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 Assam - Section

Section 6 in Assam Public Procurement Act, 2017

6. Participation of bidders.

(1)The procuring entity shall not establish any requirement aimed at limiting participation of bidders in the procurement process that discriminates against or among bidders or against any category thereof, except when authorized or required to do so by this Act or the rules or guidelines made thereunder or by the provisions of any other law for the time being in force.
(2)In addition and without prejudice to any existing provisions of enactment of Procurement Preference Policy, Assam, 2015, the State Government may, by notification in this behalf, provide for mandatory procurement of any subject-matter of procurement from any category of bidders, and purchase or price preference in procurement from any category of bidders, on the following grounds, namely :
(a)the promotion of domestic industry;
(b)socio-economic policy of the Central Government or the State Government;
(c)any other consideration in public interest in furtherance of a duly notified policy of the Central Government or the State Government:
Provided that any such notification shall contain a reasoned justification for such mandatory or preferential procurement, the category of suppliers chosen and the nature of preference provided.
(3)The procuring entity, when inviting the participation of bidders in the procurement process, shall declare whether participation of bidders is limited pursuant to this section and on what ground and any such declaration may not ordinarily be later altered.
(4)Nothing in this section shall be construed as preventing the State Government or any procuring entity from imposing or enforcing measures limiting participation on account of the need, -
(a)to protect public order, morality or safety;
(b)to protect human, animal or plant life or their health;
(c)to protect intellectual property;
(d)to protect the essential security and strategic interest of India.
(5)Eligibility conditions :
(a)The procuring entity may, however, lay down reasonable Eligibility Conditions for participation in the procurement process, as distinct from and in addition to any technical or financial qualification criteria, if prescribed, to ensure compliance with the Transparency and Code of Integrity as enunciated in section 4(l)(b) and (d). Rules and guidelines hereunder may lay down eligibility conditions that may be prescribed by procuring entities.
(b)Any bidder participating in the procurement process shall, -
(i)have fulfilled his obligation to pay such of the taxes payable to the Central Government or the State Government or any local authority as may be specified in the bidding documents, pre-qualification documents or bidder registration documents;
(ii)not be insolvent, in receivership, bankrupt or being wound up, not have its affairs administered by a court or a judicial officer, not have its business activities suspended and must not be the subject of legal proceedings for any of the foregoing reasons;
(iii)not have, and their directors and officers not have, been convicted of any criminal offence related to their professional conduct or the making of false statements or misrepresentations as to their qualifications to enter into a procurement contract within a period of three years preceding the commencement of the procurement process, or not have been otherwise disqualified pursuant to debarment proceedings;
(iv)not have a conflict of interest as may be prescribed and specified in the pre-qualification documents, bidder registration documents or bidding documents, which materially affects fair competition;
(v)fulfill any other Eligibility Condition as may be prescribed, in terms of sub-section (5) (a) above.