ORDER
G.R. Sharma, Member (T)
1. None for the appellants, however, while acknowledging the receipt of the notice of today’s hearing they have requested for the decision in the light of the submissions made by them in their telegram followed by a letter dated 6th September, 1994.
2. Sh. M.K. Jain, pointed out that in the notice of today’s hearing, it was pointed out by the Registry that the appellants should file the attested copies of the Order-in-Original and Order-in-Appeal also, but they have not filed the same and it is amusing to know that they had not even referred to the said direction in their said request.
3. Considered. From the records we find that the appellants have not filed the Order-in-original which was communicated to them or its attested copy. Likewisee, they have also not filed the Order-in-Appeal which was communicated to them or its attested copy. On the other hand what they have filed is, the Photocopy of the Order-in -Original and Photocopy of the attested copy of the Order-in-Appeal. Since they have failed to file the attested copies of the aforesaid even though directed to do so the present appeal is dismissed for want of prosecution.