1999 INSC 0058 SUPREME COURT OF INDIA Rosamma John (Mrs) Vs. Taluk Land Board (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 impugned order is not clear whether anything is decided on the claim of the petitioner under Section 85(8) of the Kerela Act and the order passed by the Taluk Board is binding on the declarant and such other parties who were parties to the proceedings and the appellant was not a party to the proceedings before the Taluk Land Board and is not bound by the findings of the Taluk Land Board or the High Court in this case. The impugned order will not be interfered with.