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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(IX) in The Police Enhanced Penalties Ordinance, 2005

(IX)"casual trader" means a person who has no fixed place of business in the State and who makes occasional sale or purchase of goods in the State; and includes, whether he has a fixed place of business in the State or not, -