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 154] [Entire Act] State of Tripura - Subsection Section 154(i) in Tripura Municipal Act, 1994 (i)the conservations of, and the prevention of injury or contamination to sources and means of water supply and appliances for the distribution of water, whether within or without the limits of a Municipal area;