Section 2(2)(q) in Andhra Pradesh General Sales Tax Act, 1957
(q)"tax" means a tax on the sale or purchase of goods payable under this Act and includes,(i)a tax on the transfer, otherwise than in pursuance of a contract, of property in any goods for cash, deferred payment or other valuable consideration;(ii)a tax on the transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract;(iii)a tax on the delivery of goods on hire purchase or any system of payment by instalments;(iv)a tax on the transfer of the right to use any goods for any purpose (whether or not for a specified period) for cash , deferred payment or other valuable consideration;(v)a tax on the supply of goods by any un incorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration; or(vi)a tax on the 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;)