Section 354RJ(5) in The Mumbai Municipal Corporation Act, 1888
(5)The [Improvements Committee] [These words were substituted for the words 'the Mayor-in-Council' by Maharashtra 27 of 1999, Section 138(b) and (c), (w.e.f. 23-4-1999).] may after consideration of any such objections and suggestions make such modification in respect of the re-development plan as they think fit, and the Commissioner shall thereafter submit the plan as modified by the '[Improvements Committee] first to the Corporation and then to the State Government for approval.