Section 39 in The Manipur Municipalities Act, 1994.
39. Discretionary functions of municipality.- A municipality may, at its discretion, provide out of the municipal property and fund, either wholly or partly, for-
(a) laying out, whether in areas previously built upon or not, new public roads and acquiring land for the purpose, including land acquired for the construction of buildings for curtilages thereof, to about on such roads;
(b) constructing, establishing, maintaining, or contributing to the' maintenance of public parks, gardens, libraries, museums, reading rooms, halls, offices, dharmashalas, rest- houses, encamping grounds and other public buildings and places;
(c) constructions and maintaining, where necessary suitable sanitary houses for the habitation of the poor and granting loans for the construction of such houses or for effecting, necessary improvements connected therewith;
(d) providing accommodation for any class of servants employed by the municipality or granting loans To such servants for construction of houses subject to the rules made in this behalf;
(e) planting and maintaining trees in the roadside;
(f) securing or assisting to secure suitable places for the carrying on the offensive trades mentioned in section 167;
(g) supplying, constructing and maintaining receptacles, fitting pipes, and other appliances whatsoever on or for the use of private premises, for receiving and conducting the sewage thereof into sewers under the control of the municipality;
(h) the public health and infant welfare;
(i) contribution towards any public fund raised for the relief of human suffering within or without the municipality;
(j) any public reception, ceremony, entertainment, or exhibition within the municipality by a resolution passed at a general meeting. and supported by one- half of the total number of Councillors;
(k) the organisation or maintenance of shops or stall for the We of necessities of life;
(l) holding fairs and exhibitions;
(n) establishing labour welfare centres for its employees and subsidizing the activities of any association, union or club of such employees by grant of loan for its general advancement;
(o) maintenance of ambulance service;
(P) establishing and maintaining public hospitals and dispensaries and providing public medical service;
(q) providing facilities for antifrabic treatment and meeting the expenses of indigent person undergoing antifrabic treatment within or outside the municipal limits;
(r) housing and maintaining destitute, orphans and cripples and maintaining maternity centre and child welfare clinics;
(s) establishing rescue homes;
(t) any other matter which is likely to promote education or the public health, safety or convenience or the advancement of economic condition of the inhabitants of the municipality or which is necessary for the purposes of this Act.