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 9] [Entire Act]

State of Gujarat - Subsection

Section 9(6) in Gujarat Sales Tax (Second Amendment) Act, 1976

(6)The aforesaid provisions of this section shall apply in respect of such animals, the sales or purchases of which are liabe to tax and which are led by a person as if reference in the aforesaid provisions to a driver or person in charge of a vehicle, boat or animal carrying goods is a reference to the person leading the animal.Explanation:-In this section-
(a)"goods vehicle record" means the documents required to be carried by the driver of a transport vehicle under the. Motor Vehicles Act, 1939 (4 of 1939) or the rules made thereunder;
(b)"log book" means a register, statement or oilier record containing particulars of the goods under transport;
(c)"trip sheet" means a sheet or other document containing particulars relating to the trip wise use of a transport vehicle, required to be carried by the driver under the Act referred to in clause (a).