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 0] [Entire Act]

Union of India - Section

Section 9A in Income Tax Rules, 1962

9A. Deduction in respect of expenditure on production of feature films.

(1)In computing the profits and gains of the business of production of feature films carried on by a person (the person carrying on such business hereafter in this rule referred to as film producer), the deduction in respect of the cost of production of a feature film certified for release by the Board of Film Censors in a previous year shall be allowed in accordance with the provisions of sub-rule (2) to sub-rule (4).Explanation. - In this rule,-
(i)"Board of Film Censors" means the Board of Film Censors constituted under the Cinematograph Act, 1952 (37 of 1952);
(ii)"cost of production", in relation to a feature film, means the expenditure incurred on the production of the film, not being-
(a)the expenditure incurred for the preparation of the positive prints of the film; and
(b)the expenditure incurred in connection with the advertisement of the film after it is certified for release by the Board of Film Censors:
Provided that the cost of production of a feature film, shall be reduced by the subsidy received by the film producer under any scheme framed by the Government, where such amount of subsidy has not been included in computing the total income of the assessee for any assessment year.
(2)Where a [***] feature film is certified for release by the Board of Film Censors in any previous year and in such previous year,-
(a)the film producer sells all rights of exhibition of the film, the entire cost of production of the film shall be allowed as a deduction in computing the profits and gains of such previous year; or
(b)the film producer-
(i)himself exhibits the film on a commercial basis in all or some of the areas; or
(ii)sells the rights of exhibition of the film in respect of some of the areas; or
(iii)himself exhibits the film on a commercial basis in certain areas and sells the rights of exhibition of the film in respect of all or some of the remaining areas,
and the film is released for exhibition on a commercial basis at least ninety days before the end of such previous year, the entire cost of production of the film shall be allowed as a deduction in computing the profits and gains of such previous year.
(3)Where a [***] feature film is certified for release by the Board of Film Censors in any previous year and in such previous year, the film producer-
(a)himself exhibits the film on a commercial basis in all or some of the areas; or
(b)sells the rights of exhibition of the film in respect of some of the areas; or
(c)himself exhibits the film on a commercial basis in certain areas and sells the rights of exhibition of the film in respect of all or some of the remaining areas,
and the film is not released for exhibition on a commercial basis at least ninety days before the end of such previous year, the cost of production of the film in so far as it does not exceed the amount realised by the film producer by exhibiting the film on a commercial basis or the amount for which the rights of exhibition are sold or, as the case may be, the aggregate of the amounts realised by the film producer by exhibiting the film and by the sale of the rights of exhibition, shall be allowed as a deduction in computing the profits and gains of such previous year; and the balance, if any, shall be carried forward to the next following previous year and allowed as a deduction in that year.
(4)Where, during the previous year in which a [***] feature film is certified for release by the Board of Film Censors, the film producer does not himself exhibit the film on a commercial basis or does not sell the rights of exhibition of the film, no deduction shall be allowed in respect of the cost of production of the film in computing the profits and gains of such previous year; and the entire cost of production of the film shall be carried forward to the next following previous year and allowed as a deduction in that year.
(5)Notwithstanding anything contained in the foregoing provisions of this rule, the deduction under this rule shall not be allowed unless,-
(a)in a case where the film producer-
(i)has himself exhibited the feature film on a commercial basis; or
(ii)has sold the rights of exhibition of the feature film; or
(iii)has himself exhibited the feature film on a commercial basis in some areas and has sold the rights of exhibition of the feature film in respect of all or some of the remaining areas,
the amount realised by exhibiting the film, or the amount for which the rights of exhibition have been sold or, as the case may be, the aggregate of such amounts, is credited in the books of account maintained by him in respect of the year in which the deduction is admissible;
(b)in a case where the film producer has transferred the rights of exhibition of the feature film on a minimum guarantee basis, the minimum amount guaranteed and the amount, if any, received or due in excess of the guaranteed amount or where the film producer follows cash system of accounting, the amount received towards the minimum guarantee and the amount, if any, received in excess of the guaranteed amount, are credited in the books of account maintained by him in respect of the year in which the deduction is admissible.
(6)Where the Assessing Officer is of opinion that-
(a)the rights of exhibition of the feature film have been transferred by the film producer by a mode not covered by the provisions of this rule; or
(b)having regard to the facts and circumstances of any case, it is not practicable to apply the provisions of this rule to such case,
deduction in respect of the cost of production of the film may be allowed by the Assessing Officer in such other manner as he may deem suitable.
(7)For the purposes of this rule,-
(i)the sale of the rights of exhibition of a feature film includes the lease of such rights or their transfer on a minimum guarantee basis;
(ii)the rights of exhibition of a feature film shall be deemed to have been sold only on the date when the positive prints of the film are delivered by the film producer to the purchaser of such rights or where in terms of the agreement between the film producer and the film distributor as defined in rule 9B, the positive prints are to be made by the film distributor, the date on which the negative of the film is delivered by the film producer to the film distributor.
(8)Nothing contained in this rule shall apply in relation to any assessment year commencing before the 1st day of April, 1987.