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 1] [Entire Act]

State of Andhra Pradesh - Section

Section 2 in Andhra Pradesh Rural Development Act, 1996

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"Board" means the Andhra Pradesh Rural Development Board established under Section 3;
(b)"Cess" means cess levied and collected under Section 7;
(c)"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 otherwise valuable consideration, and includes; -
(i)a miller;
(ii)a commission agent, a broker, a delcredere agent, an auctioneer or any other mercantile agent, by whatever name called, who carries on the business of buying selling, supplying or distributing of goods specified in the Schedule on behalf of any principal or principals.
(d)"fund" means the Andhra Pradesh Development Fund constituted under Section 8;
(e)"Government" means the Government of Andhra Pradesh.
(f)"Goods" means the goods specified in the Schedule;
(g)"Miller" means a person who engages himself in milling operations in any rice mill, oil mill, dall mill, saw mill, ginning mill or a decorticating mill and includes a person who, or the authority which has the ultimate control over the affairs of such mill, and where the said affairs are entrusted to a manager, managing director or managing agent, such manager, managing director, or managing agent;
(h)"Notification" means a notification published in the Andhra Pradesh Gazette and the word "notified" shall be construed accordingly;
(i)"prescribed" means prescribed by rules made under this Act;
(j)"processing" means giving treatment or a series of treatment to the goods to make them fit for use or consumption and includes manufacturing out of such goods,
(k)"Regulations" means regulations made under this Act;
(l)"Rural area" means area other than, -
(i)local area included in a municipality;
(ii)local area constituted to be a city
(iii)area declared as an urban area; and
(iv)place declared to be a Cantonment under the Cantonments Act, 1924.
(m)"Schedule" means a Schedule to this Act.
(n)[ "Sales Tax Law" means any law for the time being in force in the State of Andhra Pradesh, which provides for the levy of taxes on the sale or purchase of generally or on any specified goods expressly mentioned in that behalf and includes value added tax law and 'general sales tax law', meaning any law for the time being in force in the State of Andhra Pradesh, which provide for the levy of tax on the sale or purchase of generally and includes value added tax law.] [Added by Act No. 4 of 2006, dated 30.12.2005.]