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 Rajasthan - Section

Section 62 in Rajasthan Public Procurement Rules, 2012

62. Evaluation of financial bids.

(1)The procuring entity shall consider a bid as successful -
(a)where price is the only award criterion, the bid with the lowest bid price;
(b)where there are price and other award criteria, the most advantageous bid ascertained on the basis of the criteria and procedures for evaluating bids as specified in the bidding documents;
(c)where there are no financial criteria, the most advantageous bid ascertained on the basis of selected non-financial criteria or other parameters for evaluating bids as specified in the bidding documents.
(2)A bid shall be treated as successful in terms of sub-rule (1), only after the competent authority has approved the procurement in terms of that bid.
(3)In case of single part bid system where bid is received in single cover alongwith requisite bid security and bid fee within specified time, it shall be considered for final financial evaluation by the bid evaluation committee.
(4)
(a)In case of two part bid system the financial bids of the bidders who qualified in technical evaluation shall be opened at the notified time, date and place by the bid evaluation committee in the presence of the bidders or their representatives who choose to be present.
(b)The process of opening, marking and signing on the envelopes of financial bids shall be similar to that of technical bids.
(c)The names of the bidders, the rates given by them and conditions put, if any, shall be read out and recorded.
(d)Conditional bids are liable to be rejected.
(e)The evaluation shall include all costs and all taxes and duties applicable to the bidder as per law of the Central/ State Government/ Local Authorities.
(f)The offers shall be evaluated and marked L1, L2, L3 etc. L1 being lowest offer and then others in ascending order, H1, H2, H3 etc. In descending order in case quality is also a criteria.
(g)The bid evaluation committee shall prepare a comparative statement in tabular form and its report on evaluation of financial bids and recommend the lowest offer for acceptance to the procuring entity. If it recommends acceptance of an offer other than the lowest one, detailed reasons and justification shall be recorded in writing.
(h)It shall be ensured that the offer recommended for sanction is justifiable looking to the prevailing market rates of the goods works or service required to be procured.
(i)In case a rate contract is being entered, more than one firms at the same lowest rate may be recommended to ensure uninterrupted service delivery but for this purpose, counter offer of lowest rate will be given for acceptance to the bidders quoting higher rates in the order of ascending value.
(j)In case the method of selection is Combined Quality cum Cost Based, the best bid as per the combined technical and financial evaluation criteria mentioned in the bidding documents shall be selected.