Section 305(2) in The Madurai City Municipal Corporation Act, 1971
(2)When a building or hut or portion of a building or hut has been removed in compliance with a requisition made under sub-section (1), the owner or occupier thereof shall be entitled to receive from the municipal find such compensation calculated according to the estimated value of the structure removed, less the value of the materials, if the owner or occupier elects to take these as the Commissioner may determine.