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 Uttarakhand - Subsection

Section 2(36) in Uttaranchal Value Added Tax Act, 2005

(36)"Re-Sale" means a sale of purchased goods:-
(a)in the same form in which they were purchased; or
(b)without using them in the manufacture of any goods, or
(c)without doing anything to them, which amounts to, or results in a manufacture;