Section 193(3) in The Bihar Motor Vehicles Rules, 1992
(3)Notwithstanding any fine or penalty which may be imposed upon any person upon conviction for the contravention of the provisions of Section 426 or of the regulations made by a competent authority in relation to the use of duly appointed parking places, the owner of the motor vehicle or his heirs or assignees shall be liable to make good any expense incurred by any police officer in connection with the moving, lighting, watching or removal of a vehicle or its contents in accordance with sub-rules (1) and (2), and any police officer or any person into whose custody the vehicle has been entrusted by any police officer shall be entitled to detain the vehicle until he has received payment according and shall upon receiving such payment, give a receipt to the person making the payment.