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 366] [Entire Act]

Union of India - Subsection

Section 366(29) in Constitution of India, 1950

(29)"tax on income" includes a tax in the nature of an excess profits tax;[(29-A) "tax on the sale or purchase of goods" includes- [Inserted by the Constitution (Forty-sixth Amendment) Act, 1982, Section 4.]
(a)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;
(b)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;
(c)a tax on the delivery of goods on hire-purchase or any system of payment by instalments;
(d)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;
(e)a tax on the supply of goods by any unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration;
(f)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, and such transfer, delivery or supply of any goods shall be deemed to be a sale of those goods by the person making the transfer, delivery or supply and a purchase of those goods by the person to whom such transfer, delivery or supply is made;]