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 Jammu-Kashmir - Subsection

Section 2(17) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(17)"business" includes-
(i)any trade, commerce, manufacture, profession, vocation, adventure, wager or any other similar activity, whether or not it is for a pecuniary benefit;
(ii)any activity or transaction in connection with or incidental or ancillary to sub-clause (a);
(iii)any activity or transaction in the nature of sub-clause (a), whether or not there is volume, frequency, continuity or regularity of such transaction;
(iv)supply or acquisition of goods including capital goods and services in connection with commencement or closure of business;
(v)provision by a club, association, society, or any such body (for a subscription or any other consideration) of the facilities or benefits to its members;
(vi)admission, for a consideration, of persons to any premises;
(vii)services supplied by a person as the holder of an office which has been accepted by him in the course or furtherance of his trade, profession or vocation;
(viii)services provided by a race club by way of totalisator or a licence to book maker in such club; and
(ix)any activity or transaction undertaken by the Central Government, a State Government or any local authority in which they are engaged as public authorities;