Section 328(3)(ii) in The M.P. Municipalities Act, 1961
(ii)for the purposes of this Act, such Administrative Committee shall exercise and perform all the powers and duties of the Council, [President-in-Council] [Substituted by M.P. Act No. 20 of 1998.], Appeal Committee, [President-in-Council] [Substituted by M.P. Act No. 20 of 1998.] and its Chairman and the Vice-Chairman shall exercise and perform such powers and duties as provided under this Act for the President and Vice-President of the Council;