1999 INSC 0523 SUPREME COURT OF INDIA United India Insurance Co. Ltd. Vs. Roshan Lal Oil Mills Ltd. (S.Saghir Ahmad and R.P.Sethi JJ.) 27.07.1999 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the order of the State Forum where it held that as the experts have pointed out in their repot that the fire is caused by spontaneous combustion is doubtful and hence the contention of the appellant is not tenable. The court upheld the order of the State forum and said that the findings of fact by the State Forum cannot be disturbed and therefore dismissed the appeal.