Section 131(1)(a) in The Bihar and Orissa Local Self-Government Act, 1885
(a)[ direct that, on a date to be specified in the order, the offices of the members of the District Board, Local Board or Union Committee as the case may be, shall be deemed to be vacant and that until a fresh election is held in pursuance of an order of the State Government made in this behalf, the powers and duties conferred and imposed on the District Board, Local Board or Union Committee, as the case may be, by or under this Act shall be exercised and performed by such person, or a committee of such persons, as the State Government may appoint in this behalf; or] [Substituted by Bihar Act 40 of 1950 for the original section.]