Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 118] [Entire Act] Union of India - Subsection Section 118(d) in The Companies (Indian Accounting Standards) Rules, 2015 (d)a change in the time frame for a right to consideration to become unconditional (ie for a contract asset to be reclassified to a receivable); and