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 88] [Entire Act]

State of Rajasthan - Subsection

Section 88(21) in Rajasthan Public Procurement Rules, 2012

(21)Review of ex-parte order. - On sufficient grounds the Appellate Authority even without hearing the appellant may rescind its ex-parte order.