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 23] [Section 2] [Entire Act]

State of Tamilnadu - Subsection

Section 2(15) in Tamil Nadu Value Added Tax Act, 2006

(15)"dealer" means any person who carries on the business of buying, selling, supplying or distributing goods, directly or otherwise, whether for cash, or for deferred payment, or for commission, remuneration or other valuable consideration, and includes-
(i)a local authority, company, Hindu undivided family, firm or other association of persons which carries on such business;
(ii)a casual trader;
(iii)a factor, a broker, a commission agent or arhati, a del credere agent or an auctioneer, or any other mercantile agent by whatever name called, and whether of the same description as hereinbefore or not, who carries on the business of buying, selling, supplying or distributing goods on behalf of any principal, or through whom the goods are bought, sold, supplied or distributed;
(iv)every local branch of a firm or company situated outside the State;
(v)a person engaged in the business of transfer otherwise than in pursuance of a contract of property in any goods for cash, deferred payment or other valuable consideration;
(vi)a person engaged in the business of transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract;
(vii)a person engaged in the business of delivery of goods on hire-purchase or any system of payment by instalments;
(viii)a person engaged in the business of 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;
(ix)a person engaged in the business of supplying 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;
Explanation I. - A society including a co-operative society, club or firm or an association which, whether or not in the course of business, buys, sells, supplies or distributes goods from or to its members for cash, or for deferred payment or for commission, remuneration or other valuable consideration, shall be deemed to be a dealer for the purposes of this Act:Explanation II. - The Central Government or any State Government which, whether or not in the course of business, buy, sell, supply or distribute goods, directly or otherwise, for cash, or for deferred payment, or for commission, remuneration or other valuable consideration, shall be deemed to be a dealer for the purposes of this Act;Explanation III. - Each of the following persons or bodies who dispose of any goods including unclaimed or confiscated or unserviceable or scrap surplus, old or obsolete goods or discarded material or waste products whether by auction or otherwise directly or through an agent for cash or for deferred payment or for any other valuable consideration, notwithstanding anything contained in this Act, shall be deemed to be a dealer for the purposes of this Act to the extent of such disposals, namely:-
(i)Port Trust;
(ii)Municipal Corporations, Municipal Councils and other local authorities constituted under any law for the time being in force;
(iii)Railways administration as defined under the Railways Act, 1989(Central Act 24 of 1989);
(iv)Shipping, transport and construction companies;.
(v)Air Transport Companies and Airlines;
(vi)Any person holding permit for the transport vehicles granted under the Motor Vehicles Act, 1988 ( Central Act 59 of 1988 )which are used or adopted to be used for hire;
(vii)The Tamil Nadu State Road Transport Corporations;
(viii)Customs Department of the Government of India administering the Customs Act, 1962 (Central Act 52 of 1962);
(ix)Insurance and Financial Corporations or Companies and Banks included in the Second Schedule to the Reserve Bank of India Act, 1934 (Central Act II of 1934);
(x)Advertising agencies; and
(xi)Any other corporation, company, body or authority owned or set up by, or subject to administrative control of the Central Government or any State Government.