(1)For the purposes of section 56 of the Act, the fair market value of a property, other than immovable property, shall be determined in the following manner, namely,-(a)valuation of jewellery,-(i)the fair market value of jewellery shall be estimated to be the price which such jewellery would fetch if sold in the open market on the valuation date;(ii)in case the jewellery is received by the way of purchase on the valuation date, from a registered dealer, the invoice value of the jewellery shall be the fair market value;(iii)in case the jewellery is received by any other mode and the value of the jewellery exceeds rupees fifty thousand, then assessee may obtain the report of registered valuer in respect of the price it would fetch if sold in the open market on the valuation date;(b)valuation of archaeological collections, drawings, paintings, sculptures or any work of art,-(i)the fair market value of archaeological collections, drawings, paintings, sculptures or any work of art (hereinafter referred as artistic work) shall be estimated to be price which it would fetch if sold in the open market on the valuation date;(ii)in case the artistic work is received by the way of purchase on the valuation date, from a registered dealer, the invoice value of the artistic work shall be the fair market value;(iii)in case the artistic work is received by any other mode and the value of the artistic work exceeds rupees fifty thousand, then assessee may obtain the report of registered valuer in respect of the price it would fetch if sold in the open market on the valuation date;(c)valuation of shares and securities,-(a)the fair market value of quoted shares and securities shall be determined in the following manner, namely,-(i)if the quoted shares and securities are received by way of transaction carried out through any recognized stock exchange, the fair market value of such shares and securities shall be the transaction value as recorded in such stock exchange;(ii)if such quoted shares and securities are received by way of transaction carried out other than through any recognized stock exchange, the fair market value of such shares and securities shall be,-(a)the lowest price of such shares and securities quoted on any recognized stock exchange on the valuation date, and(b)the lowest price of such shares and securities on any recognized stock exchange on a date immediately preceding the valuation date when such shares and securities were traded on such stock exchange, in cases where on the valuation date there is no trading in such shares and securities on any recognized stock exchange;(b)the fair market value of unquoted equity shares shall be the value, on the valuation date, of such unquoted equity shares as determined in the following manner, namely:- [Sub-clause (b) substituted by the Income-tax (Twentieth Amendment) Rules, 2017, w.e.f. 1-4-2018. Prior to its substitution, said clause, as amended by the Income-tax (Fifteenth Amendment) Rules, 2012, w.e.f. 29-11-2012]the fair market value of unquoted equity shares =(A+B+C+D - L)× (PV)/(PE), where,A= book value of all the assets (other than jewellery, artistic work, shares, securities and immovable property) in the balance-sheet as reduced by,-(i)any amount of income-tax paid, if any, less the amount of income-tax refund claimed, if any; and(ii)any amount shown as asset including the unamortised amount of deferred expenditure which does not represent the value of any asset;B = the price which the jewellery and artistic work would fetch if sold in the open market on the basis of the valuation report obtained from a registered valuer;C = fair market value of shares and securities as determined in the manner provided in this rule;D = the value adopted or assessed or assessable by any authority of the Government for the purpose of payment of stamp duty in respect of the immovable property;L= book value of liabilities shown in the balance sheet, but not including the following amounts, namely:-(i)the paid-up capital in respect of equity shares;(ii)the amount set apart for payment of dividends on preference shares and equity shares where such dividends have not been declared before the date of transfer at a general body meeting of the company;(iii)reserves and surplus, by whatever name called, even if the resulting figure is negative, other than those set apart towards depreciation;(iv)any amount representing provision for taxation, other than amount of income-tax paid, if any, less the amount of income-tax claimed as refund, if any, to the extent of the excess over the tax payable with reference to the book profits in accordance with the law applicable thereto;(v)any amount representing provisions made for meeting liabilities, other than ascertained liabilities;(vi)any amount representing contingent liabilities other than arrears of dividends payable in respect of cumulative preference shares;PV = the paid up value of such equity shares;PE = total amount of paid up equity share capital as shown in the balance-sheet;](c)the fair market value of unquoted shares and securities other than equity shares in a company which are not listed in any recognized stock exchange shall be estimated to be price it would fetch if sold in the open market on the valuation date and the assessee may obtain a report from a merchant banker or an accountant in respect of which such valuation.