Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 2102 docs - [View All]
Commissioner Of Sales Tax, ... vs Anil Co-Operative Credit Society on 11 November, 1968
The State Of Tamil Nadu vs Manakchand on 3 February, 1983
Chengalvarayan Co-Operative ... vs State Of Tamil Nadu on 24 July, 1996
The State Of Tamil Nadu Rep vs Tvl.National Time Co on 8 July, 2010
Shree Ram Steel Rolling Mills vs State Of Maharashtra on 26 November, 1982

Loading...
User Queries
[Complete Act]
Central Government Act
Section 2 in The Central Sales Tax Act, 1956
2. Definitions. In this Act, unless the context otherwise requires,--
(a) " appropriate State" means--
(i) in relation to a dealer who has one or more places of business situate in the same State, that State; Extended to Goa, Daman and Diu with modifications, by Reg, 12 of 1962 , s. 3 Sch.
1. The words" except the State of Jammu and Kashmir" omitted by Act 5 of 1958, s. 2. 2 The provisions of this Act except s. 15 came into force on the 5th January, 1957, vide, Notification No. S. R. O. 78, dated the 4th January, 1957, see Gazette of India, 1957, Extraordinary, Pt. II, Sec. 3, p. 57. Sect 15 cama into force on 1st October, 1958, ibid. G. S. R. 897 dt. 23- 9- 1958, See Gaz. of India, Ext. Pt. II See. 3 (i) p. 476.
(ii) in relation to a dealer who has 1[ places of business situate in different States, every such State with respect to the place or places of business situate within its territory; 2[
(aa) 4[ " business" includes--
(i) any trade, commerce or manufacture, or any adventure or concern in the nature of trade, commerce or manufacture, whether or not such trade, commerce, manufacture, adventure or concern is carried on with a motive to make gain or profit and whether or not any gain or profit accrues from such trade, commerce, manufacture, adventure or concern; and
(ii) any transaction in connection with, or incidental or ancillary to, such trade, commerce, manufacture, adventure or concern;
(ab) " crossing the customs frontiers of India" means crossing the limits of the area of a customs station in which imported goods or export goods are ordinarily kept before clearance by customs authorities. Explanation.-- For the purposes of this clause," customs station" and" customs authorities" shall have the same meanings as in the Customs Act, 1962 ;]
(b) 4[ " dealer" means any person who carries on (whether regularly or otherwise) the business of buying, selling, supplying or distributing goods, directly or indirectly, for cash, or for deferred payment, or for commission, remuneration or other valuable consideration, and includes--
(i) a local authority, a body corporate, a company, any co- operative society or other society, club, firm, Hindu undivided family or other association of persons which carries on such business;
(ii) a factor, broker, commission agent, del credere agent, or any other mercantile agent, by whatever name called, and whether of the same description as hereinbefore mentioned or not, who carries on the business of buying, selling, supplying or distributing, goods belonging to any principal whether disclosed or not; and
(iii) an auctioneer who carries on the business of selling or auctioning goods belonging to any principal, whether disclosed or not and whether the offer of the intending purchaser is accepted by him or by the principal or a nominee of the principal. Explanation 1.-- Every person who acts as an agent, in any State, of a dealer residing outside that State and buys, sells, supplies, or distributes, goods in the State or acts on behalf of such dealer as--
(i) a mercantile agent as defined in the Sale of Goods Act, 1930 (3 of 1930 ), or
(ii) an agent for handling of goods or documents of title relating to goods, or
(iii) an agent for the collection or the payment of the sale price of goods or as a guarantor for such collection or payment, and every local branch or office in a State of a firm registered outside that State or a company or other body corporate, the principal office or headquarters whereof is outside that State, shall be deemed to be a dealer for the purposes of this Act. Explanation 2.-- A Government which, whether or not in the course of business, buys, sells, supplies or distributes, goods, directly or otherwise, for cash or for deferred payment or for commission, remuneration or other valuable consideration, shall, except in relation to any sale, supply or distribution of surplus, un- serviceable or old stores or materials or waste products or obsolete or discarded machinery or parts or accessories thereof, be deemed to be a dealer for the purposes of this Act;]
(c) " declared goods" means goods declared under section 14 to be of special importance in inter- State trade or commerce;
(d) " goods" includes all materials, articles, commodities and all other kinds of movable property, but does not include 4[ newspapers], actionable claims, stocks, shares and securities;
(dd) 5[ " place of business" includes--
(i) in any case where a dealer carries on business through an agent (by whatever name called), the place of business of such agent;
(ii) a warehouse, godown or other place where a dealer stores his goods; and
(iii) a place where a dealer keeps his books of account;]
(e) " prescribed" means prescribed by rules made under this Act;
(f) " registered dealer" means a dealer who is registered under section 7;
(g) " sale", with its grammatical variations and cognate expressions, means any transfer of property in goods by one person to another for cash or for deferred payment or for any other valuable consideration, and includes a transfer of goods on the hire- purchase or other system of payment by instalments, but does not include a mortgage or hypothecation of or a charge or pledge on goods;
(h) " sale price" means the amount payable to a dealer as consideration for the sale of any goods, less any sum allowed as cash discount according to the practice normally
1. The words" one or more" omitted by Act 31 of 1958, s. 2 (w. e. f. 1- 10- 1958 ). 2 Explanation omitted by s. 2, ibid. (w. e. f. 1- 10- 1958 ). 3 Subs. by s. 2, ibid., for" selling goods" (w. e. f. 1- 10- 1958 ). 4 Ins. by s. 2, ibid. (w. e. f. 7- 9- 1976 ). 5 Ins. by Act 31 of 1958 s. 2 (w. e. f. 1- 10- 1958 ).
prevailing in the trade, but inclusive of any sum charged for anything done by the dealer in respect of the goods at the time of or before the delivery thereof other than the cost of freight or delivery or the cost of installation in cases where such cost is separately charged;
(i) " sales tax law" means any law for the time being in force in any State or part thereof which provides for the levy of taxes on the sale or purchase of goods generally or on any specified goods expressly mentioned in that behalf, and" general sales tax law" means the law for the time being in force in any State or part thereof which provides for the levy of tax on the sale or purchase of goods generally;
(j) " turnover" used in relation to any dealer liable to tax under this Act means the aggregate of the sale prices received and receivable by him in respect of sales of any goods in the course of inter- State trade or commerce made during any prescribed period 1[ and determined in accordance with the provisions of this Act and the rules made thereunder];
(k) " year", in relation to a dealer, means the year applicable in relation to him under the general sales tax law of the appropriate State, and where there is no such year applicable, the financial year. CHAP FORMULATION OF PRINCIPLES FOR DETERMINING WHEN A SALE OR PURCHASE OFGOODS TAKES PLACE IN THE COURSE OF INTER- STATE TRADE OR COMMERCE OROUTSIDE A STATE OR IN THE COURSE OF IMPORT OR EXPORT. CHAPTER II FORMULATION OF PRINCIPLES FOR DETERMINING WHEN A SALE OR PURCHASE OF GOODS TAKES PLACE IN THE COURSE OF INTER- STATE TRADE OR COMM- ERCE OR OUTSIDE A STATE OR IN THE COURSE OF IMPORT OR EXPORT.