Section 11A in The Public Premises (Eviction Of Unauthorised Occupants) Act, 1971
11A. 2[ Offences under section 11 to be cognizable. The Code of Criminal Procedure, 1973 (2 of 1974 ), shall apply to an offence under section 11 as if it were a cognizable offence--
(i) for the purposes of investigation of such offence, and
(ii) for the purposes of matters, other than--
(1) matters referred to in section 42 of that Code, and
(2) arrest of a person except on the complaint of, or upon information received from,--
(a) a Group A officer as may be appointed by the Central Government, in the case of an offence in relation to the public premises specified in sub- clause (1) of clause (e) of section 2;
(b) an officer equivalent to the rank of a Group A officer of the Central Government or where it is not possible to specify an officer of such equivalent rank, such executive officer as may be appointed by the statutory authority in the case of an offence in relation to the public premises specified in sub- clause (2) of clause (e) of section 2;
(c) such Deputy Commissioner, in the case of an offence in relation to the public premises belonging to the Municipal Corporation of Delhi, as may be appointed by the Administrator of the Union territory of Delhi;
(d) the Secretary, New Delhi Municipal Committee, in the case of an offence in relation to the public premises belonging to the New Delhi Municipal Committee;
(e) the Secretary of a notified area committee, in the case of an offence in relation to the public premises belonging to that committee;
(f) such Director, in the case of an offence in relation to the public premises belonging to the Delhi Development Authority, as may be appointed by the Administrator of the Union territory of Delhi.]