Section 485(1) in The Calcutta Municipal Corporation Act, 1980
(1)Where any building or part of a building is intended to be let and in which any person has, within six weeks immediately preceding, been suffering from a dangerous disease, the person letting the building or part thereof shall, before doing so, disinfect the same in such manner as the Municipal Commissioner may by general or special notice direct together with all articles therein liable to retain infection.