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 Uttar Pradesh - Subsection

Section 2(ab) in Uttar Pradesh Value Added Tax Act, 2008

(ab)"re-sale" means a sale by any person, of any goods in the same form and condition in which such goods were purchased by such person;