Section 41F(2) in The Punjab Municipal Corporation Law (Extension to Chandigarh) Act, 1994
(2)The manner in which the seats in the District Planning Committee constituted under sub-section (1) shall be filled, the functions which may be assigned to such Committee and the manner in which the Chairperson of such Committee shall be chosen, shall be as prescribed by the Government, subject, however, to the provisions of Article 243ZD of the Constitution.