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 46(5)] [Section 46] [Entire Act] State of Haryana - Subsection Section 46(5)(f) in Faridabad Metropolitan Development Authority Act, 2018 (f)make such supplemental, incidental and consequential provisions as the transferor considers appropriate including provision stipulating the order as taking effect; and