Section 48B(5) in The Calcutta Suburban Police Act, 1866
(5)The Commissioner of Police may, at his discretion, before making any order under sub-section(4), take such security as he may think proper from the person to whom the said property is to be delivered; and nothing hereinbefore contained shall affect the right of any person to recover the whole or any part of such property from the person to whom it may have been delivered pursuant to such order.