ORDER
K. Sankararaman, Member (T)
1. M/s. Maya Mahal Industries have filed this application seeking restoration of their appeal which had been earlier dismissed for non-prosecution as well as for default in appearance under final Order No. A/60/94-NRB, dated 12-1-1994. The notice of hearing fixing the case for hearing today had been issued to them by a registered post on 22-11-1994 at their Connaught Place, New Delhi address which has been shown by them in their correspondence. Since they have not entered appearance even today we are dismissing the application for default in appearance.
2. Since dictating the above order we find that Shri Pradeep Jain, learned advocate is present on behalf of the applicants. He expresses regret that he could not come in time for arguing the case as he had some work in the High Court from where he has come rushing for this case. He also states that he has filed necessary papers called for from them. He requests that the appeal may be restored and date fixed for hearing when he would argue the merits of the same. He promises that he would ensure that the opportunity now given to him will be effectively utilised by him.
3. In the circumstances explained by the learned counsel, we are reversing our earlier order pronounced today in the court dismissing the application for restoration. We allow the request and restore the appeal to its original number. The appeal is now posted for hearing on 9-1-1995.