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 388] [Entire Act] State of Nagaland - Subsection Section 388(1) in Nagaland Municipal Act, 2001 (1)No person shall, without the general or special permission in writing of the Chief Officer of a Municipality, sell or expose for sale any animal or article in any municipal market within the municipal area of the Municipality.