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 3] [Entire Act]

State of Uttarakhand - Section

Section 2 in Uttarakhand Tax on Entry of Goods Into Local Areas Act, 2008

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context -
(a)"business" includes, -
(i)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 profit and whether or not any profit accrues from such trade, commerce, manufacture, adventure or concern;
(ii)the execution of any works contract or the transfer of the right to use any goods for any purpose (whether or not for a specified period); and
(iii)any transaction in connection with or incidental or ancillary to or resulting from such trade, commerce, manufacture, adventure or concern or works contract or lease;
(b)"dealer" means an person, who in the course of business whether on his own account or on account of a principal or any other person, brings or causes to be brought into a local area any goods or takes delivery or is entitled to take delivery of goods on its entry into a local area and includes,-
(i)a local authority, body corporate, company any co-operative society or other society, club, firm, Hindu undivided family or other association of person which carries on such business;
(ii)a factor, broker, arhati, commission agent, del credere agent or any other mercantile agent, by whatever name called and whether of the same description as herein before mentioned or not, who carries on the business of buying, selling, supplying or distributing goods belonging to any principal, whether disclosed or not;
(iii)an auctioneer, who carries on the business of selling or auctioning goods belonging to any principal, whether disclosed or not, and whether the offer of the intending purchaser is accepted by him or by the principal or nominee of the principal;
(iv)a Government which, whether in the course of business or otherwise, buys, sells, supplies or distributes goods, directly or otherwise for case or for deferred payment or for commission, remuneration or other valuable consideration;
(v)every person, who acts within the State as an agent of a dealer residing outside the State and buys, sells, supplies or distributes goods in the State or acts on behalf of such dealer as -
(a)a mercantile agent as defined in he Sale of Goods Act, 1930 (Central Act No. 3 of 1930); or
(b)an agent for handling of goods or documents of title relating to goods; or
(c)an agent for the collection or the payment of the sale price of goods or as a guarantor for such collection or such payment;
(vi)a firm or a company or other body corporate, the principal office or headquarters whereof is outside the State, having a branch or office in the State, in respect at purchases or sales, supplies or distribution of goods through such branch or office;
(vii)every person, who carries on the business of transfer of property in goods (whether as goods or in some other form) involved in the execution of a works contract;
(viii)every person, who carries on 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)any person who, in the course or occasional transactions of business nature, whether on his own account or on account of principal or, any other person brings or causes to be brought into a local area any goods or takes delivery or is entitled to take delivery of goods on its entry into local area;
(x)[ A transporter/courier/delivery agent/agent/goods carrier and any other person (importer), who intends to bring such goods, whether on his own account or on behalf of any other person, into the State from outside the State or outside the Country, in connection otherwise of business or for personal use, through online purchase or e-commerce.] [Inserted by section 2 of Uttrakhand Act no 07 of 2016.]
Explanation. - For the purposes of this Act the expression "in the course of business" shall include in the course of establishment or commencement of business.
(c)"Entry of goods" with all its grammatical variations and cognate expressions, means entry of goods -
(i)into a local area from any place outside such area;
(ii)into a local area from any place outside the State;
(iii)into a local area from any place outside the Territory of India, for consumption, use or sale therein;
(d)"local area" means the territorial area of -
(i)a Municipal Corporation under the Uttar Pradesh Municipal Corporations Act, 1959 (as applicable to the State of Uttarakhand);
(i)a Cantonment under the Cantonments Act, 1924 (as applicable to the State of Uttarakhand);
(ii)any Industrial Development Area under the Uttar Pradesh Industrial Area Development Act, 1976 (as applicable to the State of Uttarakhand);
(v)an Industrial Township by whatever name called;
(vi)any other local authority by whatever name called under an Act of the Parliament or the State Legislature;
(ii)a Municipality under the Uttar Pradesh Municipalities Act, 1916 (as applicable to the State of Uttarakhand);
(iii)a Zila Panchayat or a Kshettra Panchayat under the Uttar Pradesh Kshettra Panchayats and Zila panchayats Adhiniyam, 1961 (as applicable to the State of Uttarakhand);
(iv)a Gram Panchayat under the United Provinces Panchayat Raj Act, 1947 (as applicable to the State of Uttarakhand);
(e)"Schedule" means a Schedule appended to this Act;
(f)"Scheduled Goods" means any goods mentioned in the Schedule to this Act;
(g)"tax" means tax leviable under this Act;
(h)"value of goods" means the value of any goods as ascertained from original purchase invoice or bills and includes value of packing material, packing and forwarding charges, insurance charges, amounts representing excise duty, countervailing duty, custom duty and other like duties, amount of any fee or tax charges, transport charges, freight charges and any other charges relating to purchase and transportation of such goods into the local area in which goods are being brought or received for consumption, use or sale therein :
Provided that where any goods have been -
(i)Purchased and the value thereof is not ascertainable on account of non availability or non production of any document; or
(ii)Purchase and the value declared by the dealer or the person incharge is not verifiable on account of non-availability or non production of any document; or
(iii)Purchased and a document produced in support of purchase price or transport charges and other charges, is not worthy of credence; or
(iv)Acquired or obtained otherwise than by way of purchase, the 'value of goods' shall mean the value or the price at which the goods of the like kind or like quality is sold or is capable of being sold at wholesale price in the open market in the local area in which goods are being brought or received for consumption, use or sale.
Explanation. - For the purpose of ascertaining whole sale price of any goods under this clause the whole sale price shall include any amount paid or payable by the purchaser as excise duty or any other duty but shall not include any amount charged for anything done to the goods after entry of goods into the local area or any amount of fee or tax including tax under this Act payable in respect of sale of the goods of the like kind or like quality -
(a)"fund" means the Uttarakhand Trade Development Fund;
(b)Words and expressions used in this Act, but not defined shall have the meaning assigned to them in the Uttarakhand (the Uttaranchal Value Added Tax Act, 2005) Adaption and Modification Order, 2007 or the rules framed thereunder.