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 56] [Entire Act]

State of Rajasthan - Subsection

Section 56(3) in Rajasthan Public Procurement Rules, 2012

(3)A material deviation, reservation, or omission is one that,
(a)if accepted, would: -
(i)affect in any substantial way the scope, quality, or performance of the subject matter of procurement specified in the bidding documents; or
(ii)limits in any substantial way, inconsistent with the bidding documents, the procuring entity's rights or the bidders obligations under the proposed contract; or
(b)if rectified, would unfairly affect the competitive position of other bidders presenting responsive bids.