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 232] [Entire Act]

State of Kerala - Section

Section 2 in The Kerala General Sales Tax Act, 1963

2. Definitions.

- In this Act, unless the context otherwise requires:(i)Omitted(ii)"Appellate Tribunal" means the Appellate Tribunal appointed under Section 4(iii)"Assessee" means a person by whom tax or any other sum of money is payable under this Act, and includes every person in respect of whom any proceedings under this Act have been taken for the assessment of tax payable by him;(iv)"Assessing Authority" means any person authorized by the Government or by any authority empowered by them to make any assessment under this Act.(v)"Board of Revenue" means the Board of Revenue constituted under the Kerala Board of Revenue Act, 1957;(vi)"Business" includes: -(a)any trade, commerce or manufacture or any adventure or concern in the nature of trade, commerce, or manufacture, whether or not such trade, commerce, manufacture, adventure or concern is carried on with a motive to make gain or profit and whether or not any profit accrues from such trade, commerce, manufacture, adventure or concern; and(b)any transaction in connection with, or incidental or ancillary to such trade, commerce, manufacture, adventure or concern;(Via)"Book of Accounts" means and includes ledger, day book, cash book, accounts book and other records whether kept in written form or print-out of data stored in floppy, disc, tape or any form of electro magnetic data storage device.(Viaa)"Brand name" means a name or trade mark whether registered or not registered under the Trade Marks Act, 1999 (Central Act 47 of 1999) and includes a name or mark such as symbol, monogram, label, signature or intended words or any writing which is used in relation to a product for the purpose of indicating or so as to indicate, a connection in the course of trade between the product and a dealer using such name or mark with or without any indication of the said dealer,(vii)"Casual trader" means a person who has whether as principal, agent or in any other capacity, occasional transaction involving buying, selling, supply or distribution of goods in the state whether for cash or for deferred payment, or for Commission, remuneration, or other valuable consideration.(viiA)"Commissioner" means the Commissioner of Commercial Taxes appointed as such by the Government.(Viii)"Dealer" means any person who carries on the business of buying, selling, supplying or distributing goods, executing works contract, transferring the right to use any goods or supplying by way of or as part of any service, any goods directly or otherwise, whether for cash or for deferred payment, or for commission, remuneration or other valuable consideration and includes: -(a)Omitted(b)a casual trader(c)a commission agent, a broker or a del credere agent or an auctioneer or any other mercantile agent, by whatever name called, who carries on the business of buying, selling, supplying or distributing goods executing works contract, transferring right to use any goods or supplying by way of or as part of any service, any goods on behalf of any principal;(d)a non-resident dealer or an agent of a non-resident dealer, or a local branch of a firm or company or association or body of persons whether incorporated or not situated outside the State;(e)a person who, whether in the course of business or not, sells;(i)goods produced by him by manufacture, agriculture, horticulture or otherwise; or(ii)trees which grow spontaneously and which are agreed to be severed before sale or under the contract of sale;(f)a person who whether in the course of business or not:-
(1)transfers any goods, including controlled goods whether in pursuance of a contract or not, for cash or deferred payment or other valuable consideration;
(2)transfers property in goods (whether as goods or in some other form) involved in the execution of a works contract;
(3)delivers any goods on hire-purchase or any system of payment by installments;
(4)transfers the right to use any goods for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration;
(5)supplies, by way of or as part of any service or in any other manner whatsoever, goods, being food or any other articles 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. - (1) A society including a co-operative society, club or firm or an association or body of persons, whether incorporated or not) 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. - (2) The Central Government or a 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.
(g)a bank or a financing institution, which, whether in the course of its business or not, sells any gold or other valuable article pledged with it to secure any loan, for the realisation of such loan amount;
Explanation I. - Bank for the purposes of this clause includes a Nationalized Bank or a Schedule Bank or a Co-operative Bank;Explanation II. - Financing Institution means a financing institution other than a bank;
(ix)"Declared goods" means goods declared by section 14 of the Central Sales Tax Act, 1956 (Central Act 74 of 1956) to be of special importance in inter state trade or commerce.
(x)"Deputy Commissioner" means any person appointed to be a Deputy Comm8issioner of Sales Tax under Section 3.
(Xa)"Document" includes written or printed records of any sort, title deed and any electronic record as defined in the Information technology Act, 2000(Central Act21 of2000),
(xi)"Food grains" means paddy, rice, wheat, maize, jower, bajra, barly and ragi and includes such other articles as the Government may, by notification in the Gazette, specify as such;
(xia)"Fair Market Price" means the sale price for the sale of goods fixed by the assessing authority, if he has reason to believe that the dealer has practiced under-valuation and the sale price shall be the value or price at which the goods of the kind or quality are sold or capable of being sold in the open market or the price obtained from the Kerala State Civil Supplies Corporation Ltd. Or Economics and Statistics Department of the State or other reliable sources on the date of sale of such goods,
(xii)"Goods" means all kinds of movable property (other than newspapers, actionable claims, electricity, stocks and shares and securities) and includes live stock, all materials, commodities and articles (including those to be used in the construction, fitting out, improvement or repair of immovable property or used in the fitting out, improvement or repair of movable property) and every kind of property (whether as goods or in some other form) involved in the execution of a works contract, and all growing crops, grass or things attached to, or forming part of the land which are agreed to be severed before sale or under the contract of sale;
(xiii)Inspecting Assistant Commissioner means any person appointed to be an Inspecting Assistant Commissioner of Sales tax under section 3;
(xiii-a) "Joint Commissioner" means any person appointed to be a Joint Commissioner under Section 3;
(xiv)Local authority means a municipal council, a municipal corporation, a township committee or a panchayat;
(xv)Motor spirit means any substance which, by itself or in admixture with other substances is ordinarily used directly or indirectly to provide reasonably efficient fuel for automotive or stationary internal combustion engines and includes petrol, diesel oil and other internal combustion oils, but does not include kerosene, furnace oil, coal or charcoal;
(xv.A) "Notification" means a notification issued by the Government, under the provisions of this Act and published in the Gazette(xv.B) "Notified goods" means goods notified by the Government for the purpose of Section 30E;
(xvi)"Permit" means a permit granted under section 15;
(xvi-a) "person" includes:-
(i)an individual;
(ii)a joint family;
(iii)a company;
(iv)a firm;
(v)an association of persons or a body of individuals; whether incorporated or not;
(vi)the Central Government or the Government of Kerala or the Government of any other State or Union Territory in India;
(vii)a local authority;
(viii)every artificial juridical person not falling under any of the preceding sub-clauses;
(xvii)"Petrol" means dangerous petroleum having its flashing point below 24.4 degrees centigrade; and includes ethanol blended petrol
(xviii)"Place of business" means any place where a dealer carries on business and includes:-
(a)any warehouse, go down or other place where a dealer stores or processes his goods;
(b)any place where a dealer produces or manufactures goods;
(c)any place where a dealer keeps his books of account;
(d)in any case where a dealer carries on business through an agent (by whatever name called), the place of business of such agent; and
(e)any Parcel office, warehouse or such similar place where goods for transportation in the course of business or otherwise are kept by dealers.
(xix)"Prescribed" means prescribed by rules made under this Act;
(xx)"Registered dealer" means a dealer registered under this Act;
(xxi)"Sale" with all its grammatical variations and cognate expressions means every transfer (whether in pursuance of a contract or not) of the property in goods by one person to another in the course of trade or business for cash or for deferred payment or other valuable consideration, but does not include a mortgage, hypothecation, charge or pledge;
Explanation (1). - A transfer of the property in the following goods namely, tea, coffee, rubber, cardamom or timber, whether in the course of trade or business or otherwise, for cash or for deferred payment or other valuable consideration, by a person who produces the same, shall be deemed to be sale for the purposes of this Act;Explanation (1A). - A transfer of property in goods by the Central Govt. or a State Govt. for cash or for deferred payment or other valuable consideration whether or not in the course of business shall be deemed to be a sale for the purposes of this Act;Explanation (1B). - A transfer of property in trees which grow spontaneously and which are agreed to be severed before sale or under the contract of sale by the person entitled to make such transfer, whether in the course of trade or business or otherwise, for cash or for deferred payment or other valuable consideration, shall be deemed to be a sale for the purposes of this Act;Explanation (2). - The transfer of property involved in the supply or distribution of goods by a society (including a cooperative society), club, firm or any association or body of persons, whether incorporated or not to its members, for cash or for deferred payment or other valuable consideration, whether or not in the course of business, shall be deemed to be a sale for the purposes of this Act;Explanation (3). - A transfer of goods on hire-purchase or other installment system of payment shall, notwithstanding the fact that the seller retains the title in the goods as security for payment of the price, be deemed to be a sale on the date of delivery of the goods in pursuance of the agreement of such hire purchase or other system of payment in installments;Explanation (3A). - A transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract shall be deemed to be a sale;Explanation (3B). - A transfer of right to use any goods for any purpose (whether or not for a specified period) for cash, deferred payment or other valuable consideration shall be deemed to be a sale;Explanation (3C). - Any supply, by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other articles for human consumption or any drink (whether or not intoxicating), where such supply or service is for cash, deferred payment or other valuable consideration shall be deemed to be a sale;Explanation (3D). - Unless otherwise expressly provided in this Act, any transfer, delivery or supply of any goods referred to in this clause shall be deemed to be a sale of those goods by the person making the transfer, delivery or supply and purchase of those goods by the person to whom such transfer, delivery or supply is made;Explanation (4). - (a) The sale or purchase of goods shall be deemed, for the purposes of this Act, to have taken place in the State whether the contract of sale or purchase might have been made, if the goods are within the State.
(i)In the case of specific or ascertained goods at the time the contract of sale or purchase is made; and
(ii)In the case of unascertained or future goods, at the time of their appropriation to the contract of sale or purchase by the seller or by the purchaser, whether the assent of the other party is prior or subsequent to such appropriation.
(b)Where there is a single contract of sale or purchase of goods situated at more places than one, the provisions of clause (a) shall apply as if there were separate contracts in respect of the goods at each of such places;
(c)For the purpose of this Act, the transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract shall be deemed to have taken place in the State, if the goods are within the State at the time of such transfer irrespective of the place where the agreement of works contract is made, whether the assent of other party to the contract is prior or subsequent to such transfer.
Explanation 5. - Notwithstanding anything to the contrary contained in this Act or any other law for the time being in force, two independent sales or purchases shall, for the purposes of this Act, be deemed to have taken place,-
(a)when the goods are transferred from a principal to his selling agent and from the selling agent to the purchaser; or
(b)when the goods are transferred from the seller to a buying agent and from the buying agent to his principal, if the agent is found in either of cases aforesaid
(i)to have sold the goods at one rate and to have passed on the sale proceeds to his principal, at another rate, or
(ii)to have purchased the goods at one rate and to have passed them on to his principal at another rate, or
(iii)not to have accounted to his principal for the entire collections or deductions made by him in the sales or purchases effected by him on behalf of his principal ; or
(iv)to have acted for a fictitious or non-existent principal:
Provided that the deduction or addition, as the case may be of the commission agreed upon and specified in the accounts and incidental charges incurred by the agent which are specified in the accounts and which the assessing authority considers legitimate shall not be deemed to be a difference in the rates referred to in sub-clauses (i) and (ii).
(xxii)"Sales Tax Officer" means any person appointed to be a Sales tax Officer under Section 3;
(xxii a) "Settlement Commission" means the Settlement Commission appointed under section 4A;(xxii b) "Smuggling" means transportation of goods without proper documents as specified in sub-section (1) of section 30E of the Act;
(xxiii)"State" means the State of Kerala;
(xxiv)"Tax" means the tax payable under this Act;
(xxv)"Taxable turnover" means the turnover on which a dealer shall be liable to pay tax as determined after making such deductions from his total turnover of purchase or sale in the course of inter-state trade or commerce on in the course of export of the goods out of the territory of India or in the course of import of the goods into territory of India;
(xxvi)"Total Turnover" means the aggregate turnover in all goods of a dealer at all places of business in the State, whether or not the whole or any portion of such turnover is liable to tax, including the turnover of purchase or sale in the course of inter-state trade or commerce or in the course of export of the goods out of the territory of India or in the course of import of the goods into the territory of India;
(xxvii)"Turnover" means the aggregate amount for which goods are either bought or sold, supplied or distributed by a dealer, either directly or through another, on his own account or on account of others, whether for cash or for deferred payment or other valuable consideration.
(xxviii)"Vehicle" includes every wheeled conveyance used for the carriage of goods solely or in addition to passengers;
(xxix)"Vessel" includes any ship, barge, boat, raft, timber, bamboos or floating materials propelled in any manner.
(xxix-a) "Works Contract" - includes any agreement for carrying out for cash or for deferred payment or other valuable consideration the construction, fitting out, improvement, repair, manufacture processing, fabrication, erection, installation, modification or commissioning of any movable or immovable property;
(xxx)"Year" means the financial year.
Chapter - II Authorities and Appellate Tribunal