Section 284P(4) in The Bombay Provincial Municipal Corporations Act, 1949
(4)if in the opinion of the Court the rental of the land or building has been enhanced by reason of its being used for an illegal purpose, or being so overcrowded as to be dangerous or injurious to the health of the inmates, the rental shall not be deemed to be greater than the rental which would be obtainable if the land or building were used for legal purposes only, or were occupied by such a number of persons only as it was suitable to accommodate without risk of such overcrowding;Explanation. - The word "overcrowding" in this sub-section shall have the same meaning as it has for the purposes of section 307.