Section 248(1) in The Chandernagore Municipal Corporation Act, 1990
(1)The Corporation may, with the approval of the State Government, undertake the formulation, execution and running of commercial projects including market development schemes or industrial estates, in relation to lands and buildings vested in or in the possession of the Corporation, or open depots for trading in essential commodities, or maintain bus or truck terminals together with Commercial Complexes, or run tourist lodges or centres along with Commercial activities, or carry on similar projects on commercial basis.