Section 104(2) in The Madurai City Municipal Corporation Act, 1971
(2)(a)Every, appointment to any post included in Class I shall be made by the Government.(b)Every appointment to any post included in Class II shall be made by the council and shall be subject to confirmation by the Government....(c)Every appointment to any post included in Class III or Class IV shall be made by the appointments committee consisting of the Mayor, the Commissioner and one member elected by the council, which shall be established for the corporation.