Section 215(4) in Telangana Panchayat Raj Act, 2018
(4)If any police officer reasonably suspects any person of committing an offence under sub-section (1), he may, if requested to do by the "Chairperson" of the meeting require that person to declare to him immediately his name and address and, if that person refuses or fails so 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.