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 Gujarat - Subsection

Section 2(35) in The Gujarat Value Added Tax Act, 2003

(35)"value of goods" means the value as ascertained from the purchase invoices or bills and includes insurance charges, excise duties, counter vailing duties, value added tax, sales tax, transport charges, freight charges and all other charges incidental to the transaction of the goods:Provided that where the purchase invoices or bills are not produced or when the goods are acquired or obtained otherwise than by way of purchase, the value of goods shall be the value at which the goods of like kind or quality are sold or are capable of being sold in open market;