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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(d) in Rajasthan Transparency in Public Procurement Rules, 2013

(d)The procuring entity shall promptly communicate, with reasons, to each bidder that it has not been pre-qualified.