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 4] [Section 2] [Entire Act]

State of West Bengal - Subsection

Section 2(39) in West Bengal Value Added Tax Act, 2003

(39)"sale" means any transfer of property in goods for cash, deferred payment or other valuable consideration, and includes -
(a)any transfer, otherwise than in pursuance of a contract, of property in any goods for cash, deferred payment or other valuable consideration,
(b)any delivery of goods on hire-purchase or any system of payment by instalments,
(c)any 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,
(d)any 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 drinks (whether or not intoxicating) , where such supply or service, is for cash, deferred payment or other valuable consideration,
(e)any supply of goods by any unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration, and such transfer, delivery or supply of any goods shall be deemed to be a sale of those goods by the person or unincorporated association or body of persons making the transfer, delivery or supply and a purchase of those goods by the person to whom such transfer, delivery or supply is made, but does not include a mortgage, hypothecation, charge or pledge.
Explanation I. - A sale shall be deemed to take place in West Bengal if the goods are within West Bengal -
(a)in the case of specific or ascertained goods, at the time the contract of sale is made, and
(b)in the case of unascertained or future goods, at the time of their appropriation to the contract of sale by the seller, whether the assent of the buyer to such appropriation is prior or subsequent to the appropriation:
Provided that where there is a single contract of sale in respect of goods situated in West Bengal as well as in places outside West Bengal, provisions of this Explanation shall apply as if there were a separate contract of sale in respect of the goods situated in West Bengal.Explanation II. - The transfer of property involved in the supply or distribution of goods by a society (including a Co-operative Society) , club, firm or any association to its members for cash, or for deferred payment or other valuable consideration, whether or not in the course of business, shall be deemed to be a sale for the purpose of this Act;