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 1] [Section 2] [Entire Act]

State of Maharashtra - Subsection

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

(17)"business" includes-
(a)any trade, commerce, manufacture, profession, vocation, adventure, wager or any other similar activity, whether or not it is for a pecuniary benefit ;
(b)any activity or transaction in connection with or incidental or ancillary to sub-clause (a) ;
(c)any activity or transaction in the nature of sub-clause (a), whether or not there is volume, frequency, continuity or regularity of such transaction ;
(d)supply or acquisition of goods including capital goods and services in connection with commencement or closure of business ;
(e)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 ;
(f)admission, for a consideration, of persons to any premises ;
(g)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 ;
(h)[ activities of a race club including by way of totalisator or a license to book maker or activities of a licensed book maker in such club; and] [Substituted by Maharashtra Act No. 67 of 2018, dated 14.12.2018.]
(i)any activity or transaction undertaken by the Central Government, a State Government or any local authority in which they are engaged as public authorities ;