Section 378E(1) in The Mumbai Municipal Corporation Act, 1888
(1)The Commissioner may serve upon the owner or owners of a building which appears to him to be an obstructive building notice of the time (being sometime not less than twenty-one days after the service of the notice) and place at which the question of ordering the building to be demolished will be considered by [the Standing Committee] [These words were substituted for the words 'the Mayor-in-Council' by Maharashtra 27 of 1999, Section 156, (w.e.f. 23-4-1999).], and the owner or owners shall be entitled to be heard either in person or by agent when the matter is so taken into consideration.