Section 221(1) in The M.P. Municipalities Act, 1961
(1)Where any building or anything affixed thereon or any tree standing within the premises is deemed by the Council to be in a ruinous state or likely to fall or in any other way dangerous to any inhabitant of such building or of any neighbouring building or to any occupier thereof or to passers by, the Council shall immediately, if it appears to it to be necessary, cause proper hoard or fence to be put up for the protection of passers by ;Provided that if the danger be not of hourly imminence the Council may, instead of causing a hoard or fence to be put up, issue, in the first instance notice in writing to the owner or occupier to put up a proper hoard or fence and in the event of the owner or occupier failing to put up, within two days from the service of such notice, a hoard or fence, which the Council considers sufficient in the circumstances of the case, the Council shall at once cause such hoard or fence to be put up.