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 2] [Entire Act]

Union of India - Section

Section 2 in The Cine-Workers Welfare Fund Act, 1981

2. Definitions .-In this Act, unless the context otherwise requires,-

(a)"cinematograph film" has the same meaning as in the Cinematograph Act, 1952 (37 of 1952);
(b)"Cine-Worker" means an individual-
(i)who has been employed, directly or through any contractor or in any other manner, in or in connection with the production of not less than five feature films to work as an artiste (including actor, musician or dancer) or to do any work, skilled, unskilled, manual, supervisory, technical, artistic or otherwise; and
(ii)[ whose remuneration with respect to such employment in or in connection with the production of each of any five feature films, not being less than the monthly remuneration or lump sum remuneration stipulated prior to the commencement of the Cine-Workers Welfare Fund (Amendment) Act, 2001, does not exceed such sum, whether monthly or by way of lump sum or instalments, as may be specified by the Central Government by notification in the Official Gazette;]
(c)"feature film" means a full length cinematograph film produced wholly or partly in India with a format and a story woven around a number of characters where the plot is revealed mainly through dialogues and not wholly through narration, animation or cartoon depiction and does not include any advertisement film;
(d)"Fund" means the Cine-Workers Welfare Fund formed under section 3;
(e)"prescribed" means prescribed by rules made under this Act,
(f)"producer", in relation to a feature film, means the person by whom arrangements necessary for the making of such film (including the raising of finance and engaging Cine-Workers for such film-making) are undertaken.