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 57] [Entire Act]

State of Rajasthan - Subsection

Section 57(2) in Rajasthan Public Procurement Rules, 2012

(2)Any clarification submitted by a bidder with regard to his bid that is not in response to a request by the committee shall not be considered.