ORDER
P.S. Bajaj
1. None for the appellant. The appellants were directed vide Order dated 8.12.2000 by the Tribunal to make pre-deposit of Rs.20,000/- within four weeks and compliance was to be reported today. But today none has come present on behalf of the appellants to report the compliance of the said order of the Tribunal. There is also nothing on record to suggest if they had deposited the amount of Rs. 20,000/-. Therefore, the appeal of the appellants is ordered to be dismissed under Section 35 F of the Act for non-compliance with the Tribunal’s order. However, they will be at liberty to get the appeal restored if they were able to produce evidence regarding the compliance of Tribunal’s order within stipulated period.
(Pronounced in the Court)