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 78] [Entire Act]

State of Rajasthan - Subsection

Section 78(2) in Rajasthan Public Procurement Rules, 2012

(2)2 years after the audit by statutory auditors and/ or Accountant General but in case of audit objections the record shall be kept till settlement of audit objections or review by Public Accounts Committee.