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 Odisha - Subsection

Section 2(17) in Odisha Goods and Services Tax Act, 2017

(17)"business" includes
(a)any trade, commerce, manufacture, profession, vocation, adventure, wager or any other similar activity, whether or not it is for a pecuniary benefit;
(b)any activity or transaction in connection with or incidental or ancillary to sub-clause (a);
(c)any activity or transaction in the nature of sub-clause (a), whether or not there is volume, frequency, continuity or regularity of such transaction;
(d)supply or acquisition of goods including capital goods and services in connection with commencement or closure of business;
(e)provision by a club, association, society, or any such body (for a subscription or any other consideration) of the facilities or benefits to its members;
(f)admission, for a consideration, of persons to any premises;
(g)services supplied by a person as the holder of an office which has been accepted by him in the course or furtherance of his trade, profession or vocation;
(h)services provided by a race club by way of totalisator or a licence to book maker in such club; and
(i)any activity or transaction undertaken by the Central Government, a State Government or any local authority in which they are engaged as public authorities;