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 Kerala - Subsection

Section 2(9A) in The Kerala Money-Lenders Act, 1958

(9A)"trader" means a person who in the regular course of business buys and sells goods or other property, whether movable or immovable, and includes-
(a)a wholesale or retail merchant;
(b)a commission agent;
(c)a broker; and
(d)a manufacturer;