Section 258(1) in The Asansol Municipal Corporation Act, 1990.
(1)Every owner or keeper of a place not vested in or owned by the Corporation or a Board appointed by the State Government for the administration of such place, which is used for burying, burning or otherwise disposing of the dead, shall cause the same to be registered in a register which shall be kept by the Chief Executive Officer and shall deposit to the office of the Corporation at the time of registration a plan of such place prepared by a surveyor.