Section 66D(3) in Chennai City Municipal Corporation Act, 1919
(3)If any police officer reasonably suspects any person of committing &n offence under sub-section (1), he may, if requested so to do by the chairman of the meeting, require that person to declare to him immediately his name and address and, if that person refuses or fails to declare his name and address, or if the police officer reasonably suspects him of giving a false name or address, the police officer may arrest him without warrant.