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 24C in The Companies (Indian Accounting Standards) Rules, 2015

24C. An entity shall disclose, in a tabular format, the following amounts separately by risk category for the types of hedges as follows:

(a)for fair value hedges:
(i)hedge ineffectiveness-i.e. the difference between the hedging gains or losses of the hedging instrument and the hedged item-recognized in profit or loss (or other comprehensive income for hedges of an equity instrument for which an entity has elected to present changes in fair value in other comprehensive income in accordance with paragraph 5.7.5 of Ind AS 109); and
(ii)the line item in the statement of profit and loss that includes the recognized hedge ineffectiveness.
(b)for cash flow hedges and hedges of a net investment in a foreign operation:
(i)hedging gains or losses of the reporting period that were recognized in other comprehensive income;
(ii)hedge ineffectiveness recognized in profit or loss;
(iii)the line item in the statement of profit and loss that includes the recognized hedge ineffectiveness;
(iv)the amount reclassified from the cash flow hedge reserve or the foreign currency translation reserve into profit or loss as a reclassification adjustment (see Ind AS 1) (differentiating between amounts for which hedge accounting had previously been used, but for which the hedged future cash flows are no longer expected to occur, and amounts that have been transferred because the hedged item has affected profit or loss);
(v)the line item in the statement of profit and loss that includes the reclassification adjustment (see Ind AS 1); and
(vi)for hedges of net positions, the hedging gains or losses recognized in a separate line item in the statement of profit and loss (see paragraph 6.6.4 of Ind AS 109).