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 11 in The Companies (Audit and Auditors) Rules, 2014

11. Other matters to be included in auditors report.

- The auditor's report shall also include their views and comments on the following matters, namely:-
(a)whether the company has disclosed the impact, if any, of pending litigations on its financial position in its financial statement;
(b)whether the company has made provision, as required under any law or accounting standards, for material foreseeable losses, if any, on long term contracts including derivative contracts;
(c)whether there has been any delay in transferring amounts, required to be transferred, to the Investor Education and Protection Fund by the company.
(d)[ whether the company had provided requisite disclosures in its financial statements as to holdings as well as dealings in Specified Bank Notes during the period from 8th November, 2016 to 30th December, 2016 and if so, whether these are in accordance with the books of accounts maintained by the company.] [Inserted by Notification No. G.S.R. 307(E), dated 30.3.2017 (w.e.f. 31.3.2014).]