1999 INSC 0499 SUPREME COURT OF INDIA Indian Oil Corporation Vs. Lakshmi Shankaranarayan (S.Saghir Ahmad and R.P.Sethi JJ.) 21.07.1999 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the order of the National Commission where it upheld the order of the State commission without giving any reasons for affirming it. Allowing the appeal, the court set aside the order of the National Commission and remitted the case back to the National Commission for disposal in accordance with law.