Supreme Court of India
K.M. Prashurama Naika vs Basurappa & Ors on 1 May, 2008
Bench: Tarun Chatterjee, Harjit Singh Bedi
CASE NO.: Appeal (civil) 5147 of 2002 PETITIONER: K.M. PRASHURAMA NAIKA RESPONDENT: BASURAPPA & ORS DATE OF JUDGMENT: 01/05/2008 BENCH: TARUN CHATTERJEE & HARJIT SINGH BEDI JUDGMENT:
JUDGMENT
O R D E R
CIVIL APPEAL NO.5147 OF 2002
After hearing learned counsel for the appellant and going through the impugned judgment
and other materials on record, we do not find any ground to interfere with the concurrent finding
of facts of the courts below. In our view, this case is clearly hit by the provisions of Section 4 of
the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of certain lands)
Act, 1978. The appeal is accordingly dismissed. There shall be no order as to costs.