Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Himachal Pradesh - Subsection

Section 2(13) in The Himachal Pradesh, Registration of Money-Lenders' Act, 1976

(13)"trader" means a person who, in the regular course of business, buys and sells goods or other property, whether movable, or immovable and shall include; -
(a)a wholesale or retail merchant,
(b)a commission agent,
(c)a broker,
(d)a manufacturer,
(e)a contractor, and
(f)a factory owner,
but shall not include a person who sells only his own agricultural produce or cattle; or buys agricultural produce or cattle for his own use.