Section 193(1) in Jammu and Kashmir Municipal Corporation Act, 2000
(1)Where the Commissioner either on receipt of an application from the owner of any premises or otherwise is of opinion that the only or the most convenient means of effectual drainage of the premises into Corporation drain is through a drain belonging to another person, the Commissioner may be notice in writing require the owner of such drain to show cause within a period specified in the notice as to why an order under this section should not be made.