Section 247(3) in The Chandernagore Municipal Corporation Act, 1990
(3)If any food [* * * *] [Words 'or drug' omitted by West Bengal Act 5 of 1994.], seized under sub-section (2), is, in the opinion of the Chief Executive Officer, unfit for human consumption, he shall cause the same to be forthwith destroyed in such manner as to prevent its being again exposed for sale or used for human consumption and the expenses thereof shall be paid by the person in whose possession such food [* * * *] [Words 'or drug' omitted by West Bengal Act 5 of 1994.] was at the time of its seizure.