Section 308(1) in Karnataka Municipal Corporations Act, 1976
(1)If the Commissioner finds that the work,-(a)is otherwise than in accordance with the plans or specifications which have been approved, or(b)contravenes any of the provisions of this Act or any rule, bye-law, order or declaration made under this Act, he may by notice require the owner of the building within a period state either,-(i)to show cause why such alterations should not be made, or(ii)to make such alterations as may be specified in the said notice with the object of bringing the work into conformity with the said plans, specifications or provisions.