Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2141 docs - [View All]
The State Of Tamil Nadu vs Manakchand on 3 February, 1983
Tube Investments Of India Ltd vs The State Of Tamil Nadu on 8 October, 2010
Ashok Service Centre & Another Etc vs State Of Orissa on 18 February, 1983
Tata Iron And Steel Co., ... vs S. R. Sarkar And Others on 29 August, 1960
Deputy Commissioner (C.T.), ... vs M. Murugesan And Bros. on 15 July, 1983

Loading...
User Queries
[Complete Act]
Central Government Act
Section 3 in The Central Sales Tax Act, 1956
3. When is a sale or purchase of goods said to take place in the course of inter- State trade or commerce. A sale or purchase of goods shall be deemed to take place in the course of inter- State trade or commerce if the sale or purchase--
(a) occasions the movement of goods from one State to another; or
(b) is effected by a transfer of documents of title to the goods during their movement from one State to another.
1. Subs. by Act 28 of 1969, s. 2, for" and determined in the prescribed manner" (retrospectively).
Explanation 1.-- Where goods are delivered to a carrier or other bailee for transmission, the movement of the goods shall, for the purposes of clause (b), be deemed to commence at the time of such delivery and terminate at the time when delivery is taken from such carrier or bailee. Explanation 2.-- Where the movement of goods commences and terminates in the same State it shall not be deemed to be a movement of goods from one State to another by reason merely of the fact that in the course of such movement the goods pass through the territory of any other State.