(2)Any officer of the licensee or supplier as the case may be, authorised in this behalf by the State Government may–(a)enter, inspect, break open and search any place or premises in which he has reason to believe that electricity has been or is being, used unauthorisedly;(b)search, seize and remove all such devices, instruments, wires and any other facilitator or article which has been, or is being, used for unauthorised use of electricity;(c)examine or seize any books of account or documents which in his opinion shall be useful for or relevant to, any proceedings in respect of the offence under sub-section (1) and allow the person from whose custody such books of account or documents are seized to make copies thereof or take extracts therefrom in his presence.