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 216] [Entire Act] State of Nagaland - Subsection Section 216(b) in Nagaland Municipal Act, 2001 (b)Every such owner shall be bound to take out a tube-well licence on such conditions and on payment of such annual fee, as the Municipality may, from time to time, determine.