Section 342(2) in The Maharashtra Municipal Corporations Act, 1949
(2)Without prejudice to the generality of the foregoing provision, the Transport Manager may, with the sanction of the Transport Committee and subject to the restrictions or conditions imposed by this Act, either within or without the City,-(a)construct or acquire Transport Undertakings, including mechanically propelled transport facilities for the conveyance of the public, subject to the provisions of the Motor Vehicles Act, 1939, or of any other enactment for the time being in force and the conditions of any licence, permit or sanction in favour of the Corporation granted thereunder;(b)construct buildings and works of every description necessary or desirable for the operation or development of the Transport Undertaking;(c)purchase or take on lease or hire or otherwise acquire any moveable or immovable property or rights;(d)exercise any of the powers of a licensee holding a stage permit under the [Motor Vehicles Act, 1939], which the Corporation is for the time being authorised to exercise and any other powers exercisable by the Corporation under the said Act in relation to the provision of mechanically propelled transport facilities for the conveyance of the public.Fares and Charges