2000 INSC 0672 SUPREME COURT OF INDIA Shaheed Bhagat Singh Co-op., H.B. Society Ltd. Vs. Improvement Trust (S. Saghir Ahmad and D. P. Wadhwa JJ.) 05.04.2000 ORDER The Text below is only a summarized version of the order pronounced Whether there is any provision under Consumer Protection Act of 1986 for restoration of revision which is dismissed in default. Supreme Court held that when there was mistake on part of Commission due to which revision was dismissed in default Commission can recall its Order and restore its revision to its original number.