Section 453(4) in The Madurai City Municipal Corporation Act, 1971
(4)If, on any such appeal, the standing committee reverses or substantially modifies any action taken or proposed to be taken by the Commissioner or any order passed by him, then, the Commissioner may, within one month from the date of such decision, refer the matter to the council and pending the decision of the council, on such reference, the Commissioner shall not be bound to give effect to the decision of the standing committee; and the council shall be competent to reverse or modify the decision of the standing committee; and the decision of the council on any such reference shall, subject to the provisions of subsection (5), be final.