Section 421(3) in The Madurai City Municipal Corporation Act, 1971
(3)A Court convicting any person of contravening sub-section (1) may levy in addition to the penalty for the offence provided in this Act such amount as the-Court deems sufficient to cover the loss and costs which the owner or driver must incur for the purpose of disinfecting the conveyance; the amount so imposed shall be awarded by the Court to the owner or driver of the conveyance:Provided that in a case which is subject to appeal, such amount shall not be paid to the owner or driver before the period allowed for presenting the appeal has elapsed, or if an appeal is presented, before the decision on the appeal.