpose.     Reversing   the   view taken   by   the   National   Commission   and   upholding   the   view taken by the State Commission, this Court observed thus: 35 “ 12.   In   this   case,   since   the   appellants   have purchased   the   machine,   Section   2(1)( d )   of the Act is applicable. “Consumer” as defined under Section 2(1)( d ) of the Act does not in ­ clude   a   person   who   obtains   goods   for   a “commercial   purpose”.   The   Explanation supplied   to   Section   2(1)( d )   clarifies   that “commercial   purpose”   does   not   include   use by   a   person   of   goods   bought   and   used   by him  and services availed by him exclusively for the purposes of earning his livelihood by means   of   “self­employment”.   If   both   these provisions   are   read   together,   it   leads   to   the conclusion   that   if   a   person   purchased   the goods for consideration not for any commer ­ cial   purpose,   but   exclusively   for   the   pur ­ poses   of   earning   his   livelihood   by   means   of “self­employment”,   such   purchaser   will come within  the  definition  of “consumer”. If a   person   purchases   the   goods   for   a   “com ­ mercial   purpose”   and   not   for   the   purposes of   earning   his   livelihood   by   means   of   “self­ employment”, such purchaser will not come within   the   definition   of   “consumer”.   It   is therefore clear, that despite “commercial ac ­ tivity”,   whether   a   person   would   fall   within the definition of “consumer” or not would be a question of fact in every case. Such ques ­ tion  of fact  ought  to  be  decided in  the facts and circumstances of each case. 13.   “Self­employment”   necessarily   includes earning   for   self.   Without   earning   generally there   cannot   be   “self­employment”.   Thus,   if 36 a person buys and uses the machine exclu ­ sively   for   the   purposes   of   earning   his   liveli ­ hood by means of “self­employment”, he def ­ initely   comes   within   the   definition   of   “con ­ sumer”.   In   the   matter   on   hand,   the   quality of   ultimate   production   by   the   user   of   the machine would depend upon the skill of the person who uses the machine. In case of ex ­ igencies,   if   a   person   trains   another   person to operate the machine so as to produce the final product based on skill and effort in the matter of photography and development, the same   cannot   take   such   person   out   of   the definition of “consumer”.” 40. This Court, on facts in the said case, found that the appellants   therein   were   unemployed   graduates   and   had bought   the   said   machine   for   their   own   utility,   personal handling   and   for   their   small   venture,   which   they   had embarked   upon   to   make   a   livelihood.       This   Court   further found   that   this   was   distinct   from   large­scale   manufacturing or   processing   activity   carried   on   for   huge   profits.   It   was, therefore,   held   that   the   appellants   therein   would   be consumers   within   the   meaning   of   Section   2(1)(d)   of   the   said Act. 37 41. Shri Shyam Divan, learned Senior Counsel appearing on behalf of the appellant, strongly relied on the judgment of this   Court   in   the   case   of   Lilavati   Kirtilal   Mehta   Medical Trust  (supra), wherein this Court after considering the earlier judgments held thus: “ 19.   To   summarise   from   the   above   discus ­ sion,   though   a   strait   jacket   formula   cannot be   adopted   in   every   case,   the   following broad principles can be culled out for deter ­ mining whether an activity or transaction is “for a commercial purpose”: 19.1.   The question of whether a transaction is   for   a   commercial   purpose   would   depend upon   the   facts   and   circumstances   of   each case.   However,   ordinarily ,   “commercial   pur ­ pose”  is  understood  to  include  manufactur ­ ing/industrial   activity   or   business­to­busi ­ ness transactions between commercial enti ­ ties. 19.2.   The   purchase   of   the   good   or   service should have a close and direct nexus with a profit­generating activity. 19.3.   The identity of the person making the purchase   or   the   value   of   the   transaction   is not conclusive to the question of whether  it 38 is   for   a   commercial   purpose.   It   has   to   be seen   whether   the   dominant   intention   or dominant   purpose   for   the   transaction   was to   facilitate   some   kind   of   profit   generation for the purchaser and/or their beneficiary. 19.4.   If   it   is   found   that   the   dominant   pur ­ pose  behind purchasing  the  good  or  service was   for   the   personal   use   and   consumption of the purchaser and/or their beneficiary, or is   otherwise   not   linked   to   any   commercial activity, the question of whether such a pur ­ chase   was   for   the   purpose   of   “generating livelihood   by   means   of   self­employment” need not be looked into.” 42. It   is   thus   clear,   that   this   Court   has   held   that   the question,   as   to   whether   a   transaction   is   for   a   commercial purpose   would   depend   upon   the   facts   and   circumstances   of each   case.   However,   ordinarily,   “commercial   purpose”   is understood   to   include   manufacturing/industrial   activity   or business­to­business   transactions   between   commercial entities; that the purchase of the good or service should have a close and direct nexus with a profit­generating activity; that the identity of the person making the purchase or the value of the transaction is not conclusive for determining the question 39 as to whether it is for a commercial purpose or not.   What is relevant   is   the   dominant   intention   or   dominant   purpose   for the  transaction  and as  to  whether  the  same  was to  facilitate some kind of profit generation for the purchaser and/or their beneficiary.     It   has   further   been   held   that   if   the   dominant purpose   behind   purchasing   the   good   or   service   was   for   the personal   use   and   the   consumption   of   the   purchaser   and/or their beneficiary, or is otherwise not linked to any commercial activity,   then   the   question   of   whether   such   a   purchase   was for   the   purpose   of   “generating   livelihood   by   means   of   self­ employment” need not be looked into.   43. On facts, it was held that the purchase of flats by the appellant   therein   had   no   direct   nexus   with   the   profit generating   activities.     The   flats   were   not   occupied   for undertaking   any   medical/diagnostic   facilities   within   the hospital   but   for   accommodating   the   nurses   employed   by   the hospital.   It was further held that the flats are being provided to the nurses without any rent and that the appellant  therein 40 was   not   generating   any   surplus   from   occupying   the   flats   or engaging in buying and selling of flats. 44. Insofar   as   the   judgment   of   this   Court   in   the   case   of Sunil   Kohli   (supra),   relied   upon   by   the   appellant,   is concerned,   this   Court   on   the   basis   of   the   evidence,   clearly found that the complainants wanted to dispose of property in Denmark   and   wanted   to   come   down   to   Delhi   to   start   a business. It has further been found that for this purpose, the premises in question were booked. As such, the said case was a case wherein the commercial premises were booked by the appellants   therein ,   who   had   left   their   employment   in Denmark  and  purchased  the  premises  only   for  the  purposes of   starting   their   business   for   earning   their   livelihood   by   way of   self­employment.     Therefore,   the   said   case   was   a   case wherein   the   appellants   therein   had   availed   of   the   services exclusively   for   earning   their   livelihood   by   means   of   self­ employment.   45. It   could   thus   be   seen,   that   when   a   person   avails   a service for a commercial purpose, to come within the meaning 41 of   ‘consumer’   as   defined   in   the   said   Act,   he   will   have   to establish   that   the   services   were   availed   exclusively   for   the purposes   of   earning   his   livelihood   by   means   of   self­ employment.     There   cannot   be   any   straitjacket   formula   and such   a   question   will   have   to   be   decided   in   the   facts   of   each case, depending upon the evidence placed on record.  46. In   the   present   matter,   it   is   not   in   dispute   that   the appellant   was   already   engaged   in   the   profession   of   stock­ broker,   much   before   he   availed   of   service   of   the   overdraft facility   from   the   respondent­Bank .     It   is   also   not   in   dispute that he was also acting as a stock­broker for the  respondent­ Bank .   It   is   also   not   in   dispute   that   the   appellant   took   the overdraft   facility   and   also   sought   enhancement   of   the   same from   time   to   time   in   furtherance   of   his   business   as   a   stock­ broker   and   for   the   purpose   of   enhancing   the   profits   therein. As   already   held   by   this   Court   in   the   case   of   Laxmi Engineering   Works   (supra),   the   terms   “services   availed   by him”,   “exclusively   for   the   purpose   of   earning   his   livelihood” and   “by   means   of   self­employment”   will   have   to   be   given   its 42 meaning, as intended by the legislature.   The said terms will have   to   be   construed   in   context   with   the   purpose   for   which the   said   Act   is   enacted.     We   have   elaborately   discussed   the legislative   history   as   to     how   Section   2(1)(d)   of   the   said   Act has   come   in   its   present   form   from   the   original   form.     The amendments   incorporated   by   the   1993   Amendment   Act   as well as by the 2002 Amendment Act would clearly show that the   legislative   intent   is   to   keep   the   commercial   transactions out   of   the   purview   of   the   said   Act   and   at   the   same   time,   to give benefit of the said Act to a person who enters into such commercial transactions, when he uses such goods or avails such   services   exclusively   for   the   purposes   of   earning   his livelihood by means of self­employment.   47. In   the   present   case,   the   Commission   has   come   to   a finding   that   the   appellant   had   opened   an   account   with   the respondent­Bank ,   took   overdraft   facility   to   expand   his business   profits,   and   subsequently   from   time   to   time   the overdraft   facility   was   enhanced   so   as   to   further   expand   his business and increase his profits.   The relations between the 43 appellant   and   the   respondent   is   purely   “business   to business”   relationship.     As   such,   the   transactions   would clearly   come   within   the   ambit   of   ‘commercial   purpose’.     It cannot be said that the services were availed “exclusively  for the   purposes   of   earning   his   livelihood”   “by   means   of   self­ employment”.   If the interpretation as sought to be placed by the   appellant   is   to   be   accepted,   then   the   ‘business   to business’   disputes   would   also   have   to   be   construed   as consumer   disputes,   thereby   defeating   the   very   purpose   of providing speedy and simple redressal to consumer disputes.  48. We,   therefore,   find   no   error   with   the   findings   of   the Commission.   In   any   case,   the   Commission   has   already granted   liberty   to   the   appellant   to   avail   of   his   remedy   by approaching the appropriate forum, having jurisdiction.  49. In the result, the appeal is dismissed.  There shall be no   order   as   to   costs.     All   pending   applications,   if   any,   shall stand disposed of.  …............................J.                              [L. NAGESWARA RAO] 44 ......................J.                                                          [B.R. GAVAI] NEW DELHI; FEBRUARY 22, 2022