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 264] [Entire Act] State of Meghalaya - Subsection Section 264(2) in Meghalaya Municipal Act, 1973 (2)The Board shall make adequate provision for securing-(a)that the water supply is continuous throughout the year, and(b)that the water supply is at all times pure and fit for human consumption.