Section 5(2)(a) in Maharashtra Lokayukta and Upa-Lokayuktas Act, 1971
(a)where the office of the Lokayukta becomes vacant or where he is unable to perform the duties of his office, by the Upa-Lokayukta or if there are two or more Upa-Lokayuktas by such one of the Upa-Lokayuktas as the Governor may by order direct;