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 343] [Entire Act] State of Nagaland - Subsection Section 343(2) in Nagaland Municipal Act, 2001 (2)Every such notice referred to in sub-section (1), shall be accompanied by such documents and plans and a receipt showing payment, where necessary, of such fee, as may be prescribed.