Section 430(a) in Kolkata Municipal Corporation Act, 1980
(a)charge such stallage, rent or fee as may from time to time be fixed by the Corporation in this behalf(i)for the occupation or use of any stall, shop, stand, shed or pen in a municipal market or municipal slaughter-house;(ii)for the right to expose articles for sale in a municipal market;(iii)for the use of machines, weights, scales and measures provided for in any municipal market; and(iv)for the right to slaughter animals in any municipal slaughterhouse. and for the feed of such animals before they are ready for slaughter; or