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 21] [Entire Act]

State of Punjab - Subsection

Section 21(6) in The Punjab Infrastructure (Development & Regulation) Act, 2002

(6)Each Project Implementation Sub-Committee will be concerned, in particular, with-
(a)providing proposals to the [Board or any other Committee as may be specified in this behalf by the Board] [Word 'Board' substituted by Punjab Act No. 22 of 2003.] for taking decision on project identification and priority,
(b)finalising the scope and structuring of infrastructure projects,
(c)pre-bidding and bidding procedures,
(d)selection of concessionaire and recommending grant of concession, and
(e)implementing, supervising and monitoring of projects.