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 35] [Entire Act]

State of Rajasthan - Subsection

Section 35(v) in The Rajasthan Minor Mineral Concession Rules, 1986

(v)Tenders dropped in tender box kept at the notified place/places, date and time shall only be considered for provisional selection by tender opening committee and for award of contract by competent authority.