Section 172(2) in The Punjab Panchayati Raj Act, 1994
(2)The Vice-Chairman shall-(a)in the absence of the Chairman, preside over the meetings of the Zila Parishad ;(b)exercise such powers and perform such duties of the Chairman as the Chairman from time to time may subject to the rules as may be made by the State Government in the behalf, delegated to him by order in writing; and(c)pending the election of a Chairman or during the absence of the Chairman from the district or by reason of leave for a period exceeding thirty days, exercise the powers and perform the duties of the Chairman.