Section 244(1) in The Asansol Municipal Corporation Act, 1990.
(1)Subject to the provisions of the Prevention of Food Adulteration Act, 1954 for the time being in force, the Corporation may cause inspection and analysis of [any article of food or any utensil or vessel used for preparing or storing any article of food.] [Words substituted by W.B. Act 5 of 1994.]