(4)Without prejudice to any action taken under sub-section (3), on the failure of such person to comply with the direction of the Court any Police officer authorised by the Commissioner, the District Magistrate, as the case may be, by an order in writing, may take or cause to be taken such steps and use or cause to be used such force as may, in the opinion of such officer, be reasonably, necessary for securing compliance with the Court's direction.] [This portion was substituted for the words beginning with the words 'be punished' and ending with the word 'or with both' by Bombay 20 of 1953, section 14 (1).]