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 215] [Entire Act] State of Nagaland - Subsection Section 215(1) in Nagaland Municipal Act, 2001 (1)No person shall, except with prior permission in writing of the Municipality, sink any tube-well in any premises within the area of the Municipality subject to the provisions of the State Water Policy.