2008 INSC 0193 SUPREME COURT OF INDIA Gordhan Singh Vs Ramdulari & Ors. C.A.No.7098 of 2001 (H.K. Sema and Lokeshwar Singh Panta,JJ.) 24.01.2008 ORDER 1. Having heard learned senior counsel for the appellant at length, we see no reason to interfere with the well-merited concurrent finding of facts recorded by the three courts. The appeal, being devoid of merit, is, accordingly, dismissed. 1 SpotLaw