Section 439(3) in The Maharashtra Municipal Corporations Act, 1949
(3)If, when the Commissioner demands payment of any expenses under subsection (1), his right to demand the same or the amount of the demand is disputed, or if, in the case of expenses incurred by the Commissioner, in taking temporary measures under sub-section (2) of section 247, the necessity for such temporary measures is disputed, the Commissioner shall refer the case for the determination of the Judge.