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 47] [Entire Act]

State of Rajasthan - Subsection

Section 47(1) in Rajasthan Public Procurement Rules, 2012

(1)The bidder shall prepare one original set of the bidding documents called Bid and clearly mark it as "ORIGINAL." and if asked, the bidder shall submit additional copies of the bid in the number specified in the bidding documents and clearly mark them as "COPY." In the event of any discrepancy between the original bid and its copies, the contents of the original bid shall prevail.