Supreme Court of India

K.M. Prashurama Naika vs Basurappa & Ors on 1 May, 2008

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.