Section 54(1)(b) in The Asansol Municipal Corporation Act, 1990.
(b)all the powers and the duties, which under the provisions of this Act or any rule, regulation or bye-law made thereunder may be exercised or performed by the Corporation or the Mayor-in-Council or any Committee of the Corporation or the Mayor or such other powers and duties as may be specified in the order, shall be exercised or performed, subject to the direction issued by the State Government, by such person or persons as the State Government may appoint in this behalf: