Gujarat High Court
Navghan vs State on 11 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/3033/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3033 of 2010
=========================================================
NAVGHAN
ALIAS AMIT PUNJABHAI TALPADA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ANIL S DAVE for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/05/2010
ORAL
ORDER
Heard
learned advocate Mr.B.T.Mehta for learned advocate Mr.Anil Dave and
learned APP Mr.L.B.Dabhi for the respondent-State.
Learned
APP has submitted a list indicating involvement of the applicant in
similar offences. On perusal of the list it appears that the
applicant has been involved in about 27 similar offences.
In
view of the above, the discretion cannot be exercised in favour of
the applicant and hence the application is required to be dismissed
and accordingly it is dismissed. Rule is discharged.
[BANKIM
N.MEHTA, J.]
syed/
Top