ORDER
J.H. Joglekar, Member (T)
1. Vide order No. C-11/1140-42/WZB/2001 dt. 24.4.2001 M/s. Bal Mahavir Tex Pvt. Ltd. were directed to deposit 50% of the duty confirmed, vide the impugned order. The other two appellants namely Omprakash Gandhi and Rameshwarlal Lahoti were directed to deposit Rs. 40,000/- each as precondition of hearing of their appeals. Compliance was to be reported in 2nd week of July 2001. Due notice has been sent for appellants. Today the appellants are not present nor represented the period prescribed in the aforesaid order (sic) as elapsed. We therefore dismiss these three appeals in terms of Section 35F of the Central Excise Act, 1944.
(Pronounced in Court)