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 18] [Entire Act]

State of Gujarat - Section

Section 2 in The Gujarat Value Added Tax Act, 2003

2. Definitions.

- [(1A) "additional tax" means the additional tax leviable and payable under sub-section (1A) of section 7 or sub-section (6) of section 9;] [Inserted by Gujarat Act No.9 of 2008 Section2(1) w.e.f 1-4-08]In this Act, unless the context otherwise requires,-
(1)"agriculture" with all its grammatical variations and cognate expressions includes floriculture, horticulture, the raising of crops, grass or garden produce, and grazing; but does not include dairy farming, poultry farming, stock breeding or the mere cutting of wood or grass or gathering of fruits;
(2)"agriculturist" means a person who cultivates land personally for the purpose of agriculture;
(3)[ "appointed day" means the date on which the remaining provisions of this Act shall come into force under sub-section (3) of section 1;] [This clause was substituted by Gujarat Act No.6 of 2006 S-3(1)]
(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 profit or gain and whether or not any profit or gain accrues from such trade, commerce, manufacture, adventure or concern; and
(ii)any transaction of buying, selling or supplying plant, machinery, raw materials, processing materials, packing materials, empties, consumables stores, waste products, or such other goods, or waste or scrap of any of them which is ancillary or incidental to or resulting from such trade, commerce, manufacture, adventure or concern;
(5)[ "Capital goods" means plant and machinery (other than second hand plant and machinery) meant for use in manufacture of taxable goods and accounted as capital assets in the books of accounts;] [This clause was substituted by Gujarat Act No.6 of 2006, Section 3(2)]
(6)"Central Act" means the Central Sales Tax Act, 1956 (LXXIV of 1956.);
(7)"Commission Agent" means a dealer who bonafidely buys or sells, for an agreed commission, any goods on behalf of principals;
(8)"Commissioner" means the person appointed to be the Commissioner of Commercial Tax for the purposes of this Act.
(9)
(a)"To Cultivate" means to carry on any agricultural operation; and
(b)"To cultivate personally" means to cultivate on one's own account-
(i)by one's own labour, or
(ii)by the labour of one's own family, or
(iii)By servants on wages payable in cash or kind (but not in crop share), or by hired labour under one's personal supervision or the personal supervision of any member of one's family.
Explanation I - A window or a minor or a person who is subject to any physical or mental disability, shall be deemed to cultivate land personally if it is cultivated by her or his servants or by hired labour.Explanation II - In the case of a Hindu Undivided Family, land shall be deemed to be cultivated personally if it is cultivated by any member of such family;
(10)"dealer" means any person who, for the purpose of or consequential to his engagement in or, in connection with or incidental to or in the course of his business buys, sells, manufactures, makes supplies or distributes goods, directly or otherwise, whether for cash or deferred payment, or for commission, remuneration or otherwise and includes,-
(a)the Central Government or a State Government or any local authority such as municipality or municipal corporation or panchayat, a statutory authority, a company, a partnership firm, a Hindu Undivided Family or any society, club, association or body, incorporated or not, of persons which carries on business;
(b)a casual dealer, that is to say, a person who whether as principal, agent or in any other capacity, undertakes occasional transaction of a business nature in any exhibition-cum-sale or auction or otherwise in the State, whether for cash, deferred payment, commission, remuneration or other valuable consideration;
(c)an auctioneer, who sells or auctions 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 principal;
(d)a factor, broker, commission agent, del credere agent or an auctioneer or any mercantile agent, by whatever name called, who carries on business on behalf of any principal whether disclosed or not;
(e)any person who transfers, otherwise than in pursuance of a contract, property in any goods for cash, deferred payment or other valuable consideration;
(f)any person who transfers property in goods (whether as goods or in some other from) involved in the execution of a works contract;
(g)any person who delivers goods on hire purchase or any system of payment by instalments;
(h)any person who transfers the right to use any goods for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration; and
(i)any person who supplies, by way of or as part of any service or in any other manner whatsoever, goods being food or any other article for human consumption or any drink (whether or not intoxicating) where such supply or service is for cash, deferred payment or other valuable consideration.
Explanation - (i) A society (including a co-operative society), club or firm or an association, which, whether or not in the course of business, buys, sells, supplies or distributes goods, directly or otherwise, from or to its members or other persons for cash, deferred payment, commission, remuneration or other valuable consideration, shall be deemed to be dealer for the purposes of this Act.
(ii)The Central Government or a State Government or a local authority or railway administration or port trusts or a statutory body, which whether or not in the courses of business, buys, sells, supplies or distributes goods, directly or otherwise, for cash, deferred payment, commission, remuneration or other valuable consideration, shall be deemed to be dealer for the purposes of this Act.
(iii)Any person or body, which disposes of any goods including unclaimed, confiscated, unseviceable, scrap, surplus, old, obsolete, discarded, waste or surplus product or goods, whether by auction or otherwise, directly or through an agent, for cash deferred payment, commission, remuneration or other valuable consideration, shall be deemed to be dealer for the purpose of this Act.
Exceptions. - The following shall not be deemed to be a dealer within the meaning of this clause, namely
(i)an agriculturist who sells exclusively agricultural produce grown on land cultivated by him personally;
(ii)an individual who sells exclusively any fish or any sea-food caught by him personally or by any member of this family on account of or on behalf of such individual; and
(iii)a charitable, religious or educational institution, carrying on the activity of manufacturing, buying, selling or supplying goods, in performance of its functions, for achieving its avowed objects, which are not in the nature of business.
(11)"declared goods" means goods declared to be of special importance in inter-State trade or commerce under section 14 of the Central Act; (LXXIV of 1956)
(12)[ "earlier-law" means any of the following laws, that is to say:- [This clause was substituted by Gujarat Act No.6 of 2006 Section 3(3)]
(i)the Bombay Sales of Motor Spirit Taxation Act, 1958, (Bombay LXVI of 1958)
(ii)the Gujarat Sales Tax Act, 1969, (Gujarat 1 of 1970); or
(iii)the Gujarat Purchase Tax on Sugarcane Act, 1989; (Gujarat 11 of 1989)
as amended from time to time and includes enactment which have validated anything done or omitted to be done under these laws;]
(13)"goods" means all kinds of movable property (other than newspapers, actionable claims, electricity, stocks and shares and securities) and includes live stocks, all materials, articles and commodities and every kind of property (whether as goods or in some other form) involved in the execution of works contract, all intangible commodities and growing crops, grass, standing timber or things attached to or forming part of the land, which are agreed to be severed before sale or under the contract of sale;
(13A)[ "HSN code" means harmonized system of nomenclature code assigned to the goods specified in the Schedules;] [This clause was inserted by Gujarat Act No.6 of 2006 Section3(4) , refer P.C. 1/1 dated 1-4-06]
(14)"manufacture" with its grammatical variations and cognate expressions means includes producing, making, extracting, collecting, altering, ornamenting, finishing, assembling or otherwise processing, treating or adapting any goods; but does not include such manufactures or manufacturing processes as may be prescribed;
(15)"Person" includes an individual, a joint family or Hindu Undivided Family, a company, a firm, an association of persons or body of individuals, whether incorporated or not, a society, club or other institution, a local authority, the Central Government or a State Government and every artificial juridical person not falling within any of the preceding descriptions;
(16)"place of business" means any place where a dealer carries on business and includes,-
(a)a warehouse, godown or other place where a dealer stores or processes his goods;
(b)any place where a dealer produces or manufactures goods;
(c)any place where a dealer keeps his books of accounts;
(d)any vehicle or vessel or any other carrier wherein the goods are stored or used for transporting the goods;
(e)any place of business of an agent by whatever name called through whom a dealer carries on business;
(17)"prescribed" means prescribed by rules;
(18)"purchase price" means the amount of valuable consideration paid or payable by a person for any purchase made including the amount of duties levied or leviable under the Central Excise Tariff Act, 1985 (5 of 1986.) or the Customs Act, 1962 (52 of 1962.) and any sum charged for anything done by the seller in respect of the goods at the time of or before delivery thereof, other than the cost of insurance for transit or of installation, when such cost is separately charged and includes,-
(a)in relation to-
(i)the transfer, otherwise than in pursuance of a contract of property in any goods,
(ii)the supply of goods by any unincorporated association or body of person to a member thereof,
(iii)the supply by way of or/as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating).
the amount of cash, deferred payment or other valuable consideration paid or payable therefore,
(b)in relation to the transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract, such amount as is arrived at by deducting from the amount of valuable consideration paid or payable by a person for the execution of such works contract, the amount representing labour charges for such execution,
(c)in relation to the delivery of goods on hire purchase or any system of payment by instalment, the amount of valuable consideration payable by a person for such delivery;
(19)"raw materials" means goods used as ingredient in the manufacture of other goods and includes processing materials, consumable stores and materials used in the packing of the goods so manufactured but does not include fuels for the purpose of generation of electricity;
(20)"registered dealer" means a dealer registered under the provisions of this Act, who holds a certificate of registration granted or deemed to have been granted under this Act;
(21)"resale" means a sale of purchased goods,-
(i)in the same form in which they were purchased; or
(ii)without using them in the manufacture of any goods or without doing anything to them which amounts to or results, in, a manufacture;
and the word "resell" shall be construed accordingly;
(22)"rules" means the rules made under this Act;
(23)"sale" means a sale of goods made within the State for cash or deferred payment or other valuable consideration and includes,-
(a)transfer, otherwise than in pursuance of a contract, of property in goods for cash, deferred payment or other valuable consideration,
(b)transfer of property in goods (whether as goods or in some other form) involved in execution of a works contract,
(c)delivery of goods on hire purchase or any systems of payment by instalments.
(d)transfer of the right to use any goods for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration,
(e)supply of goods by any unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration,
(f)Supply of goods by a society or club or an association to its members on payment of a price or of fees or subscription or any consideration,
(g)supply of goods by way of or as part of any service in any other manner whatsoever, of
(h)supply of goods being food or any other article for human consumption or any drink (whether or not intoxicating) where such supply or service is for cash, deferred payment or other valuable consideration,
(i)supply by way of barter of goods,
(j)disposal of goods by a person in the manner prescribed in Explanation (iii) to clause 10
but does not include a mortgage, hypothecation, charge or pledge; and the words "sell", "buy" and "purchase" with all their grammatical variations and cognate expressions shall be construed accordingly.Explanation. - (i) For the purposes of this clause, "sale within the State" includes a sale determined to be inside the State in accordance with the principles formulated in sub-section (2) of Section 4 of the Central Act;
(ii)[ for the purpose of sub-clause (b) of the expression "works contract" means a contract for execution of works and includes such works contract as the State Government may, by notification in the Official Gazette, specify] [refer-Notification No. (GHN-23) VAT-2006 / (Section 2)(23) (1) the dated 31-3-06 and table under rule-18AA by Notification. No. (GHN-105) VAR-2006 (8) the dated 11-10-2006.];
(iii)every transfer of property in goods by the Central Government, any State Government, a statutory body or a local authority for cash, deferred payment of other valuable consideration, whether or not in the course of business, shall be deemed to be a sale for the purposes of this Act;
(24)"sale price" means the amount of valuable consideration paid or payable to a dealer or received or receivable by a dealer for any sale of goods made including the amount of duties levied or leviable under the Central Excise Tariff Act, 1985 (5 of 1986.) or the Customs Act, 1962 (52 of 1962) and any sum charged for anything done by the dealer in respect of the goods at the time of or before delivery thereof, and includes,-
(a)in relation to-
(i)the transfer, otherwise than in pursuance of a contract, of property in any goods,
(ii)the transfer of the right to use any goods for any purpose, whether or not for a specified period,
(iii)the supply of goods by any unincorporated association or body of persons to a member thereof,
(iv)the supply by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating,)
the amount of cash, deferred payment or other valuable consideration paid or payable therefore;
(b)in relation to the transfer or property in goods (whether as goods or in some other form) involved in the execution of a works contract, such amount as is arrived at by deducting from the amount of valuable consideration paid or payable to a person for the execution of such works contract, the amount representing labour charges for such execution;
(c)in relation to the delivery of goods on hire purchase or any system of payment by instalments, the amount of valuable consideration payable to a person for such delivery;
(25)"Schedule" means a Schedule appended to this Act;
(26)"the State" means the State of Gujarat;
(27)"tax" means a tax leviable and payable under this Act on sales or purchase of goods and includes lumpsum tax leviable or payable under [[section 14,14A] [This clause was substituted for section 14 by Gujarat Act No.6 of 2006, Section 3(5)], [14B 14C or 14D] [This words substituted for the figures, letters and words '14B or 14C' by Gujarat Act No. 25 of 2006 Section 12 w.e.f. 4-8-2006]
(28)"tax period" means a calendar month or a quarter as may be prescribed by the State Government;
(29)"taxable goods" means goods other than those on the sales or purchase of which no tax is payable under section 5;
(30)"taxable turnover" means the turnover of all sales or purchases of a dealer during the prescribed period in any year, which remains after deducting therefrom,-
(a)the turnover of sales not subject to tax under this Act.
(b)the turnover of goods declared exempt under sub-section (1) of section 5 or under a notification under sub-section (2) of section 5, and
(c)in case of turnover of sales in relation to works contract, the charges towards labour, service and other like charges, and subject to such conditions as may be prescribed:
Provided that in the cases where the amount of charges towards labour, service and other like charges in such contract are not ascertainable from the terms and conditions of the contract, the amount of such charges shall be calculated in such manner as may be prescribed;
(31)"Tribunal" means the tribunal constituted under section 19 ;
(32)"turnover of purchase" means the aggregate of the amount of purchase price paid or payable by a dealer in respect of any purchase of goods made by him during a given period after deducting the amount of purchase price, if any, refunded to the dealer by the seller in respect of any goods purchased from the seller and returned to him within the prescribed period;
(33)"turnover of sales" means the aggregate of the amount of sale price received or receivable by a dealer in respect of any sale of goods made during a given period after deducting the amount of sale price, if any, refunded by the dealer to a purchaser, in respect of any goods purchased and returned by the purchaser within the prescribed period;
(34)"total turnover" means aggregate of the following transaction effected by a dealer:
(a)turnover of sales or purchases of goods within the State whether such sales or purchases of goods are taxable or exempt under this Act;
(b)turnover of sales of goods in the course of inter-State trade or commerce;
(c)turnover of sales of goods in the course of export of goods out of the territory of India;
(d)turnover of sales by a dealer on his own account and also on behalf of his principal.
(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;
(36)[ "year" means financial year] [This clause was substituted by Gujarat Act No.6 of 2006, Section 3(5)]
(37)[ "zero rated sale" means a sale of goods by a registered dealer to another registered dealer on which the rate of tax leviable shall be zero but tax credit on the purchase related to that sale is admissible.] [Inserted by Gujarat Act No. 9 of 2008 Section 2(2) w.e.f 1-4-08]