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]

Greater Bengaluru City Corporation -

Section 139 in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020

139. shall be binding on the corporation.

Invitation of tenders.-All tenders received by the corporation shall beprocessed in accordance with the procedure prescribed under the Karnataka