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] [Section 58] [Entire Act]

Union of India - Subsection

Section 58(a) in The Companies (Indian Accounting Standards) Rules, 2015

(a)Contingent consideration classified as equity shall not be remeasured and its subsequent settlement shall be accounted for within equity.