Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 42(5)] [Section 42] [Entire Act] State of Haryana - Subsection Section 42(5)(iii) in Faridabad Metropolitan Development Authority Act, 2018 (iii)gift of immovable property - the value of the property as set forth in the instrument;