Section 213(2) in The Himachal Pradesh Municipal Corporation Act, 1994
(2)The municipality shall make reasonable compensation to the owner for any damage or loss which he may sustain in consequence of the prohibition of the re-erection of any building or a part of a building except in so far as the prohibition is necessary under any bye-law:Provided that the municipality shall make full compensation to the owner for any damage which he may sustain in consequence of his building or any part thereof being set back, unless for a period of three years or more immediately preceding such notice, the building has by reason of its being in a ruinous or dangerous condition become unfit for human habitation or unless an order of prohibition issued under section 120 has been and still is in force in respect of such building.