Section 259(9) in The Bihar Motor Vehicles Rules, 1992
(9)Mobile Squad Constables-(a)Driving the vehicle of the squad.(b)Any other duties that may be assigned by the State Transport Commissioner, the Additional/Joint/Deputy State Transport Commissioner and the Regional Transport Officer shall exercise the powers, under Sections 133,158 and 206 of the Act, of Police Officer not below the rank of Sergeant or Sub-Inspector of Police authorised or empowered in that behalf:Provided that the State Transport Commissioner, the Addl. Joint/Deputy Transport Commissioner shall exercise such powers throughout the State and the Regional Transport Officers shall exercise all the powers within their respective jurisdictions.