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 35] [Entire Act]

State of Punjab - Subsection

Section 35(1) in The Punjab Infrastructure (Development & Regulation) Act, 2002

(1)The concession shall be granted by a public infrastructure agency to a bidder who :-
(i)satisfies the stipulated financial, technical, organizational and legal standards; and
(ii)whose bid is the lowest and is in most favourable terms for the project based on the present value of its proposed tolls, fees, [rentals, charges and period of concession] [Words 'rentals and charges' substituted by Punjab Act 22 of 2003.] over a fixed term for the infrastructure project to be constructed, rehabilitated, operated and maintained as per the stipulated minimum design and performance standards, plans and specifications.