Section 315(a) in The Calcutta Municipal Corporation Act, 1980
(a)by written notice, require the owner of the premises or the several owners of the respective premises in which the drain, ventilation shaft or pipe, cesspool, house-gully, water-closet, privy, latrine, urinal or bathing or washing place is situated or for the benefit of which the same has been constructed, erected or set up,-(i)to close or remove the same or any encroachment thereupon; or(ii)to renew, repair, cover, recover, trap, ventilate, pave and pitch, flush, cleanse or take such other action as the Municipal Commissioner may think fit to direct and to fill in, reinstate and made good ground, building or thing opened, broken up or removed for the purpose of such inspection and examination; and