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(7) in The Gujarat Value Added Tax Act, 2003

(7)"Commission Agent" means a dealer who bonafidely buys or sells, for an agreed commission, any goods on behalf of principals;