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 9] [Entire Act]

State of Rajasthan - Subsection

Section 9(2) in Rajasthan Public Procurement Rules, 2012

(2)
(a)Each procuring entity shall constitute atleast one committee named Bids Evaluation Committee (BEC) which may be assigned the functions of preparation of bidding documents, bids opening, etc. in addition to the evaluation of bids. If required, the BEC may engage technical experts who shall have the professional knowledge required to assist in the evaluation, with the prior approval of the Administrative Department of the procuring entity.
(b)The procedure to be followed by BEC for the evaluation of bids has been prescribed in chapter IV.