Section 303(1) in The Delhi Municipal Corporation Act, 1957
(1)The Commissioner may(a)prohibit vehicular traffic in any public street or any portion thereof so as to prevent danger, obstruction or inconvenience to the public or to ensure quietness in any locality;(b)prohibit in respect of all public streets, or any particular public street, the transit of any vehicle of such form, construction, weight or size or laden with such heavy or unwieldy objects as may be likely to cause injury to the roadways or any construction thereon, except under such conditions as to time, mode of traction or locomotion, use of appliances for the protection of roadways, number of lights and assistants and other general precautions and upon the payment of such charges as may be specified by the Commissioner generally or specially in each case;(c)prohibit access to premises from any particular public street carrying high speed vehicular traffic:Provided that the Commissioner shall not take action without the sanction of [a Corporation] [Substituted by Delhi Act 12 of 2011, section 2(a) for "the Corporation" (w.e.f. 13-1-2012)] in cases under clause (a) and without the sanction of the Standing Committee in cases under clause (c).