(3)Any order made by the Tribunal or the Appellate Tribunal may be enforced by that Tribunal in the same manner as if it were a decree made by a Court in a suit pending therein, and it shall be lawful for the Tribunal or the Appellate Tribunal to send in case of its inability to execute such order, to the Court within the local limits of whose jurisdiction,-(a)in the case of an order against a company, the registered office of the company is situate; or(b)in the case of an order against any other person, the person concerned voluntarily resides or carries on business or personally works for gain.