Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Odisha - Section

Section 4 in The Orissa Essential Commodities (Requisitioning of Stocks) Order, 1979

4. Powers of entry, search, seizure etc.

(1)The Collector or any other Officer not below the rank of Inspector of Supplies appointed by the State Government, may, with assistance, if any, as he thinks fit-
(a)inspect or cause to be inspected any book or document or accounts as well as any stock of essential commodity belonging to or under the control of any person;
(b)require any person to give any information in his possession with respect to any essential commodity;
(c)stop and search forthwith with such aid or assistance as may be necessary, any person or vehicle or vessel or animal used or suspected to be used for delivery of the essential commodities from any place or premises where he has reason to believe that the essential commodities are stored;
(d)enter and search with such aid or assistance as may be necessary, any such place or premises;
(e)seize and remove with such aid or assistance, as may be necessary, any stock of essential commodity along with packages, coverings or receptacles in which such stock is found and the animals, vehicles or vessels used in carrying the stocks if he has reason to suspect that the provisions of this Order have been or are being or are about to be contravened and thereafter take or authorise the taking of all measures necessary for securing the production of the stocks, packages, coverings, receptacles, animals, vehicles, vessels so seized before the Collector without any unreasonable delay.
(2)The provisions of Section 100 of the Code of Criminal Procedure, 1973 (2 of 1974) relating to the search and seizure shall, as far as may be, apply to searches and seizures under the clause.