Punjab-Haryana High Court
Balkaran Singh Bhullar vs State Of Punjab And Others on 9 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-25311 of 2009
Date of Decision: November 9, 2009
Balkaran Singh Bhullar.
... Petitioner
Versus
State of Punjab and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Sukhjit Singh, Advocate,
for the petitioner.
Mr. B.B.S. Teji, AAG, Punjab.
S.D. Anand, J. (Oral)
In the course of the petition, there was a grievance
that the look out notice had been incorrectly issued by the
respondents which (look out notice) impedes the visit overseas
of the petitioner. In that context, the learned State counsel
informs, under instructions from SI Tarlok Singh, that look
out notice had since been withdrawn on 11.09.2009.
In the light of the presentation made on behalf of
the State, the petition is disposed of as infructuous.
Disposed of accordingly.
November 9, 2009 ( S.D. Anand ) vkd Judge