2008 INSC 1170 SUPREME COURT OF INDIA K.M. Prashurama Naika Vs. Basurappa C.A.No.5147 of 2002 (Tarun Chatterjee and Harjit Singh Bedi JJ.) 01.05.2008 ORDER 1. 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. 1 SpotLaw