ORDER
S.K. Bhatnagar, Vice President
1. This is an application for restoration of appeal dismissed for default due to non-appearance on 1-3-1996.
2. Ld. Counsel stated that on that day he was before another Bench of this very tribunal when the matter was called and before he could reach the court of this bench, the matter had been dismissed.
3. He would, therefore, request for restoration of the appeal in view of the circumstances mentioned in detail in the written application.
4. Ld. DR has no objection.
5. The appeal is restored to its original number and fixed for hearing on 29th Oct., 1996.