(4)Grantee to produce licence, etc., when required.- Every person to whom any such licence or written permission has been granted shall, while the same remains in force, at all reasonable time, produce the same if so required by a Police Officer.Explanation.—For the purpose of this section any such infringement or evasion by, or conviction of, a servant or other agent acting on behalf of the person to whom the licence or written permission has been granted shall be deemed to be the infrigement or evasion by, or as the case may be, conviction of, the person to whom such licence or written permission has been granted.