Section 73A(1) in Tamil Nadu District Municipalities Act, 1920
(1)Notwithstanding anything contained in this Act or in any other law for the time being in force, the State Government shall have power-(a)to transfer any officer or servant of a municipality to the service of the Municipal Corporation of Chennai constituted under the [Chennai]City Municipal Corporation Act, 1919 (Tamil Nadu Act IV of 1919) or the Municipal Corporation of Madurai constituted under the Madurai Municipal Corporation Act, 1971 (Tamil Nadu Act 15 of 1971) or the Municipal Corporation of Coimbatore constituted under the Coimbatore City Municipal Corporation Act, 1981 (Tamil Nadu Act 25 of 1981) or any municipal corporation constituted under any law for the time being in force; or(b)to transfer any officer or servant of any of the municipal corporation referred to in clause (a), to the service of any municipality; or(c)to transfer any officer or servant of any municipality to the service of any other municipality.