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 135(1)] [Section 135] [Entire Act] State of Nagaland - Subsection Section 135(1)(d) in Nagaland Municipal Act, 2001 (d)When a new building is erected or an existing building is redeveloped or substantially altered or improved during the period, the annual valuation remains in force; or