Section 200(2) in Jammu and Kashmir Municipal Corporation Act, 2000
(2)Upon the making of an order under sub-section (1) the owner of the premises may, after giving reasonable notice of his intention so to do enter upon the immovable property with assistance and workmen at any time between sun rise and sun set for the purpose of placing a pipe or drain over, under, along or across such immovable property or for the purpose of repairing the same.