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 484(2)] [Section 484] [Entire Act] State of Nagaland - Subsection Section 484(2)(e) in Nagaland Municipal Act, 2001 (e)All rates, taxes fees, rents and other sums of money due to a Town Committee immediately before the establishment of a municipality shall be deemed to be due to the municipality.