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 26] [Entire Act]

State of Punjab - Subsection

Section 26(10) in Punjab Transparency in Public Procurement Act, 2019

(10)For the purpose of this section, a blacklisted bidder shall include all the director(s)/partners/proprietors/associates/promoters of the company or firm or limited liability partnership, as the case may be.