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 33] [Entire Act]

State of Rajasthan - Subsection

Section 33(2) in The Rajasthan Minor Mineral Concession Rules, 1986

(2)In case of Tender-
(a)Tenders for grant of [royalty collection] [Substituted by Rajasthan Gazette Extraordinary dated 28/01/2011] contract/excess royalty collection contract with or without collection of permit fee/other charges having reserve price up to [Rs. 1.00 Crore] [Substituted by Rajasthan Gazette Extraordinary dated 28/01/2011] shall be received in the office of Assistant Mining Engineer/Mining Engineer/and Superintending Mining Engineer concerned simultaneously. Tenders received shall be opened in the office of Superintending Mining Engineer concerned in the presence of following committee.