Section 58(1) in The Narcotic Drugs And Psychotropic Substances Act, 1985
(1)Any person empowered under section 42 or section 43 or section 44 who--(a)without reasonable ground of suspicion enters or searches, or causes to be entered or searched, any building, conveyance or place;(b)vexatiously and unnecessarily seizes the property of any person on the pretence of seizing or searching for any narcotic drug or psychotropic substance or other article liable to be confiscated under this Act, or of seizing any document or other article liable to be seized under section 42, section 43 or section 44; or(c)vexatiously and unnecessarily detains, searches or arrests any person,shall be punishable with imprisonment for a term which may extend to six months or with fine which may extend to one thousand rupees, or with both.