1999 INSC 0057 SUPREME COURT OF INDIA E. Cherian (Mrs) Vs. State of Kerala (K.T.Thomas and S.S.M.Quadri JJ.) 27.01.1999 ORDER The Text below is only a summarized version of the order pronounced The apex court held that High court has exceeded its jurisdiction in upsetting a fact found by the Taluk Land Board as section 103 of the Land Reforms Act gives revisional power to high court only to examine whether the Taluk Land Board has either decided erroneously or failed to decide, any question of law. Thus, whether an area was a replantation in1967 or not is a question of fact and High court could not upset the finding of the Taluk Land Board in respect of that.