Section 217(1) in Haryana Municipal Corporation Act, 1994
(1)The Commissioner shall, from time to time, cause all public streets vested in the Corporation to be levelled, metalled or paved, channelled, altered or repaired and may widen, extend or otherwise improve, any such street or cause the soil thereof to be raised, lowered or altered or place and keep in repair fences and posts for the safety of foot-passengers.Provided that no widening, extension or other improvement of a public street the aggregate cost of which will exceed five thousand rupees, shall be under taken by the Commissioner except with the previous sanction of the Corporation.