Section 172 in The Manipur Municipalities Act, 1994.
172. Power to close market, tea- stall, etc.-
(1) The Nagar Panchayat or, as the case may be, the Council may, with a view to preventing the spread of any infectious or contagious disease, order that for a specified time, any market, tea- stall or restaurant, hotel or lodging- house within the Municipality shall be closed, or forbid any persons to attend any such market, tea- stall or restaurant, hotel'' or lodging- house.
(2) Such order shall be notified in such manner and at such places as the Nagar Panchayat or the Council may direct, and notice thereof shall be served on the owner, occupier or vendor of the market or the keeper of the hotel or lodging- house, tea- stall or restaurant.
(3) After complying with the notice to the owner or occupier, or vendor of the market or the keeper of the hotel or lodging- house, tea- stall or restaurant or any person interested may appeal to the Deputy Commissioner, and if he considers the notice to be unreasonable, the order of the Deputy Commissioner shall be final.
(4) When an order has been notified under sub- section (2) and has not been set aside under sub- section (3) any owner, occupier or vendor of a market or the keeper of hotel or lodging- house, tea- stall or restaurant Who neglects to close the market, hotel or lodging- house, tea- stall or restaurant shall be liable to a fine which may extend to five thousand rupees; and any person who attends such market, hotel or lodging- house, tea- stall or restaurant in contravention of the terms of the order shall be liable to fine which may extend to five hundred rupees. Infectious or contagious diseases