ORDER
Smt. Archana Wadhwa
1. After accepting the explanation given by the ld. consultant I allow the miscellaneous application for restoration of appeal dismissed earlier for non-appearance.
2. The appellants are required to deposit an amount of Rs. 30,000/- (rupees thirty thousand) imposed as personal penalty as a pre-condition of hearing of their appeal. An amount of Rs. 15,000/- (rupees fifteen thousand) stands deposited by the appellant in terms of the stay order passed by the Commissioner (Appeals). Accepting the said deposit as sufficient I dispense with the condition of balance amount of penalty imposed upon the appellant.
Dictated in the court.