Section 10A(7) in The Kerala Money-Lenders Act, 1958
(7)The power conferred by sub-sections (3) and (5) shall include,?(a)the power to break-open any box or receptacle, safes, vaults or the door of any premises in which any accounts, registers, records or pledges of the moneylender are kept or reasonably suspected to be kept;(b)the power to seal any box, receptacle, room or building where any accounts, registers or other documents are kept or reasonably believed to be kept, and if the owner or any other person in occupation leaves the premises or refuses to open the box, receptacle room or building or is not available, then to break open such box, receptacle, room or building on authorization in writing by the officer referred to in subsection (3) of this section;(c)the power to search any person who has got out of or is about to get into or is in any place referred to in clause (a) or clause (b) of sub-section (2) of this section if the officer has reason to suspect that such person has secreted about his person(d)[******].(e)[******].(f)any accounts, registers, records or other documents.