Section 2(1)(z) in The Andaman and Nicobar Islands Value Added Tax Regulation, 2017
(z)"relative" means a relative as defined in clause (77) of section 2 of the Companies Act, 2013;(za)"sale" with its grammatical variations and cognate expression, means any transfer of property in goods by one person to another for cash or for deferred payment or for other valuable consideration (not including a grant or subvention payment made by one government agency or department, whether of the Central Government or of any State Government, to another) and includes-(i)a transfer of goods on hire purchase or other system of payment by instalments, but does not include a mortgage or hypothecation of, or a charge or pledge on goods;(i)the amount of tax, if any, for which the dealer is liable under section 3;(ii)in relation to the delivery of goods on hire purchase or any system of payment by instalments, the amount of valuable consideration payable to a person for such delivery including hire charges, interest and other charges incidental to such transaction;(iii)in relation to transfer of the right to use any goods for any purpose (whether or not for a specified period) the valuable consideration or hiring charges received or receivable for such transfer;(iv)any sum charged for anything done by the dealer in respect of goods at the time of, or before, the delivery thereof;(v)amount of duties levied or leviable on the goods under the Central Excise Act, 1944 or the Customs Act, 1962, or the Andaman and Nicobar Islands excise regulation whether such duties are payable by the seller or any other person;(vi)amount received or receivable by the seller by way of deposit (whether refundable or not) which has been received or is receivable whether by way of separate agreement or not, in connection with, or incidental to or ancillary to the sale of goods; and(vii)in relation to works contract means the amount of valuable consideration paid or payable to a dealer for the execution of the works contract, less-(ii)supply of goods by a society (including a co-operative society), club, firm, or any association to its members for cash or for deferred payment or for commission, remuneration or other valuable consideration, whether or not in the course of business;(iii)transfer of property in goods by an auctioneer referred to in sub-clause (vii) of clause (j), or sale of goods in the course of any other activity in the nature of banking, insurance who in the course of their main activity also sell goods repossessed or re-claimed;(iv)transfer, otherwise than in pursuance of a contract, of property in any goods for cash, deferred payment or other valuable consideration;(v)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;(vi)supply, by way of or as part of any service or in any other manner whatsoever, of goods, being food or any other article for human consumption or any drink (whether or not intoxicating), where such supply or service is for cash, deferred payment or other valuable consideration;(vii)every disposal of goods referred to in sub-clause (vii) of clause (j) of this sub-section and the words "sell", "buy" and "purchase" wherever appearing with all their grammatical variations and cognate expressions, shall be construed accordingly;(zb)"sale price" means the amount paid or payable as valuable consideration for any sale, including-