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 356(1)] [Section 356] [Entire Act] State of Nagaland - Subsection Section 356(1)(d) in Nagaland Municipal Act, 2001 (d)That in any locality specified in the notice, the construction of more than a specified number of buildings on each acre of land shall not be allowed; or