2008 INSC 0410 SUPREME COURT OF INDIA Yellappa Ningappa Gavi & Ors. Vs. Fakirappa Monappa Turumuri C.A.No.4123 of 2001 (Tarun Chatterjee and Harjit Singh Bedi,JJ.) 13.02.2008 ORDER Special Leave Petition [C] No. 13754 of 2001 1. After hearing the learned counsel for the parties and going through the impugned judgment in the appeal as well as in the special leave petition, we are unable to interfere with the impugned orders in the exercise of our power under Article 136 of the Constitution of India. Accordingly, the appeal and the special leave petition are dismissed. There shall be no order as to costs. 1 SpotLaw