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 156] [Entire Act] State of Tripura - Subsection Section 156(1) in Tripura Municipal Act, 1994 (1)The Municipality shall provide and maintain a system of drainage or sewerage as well as a safe and sufficient out-fall in or outside the Municipal area.