(1)The governor shall constitute a Finance Commission to review the financial position of the Municipalities and make recommendations to the Governor as to -(a)The principals which should govern, -(i)The distribution between the State and the municipalities of the net proceeds of the taxes, duties, tolls and fees leviable by the State, which may be divided between them(ii)The determination of taxes, duties, tolls and fees, which may be assigned to, or appropriate by the municipalities,(iii)The grants-in-aid to the Municipalities from the consolidated fund of the State,(b)The measures needed to improve the financial position of the Municipalities.(c)Any other matter referred to the Finance Commission by the Government in the interests of sound finance of the Municipalities.