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(7) in The Jammu and Kashmir Goods and Services Tax Act, 2017

(7)"agriculturist" means an individual or a Hindu Undivided Family who undertakes cultivation of land:-
(i)by own labour, or
(ii)by the labour of family, or
(iii)by servants on wages payable in cash or kind or by hired labour under personal supervision or the personal supervision of any member of the family;