[Cites 0, Cited by 10]
[Entire Act]
State of Madhya Pradesh - Section
Section 2 in The M.P. Vat Act, 2002
2. Definitions.
- In this Act, unless there is anything repugnant in the subject or context,-(a)"Appellate Board" means the Appellate Board constituted under Section 4;(b)[ "Appellate Authority" means an Authority appointed under Section 3A;] [Substituted by M.P. Act No. 12 of 2006.](c)"Assistant Commissioner" means an Assistant Commissioner of Commercial Tax appointed under Section 3 and includes an Additional Assistant Commissioner of Commercial Tax;(d)"Business" includes,-(i)any trade, commerce, manufacture or any adventure or concern in the nature of trade, commerce or manufacture, whether or not such trade, commerce, manufacture, adventure or concern is carried on with a motive to make gain or profit and whether or not any gain or profit accrues from such trade, commerce, manufacture, adventure or concern and irrespective of the volume, frequency, continuity or regularity of such trade, commerce, manufacture, adventure or concern; and(ii)any transaction of sale or purchase of goods in connection with or incidental or ancillary to the trade, commerce, manufacture, adventure or concern referred to in clause (i), that is to say-(a)goods whether or not they are in their original form or in the form of second hand goods, unserviceable goods, obsolete or discarded goods, mere scrap or waste material; and(b)goods which are obtained as waste products or by-products in the course of manufacture or processing of other goods or mining or generation of or distribution of electrical energy or any other form of power;(e)[ "Canteen stores" means the goods included in Schedule-II, but excluding such goods as the State Government may, by notification, specify;] [Substituted by M.P. Act No. 22 of 2006.](f)"Commercial Tax Office" means an office of any Officer appointed under Section 3 of this Act;(g)"Commercial Tax Officer" means a Commercial Tax Officer appointed under Section 3 and includes an Additional Commercial Tax Officer;(h)"Commissioner" means the Commissioner of Commercial Tax appointed under Section 3;(ha)[ "cooked food" means meal prepared and served by hotels, restaurants and the like, including prepared tea and prepared coffee;] [Inserted by M P. Act No. 11 of 2010.](i)"Dealer" means any person, who carries on the business of buying, selling, supplying or distributing goods, directly or otherwise, whether for cash, or for deferred payment or for commission, remuneration or other valuable consideration and includes-(i)a local authority, a company, an Undivided Hindu family or any society (including a co-operative society), club, firm or association which carries on such business;(ii)a society (including a co-operative society), club, firm or association which buys goods from, or sells, supplies or distributes goods to its members;(iii)a commission agent, broker, a del-credere agent, an auctioneer or any other mercantile agent, by whatever name called, who carries on the business of buying, selling, supplying or distributing goods on behalf of the principal;(iv)any person who transfers the right to use any goods including leasing thereof for any purpose (whether or not for a specified period), in the course of business to any other person;Explanation I :- Every person who acts as an agent of a non-resident dealer, that is as an agent on behalf of a dealer residing outside the State and buys, sells, supplies or distributes goods in the State or acts on behalf of such dealer as,-(i)a mercantile agent as defined in the Sale of Goods Act, 1930 (III of 1930); or(ii)an agent for handling goods or documents of title relating to goods; or(iii)an agent for the collection or the payment of the sale price of goods or as a guarantor for such collection or payment, and every local branch of a firm or company situated outside the State, shall be deemed to be a dealer for the purpose of this Act.Explanation II. - The Central or a State Government or any of their departments or offices which, whether or not in the course of business, buy, sell, supply or distribute goods, directly or otherwise, for cash or for deferred payment, or for commission, remuneration or for other valuable consideration, shall be deemed to be a dealer for the purpose of this Act.Explanation III. - Any non-trading, commercial or financial establishment including a bank, an insurance company, a transport company and the like which whether or not in the course of business buys, sells, supplies or distributes goods, directly or otherwise, for cash or for deferred payment, commission, remuneration or for other valuable consideration, shall be deemed to be a dealer for the purposes of this Act;(j)The expression "Declared goods" shall have the meaning assigned to it in the Central Sales Tax Act, 1956 (No. 74 of 1956);(k)"Deputy Commissioner" means a Deputy Commissioner of Commercial Tax appointed under Section 3 and includes an Additional Deputy Commissioner of Commercial Tax;(l)"Document" means title deeds, writings or inscriptions and includes "electronic record" and "electronic form" as defined in the Information Technology Act, 2000 (No. 21 of 2000) and the like that furnishes evidence;(m)"Goods" means all kinds of movable properly including computer software but excluding actionable claims, newspapers, stocks, shares, securities or Government stamps and includes all materials, articles and commodities, whether or not to be used in the construction, fitting out, improvement or repair of movable or immovable property, and also includes all growing crops, grass, trees, plants and things attached to, or forming part of the land which are agreed to be severed before the sale or under the contract of sale;(n)"Import" means the bringing or causing to be brought of goods in to the State of Madhya Pradesh from any place outside the State;(o)[ "Input tax" means an amount paid or payable by way of tax under Section 9 by a registered dealer in respect of the purchase of any goods specified in Schedule II, to a selling registered dealer and who is liable to pay tax under the said section on the sale of such goods;] [Substituted by M.P. Act No. 12 of 2006.](p)"Manufacture" includes any activity that brings out a change in an article or articles as a result of some process, treatment, labour and results in transformations into a new and different article so understood in commercial parlance having a distinct name, character use, but does not include such activity of manufacture as may be notified;(q)"Place of business" means any place where a dealer purchases or sells any goods or stores goods or keeps documents or accounts of his purchases or sales or both and also includes-(i)the place of business of an agent where a dealer carries on business through an agent;(ii)any place or building whether any business is carried on therein or not, in which the person carrying on the business, keeps any of his books of accounts, documents, stocks or other things, relating to his business;(iii)any vehicle or vessel or any other carrier wherein goods are stored or used for transporting goods;(r)"Prescribed" means prescribed by rules made under this Act;(s)"Purchase price" shall comprise of,-(i)the amount payable by a dealer as valuable consideration for the purchase of goods 'simplicitor':Provided that where goods are purchased together with the packing material or container, then notwithstanding anything contained in this Act, the purchase price of such goods shall be inclusive of the price or cost or value of such packing material or container, whether such price or cost or value is paid separately or not as if such packing material or container were the goods purchased;(ii)transport costs, if any;(iii)trade commission, if any, by whatever name called;(iv)forwarding and handling charges, if any;(v)insurance charges, if any;(vi)local taxes, if any;(vii)excise duty, if any, leviable under the Central Excise Act, 1944 (No. 1 of 1944);(viii)cost of packing, if any; and(ix)any other charges or costs other than those specified above, if incurred or paid in respect of goods so purchased;Explanation. - For the purpose of this clause "transport cost" includes such expenses as are incurred by the dealer on transportation of goods after taking delivery from the seller;(t)"Registered dealer" means a dealer registered under this Act;(u)"Sale" with all its grammatical variations and cognate expressions means any transfer of property in goods for cash or deferred payment or for other valuable consideration and includes,-(i)a transfer, otherwise than in pursuance of a contract, of property in any goods for cash, deferred payment or other valuable consideration;(ii)a transfer of property in goods whether as goods or in some other form, involved in the execution of works contract;(iii)a delivery of goods on hire purchase or any system of payment by instalments;(iv)a supply of goods by any unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration;(v)a supply, by way of or as part of any service or in any other manner whatsoever, of goods being food or any other article for human consumption or any drink (whether or not intoxicating) where such supply or service is for cash, deferred payment or other valuable consideration;(vi)a transfer of the right to use any goods including leasing thereof for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration,and such transfer, delivery or supply of any goods shall he deemed to be a sale of those goods by the person making the transfer, delivery or supply and purchase of those goods by the person to whom such transfer, delivery or supply is made, but does not include a mortgage, hypothecation, charge or pledge;Explanation. - (a) Notwithstanding anything contained in the Sale of Goods Act, 1930 (III of 1930), where a sale or purchase of goods takes place in pursuance of a contract of sale, such sale or purchase shall be deemed for the purposes of this Act to have taken place in the State of Madhya Pradesh irrespective of the place where the contract of sale or purchase might have been made, if the goods are within the State,-(i)in the case of specific or ascertained goods, at the time the contract of sale or purchase is made; and(ii)in the case of unascertained or future goods, at the time of their appropriation to the contract of sale or purchase by the seller or by the purchaser, whether the assent of the other party is prior or subsequent to such appropriation; and(b)Where there is a single contract of sale or purchase of goods situated at more places than one, the provisions of clause (a) shall apply as if there were separate contracts in respect of the goods at each of such places;(c)[ Notwithstanding anything to the contrary contained in this Act or any other law for the time being in force, two independent sales or purchases shall, for the purposes of this Act, be deemed to have taken place,- [Inserted by M.P. Act No. 12 of 2006.](i)when the goods are transferred from a principal to his selling agent and front the selling agent to the purchaser; or(ii)when the goods are transferred from the seller to a buying agent and from the buying agent to his principal;].(d)[ Notwithstanding anything to the contrary contained in this Act or any other law for the time being in force, two independent sale or purchase shall, for the purposes of this Act, be deemed to have taken place, when the goods specified in Schedule II are transferred from a unit of a dealer to another unit of the same dealer for sale or for consumption or use in/for manufacture of goods specified in Schedule II in such unit and the dealer holds separate Registration Certificate tor each of such units;] [Substituted by M.P. Act No. 11 of 2010.](v)"Sale price" means the amount or any other consideration payable to a dealer as valuable consideration for the sale of any goods less any sum allowed as [***] [Omitted by M.P. Act No. 22 of 2006.] discount according to ordinary trade practice but inclusive of any sum charged for anything done by the dealer in respect of the goods at the time of or before delivery thereof other than the cost of freight or delivery or the cost of installation when such, cost is separately charged.Explanation. - (i) Where goods are sold on hire purchase or any system of payment by instalments, the sale price of such goods shall be exclusive of insurance charges, interest and hire charges and such other charges as may be prescribed;(ii)Where goods are sold by way of transfer of right to use such goods, the sale price thereof shall be the amount of valuable consideration received or receivable by the transferor for such transfer;(iii)[ [***] [Inserted by M.P. Act No. 12 of 2006.] Discount at the time of sale as evident from the invoice shall be excluded from the sale price but any ex post facto grant of discounts or incentives or rebates or rewards and the like shall not be excluded;](iv)[ The amount of valuable consideration paid or payable to a dealer for sale of drugs and medicines specified in entry 10 of Part III of Schedule-II shall be the maximum retail price printed on the package containing the drugs and medicines, for the purposes of levy of tax under Section 9;] [Inserted by M.P. Act No. 22 of 2006.](w)"Tax" means the tax payable under this Act;(x)[ "Taxable turnover" in relation to a dealer for any period means that part of dealer's turnover which remains, after deducting therefrom :- [Substituted by M.P. Act No. 12 of 2006.]| | rate of tax x aggregate of sale prices100 + rate of tax| |