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 1] [Section 2] [Entire Act]

State of Karnataka - Subsection

Section 2(1) in Karnataka Tax on Entry of Goods Act, 1979

(1)[ agricultural produce or horticultural produce shall not include tea [beedi leaves] [Inserted by Act 15 of 1992 w.e.f.1.5.1992], coffee, rubber, cashew, cardamom, pepper and cotton ; and such produce as has been subjected to any physical, chemical or other process for being made fit for consumption, save mere cleaning, grading sorting or drying] ;