Section 257I(4) in Chennai City Municipal Corporation Act, 1919
(4)The improvements referred to in sub-clauses (i) and (ii) of clause (c) of sub-section (2) shall be specified in two separate schedules which shall be annexed to the report and called Schedule A and Schedule B, respectively.The said schedules shall clearly indicate-(a)the buildings or huts which should be removed wholly or in part,(b)the streets, passages and drains which should be constructed,(c)the means of lighting, water-supply, common bathing arrangements and common privy accommodation to be provided for the use of the tenants,(d)the tanks, wells and low lands which should be filled up,(e)any other improvements which the two persons appointed under subsection (1) may consider necessary in order to remove or abate the unhealthy condition of the cheri or hutting ground, and(f)any masonry building within the cheri or hutting ground, and any land pertaining to such building which it may be necessary to purchase or acquire for the purpose of making such streets or passages, or effecting any such improvement.