Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(35)] [Section 2] [Entire Act] State of Rajasthan - Subsection Section 2(35)(v) in The Rajasthan Value Added Tax Act, 2003 (v)a supply of goods by an unincorporated association or body of persons to a member thereof for cash, deferred payment or other valuable consideration; and