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 28] [Entire Act]

State of Karnataka - Subsection

Section 28(2) in Karnataka Transparency in Public Procurements Rules, 2000

(2)The first cover shall contain the following information about the tenderer namely:
(a)Experience and past performance in the execution of similar contracts.
(b)Capabilities with respect to personnel, equipment and construction or manufacturing facilities
(c)Financial status and capacity
(d)any other information considered relevant.