2001 INSC 0047 SUPREME COURT OF INDIA National Insurance Co. Ltd. Vs. Dinesh (D.P.Mohapatra and Shivaraj V.Patil JJ.) 12.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant directed by State Consumer Dispute Redressal Commission to pay a sum estimated as loss by surveyor. On appeal National Consumer Dispute Redressal Commission declined to interfere with Order passed by State Commission without going into question raised by appellant that under Section 64 Insurance company can dispute correctness of loss made by surveyor. Supreme Court set aside Order of National Commission as National Commission while disposing of appeal should have considered question raised by appellant and should have passed reasoned Order. 1 SpotLaw