Section 284(1) in Uttar Pradesh Municipal Corporation Act, 1959
(1)If any building which abuts on a public street is in rear of the regular line of such street, the Municipal Commissioner may, whenever it is proposed -(a)to rebuild such building, or(b)to alter or repair such building in any manner that will involve the removal or re-erection of such building, or of the portion thereof which abuts on the said street to an extent exceeding one-half of such building or portion thereof above the ground level, such half to be measured in cubic feet,(c)in any order which he issues concerning the rebuilding, alteration or repair of such building, permit or with the approval of the Executive Committee, require such building to be set forward to the regular line of the street.