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 2] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(7) in Orissa Value Added Tax Act, 2004

(7)"Business" includes-
(a)Any trade, commerce or manufacture;
(b)Any adventure or concern in the nature of trade, commerce or manufacture;
(c)Any transaction in connection with, or incidental or ancillary to, such trade, commerce, manufacture, adventure or concern;
(d)Any transaction in connection with or incidental or ancillary to, the commencement or closure of such trade, commerce, manufacture, adventure or concern;
(e)Any occasional transactions, whether or not there is volume, frequency, continuity or regularity of such transaction, in the nature of such trade, commerce, manufacture, adventure or concern,
Whether or not such trade, commerce, manufacture, adventure, concern or transaction is effected with a motive to gain or profit or whether or not any gain or profit accrues from such trade, commerce, manufacture, adventure, concern or transaction.Explanation. - For the purposes of this clause,-
(i)The activity of raising of man-made forest or rearing of seedlings or plants shall be deemed to be a business.
(ii)Transaction of sale or purchase of capital goods pertaining to any trade, commerce, manufacture, adventure, concern or transaction shall be deemed to be a transaction comprised in business.
(iii)Purchase of any goods, the price of which is debited to the business and sale of any goods, the proceeds of which are credited to the business shall be deemed to be transaction comprised in business;