Section 14(2)(b) in The Maharashtra Control Of Organised Crime Act, 1999.
(b)a statement of the facts and circumstances relied upon by the applicant, to justify his belief that an order should be issued, including—(i)details as to the offence of organised crime that has been, is being, or is about to be committed;(ii)a particular description of the nature and location of the facilities from which or the place where the communication is to be intercepted;(iii)a particular description of the type of communications sought to be intercepted; and(iv)the identity of the person, if known, committing the offence of organised crime whose communications are to be intercepted;