(2)The State Election Commission for the conduct of Municipality election, shall designate or nominate the District Magistrate as a District Election Officer (Municipality) for each district and shall designate or nominate one or more Deputy District Election Officer (Municipality) for the assistance of District Election Officer (Municipality) who shall not be below the rank of a Deputy Collector:Provided that the District Election Officer (Municipality) subject to direction, control and supervision of the State Election Commission, shall co-ordinate and supervise all works relating to conduct of election in the area within his jurisdiction.