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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(c) in The M.P. Hospital Supplies Rules, 1972

(c)The tender notice shall also be sent to the reputed suppliers. A list of such suppliers shall be maintained in every hospital and the names of the black-listed suppliers shall also be mentioned therein. Black-listing shall be done under the orders of the Directors.