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 Haryana - Subsection

Section 2(18) in The Haryana Local Area Development Tax Act, 2000

(18)"place of business" means any place where an importer is doing business and includes -
(i)any warehouse, godown, or other place where the importer stores or processes his goods;
(ii)any place where the importer produces or manufacturers goods;
(iii)any place where the importer keeps his books of accounts;
(iv)any place where the importer carries on business through an agent (by whatever name called), the place of business of such agent;