ORDER
S.S. Kang
1. The applicants filed this application for restoration of the appeal.
2. Heard the 1d.JDR and none appeared on behalf of the appellants. The appeal filed by the appellants was dismissed vide Final Order No. A/135/01-NB dt.11.1.2001 for non compliance with the Stay order. Now the applicants have produced the evidence for deposit of Rs.20,000/- as per Stay Order dt.7.12.2000. As the appellants had complied with Stay Order, the Final Order dismissing the appeal for non compliance of Section 35F is recalled and the appeal is retored to its original number. Registry is directed to list the case on 11.9.2001. (dictated in court).