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] [Entire Act]

State of Andhra Pradesh - Section

Section 22 in The Andhra Pradesh Infrastructure Development Enabling Act, 2001

22. Treatment of Sole Bid.

- In case of the competitive bidding process resulting into a Sole Bid, the Government Agency or the Local Authority shall in consultation with the [Government] [Substituted 'Infrastructure Authority' by Act No. 3 of 2017, dated 19.4.2017], either:
(i)Accept the Sole Bid
OR
(ii)re-negotiate the financial offer
OR
(iii)reject the Sole Bid;