1999 INSC 0680 SUPREME COURT OF INDIA K.C.Thomas (Dead) by Lrs. Vs. State of Kerala (S.Saghir Ahmad and D.P.Wadhwa JJ.) 07.09.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant directed to surrender certain piece of land. When authorities proceeded to acquire land there was deficiency of 2.32 acres of land. Appellant was asked to surrender aforesaid part of land. High Court decide case in favor of appellant but gave liberty to respondent to initiate proceedings against appellant according to law. High Court limited reopening of case only to extent of 2.32 acres of land. Supreme Court held that High Court erred in limiting reopening Order to extent of 2.32 acres of land when it was at instance of government pleader.