Section 350(1) in West Bengal Municipal Corporation Act, 2006
(1)The Commissioner may, by a notice, in writing, require the owner of any land or building-(a)to reconstruct, enlarge, extend, alter, repair, make efficient, stop up, or remove any drain belonging to such land or building, or(b)to alter the inclination, or the direction, of such drain, or(c)to provide for such drain or such movable cover or grating as may be specified in the notice, or(d)to carry such drain to such point of outlet, or to such junction with some other drain, as may be specified in the notice.