2000 INSC 0065 SUPREME COURT OF INDIA Prakash Vs. Managing Director, K.S.R.T.C. (K Thomas and M Shah JJ.) 13.01.2000 ORDER 1. This is a case where the petitioners claimed Rs. 1,06,000/- as compensation awardable to them in respect of a motor accident in which brother of the petitioners died. That amount was granted by the Motor Accident Claims Tribunal. Dissatisfied with the amount awarded, petitioners filed an appeal before the High Court but the High Court found that the appeal was barred by limitation and there was no explanation for an inordinate delay of 416 days. Consequently, the appeal was dismissed. It is against the said order that this SLP has been filed. 2. Learned Counsel contended that petitioners are entitled to ask more amount than what they claimed in the Motor Accident Claims Tribunal. That question of law is left open. 3. All the same, we are not inclined to interfere with the impugned order which found no adequate reason for condoning the delay of 416 days. The SLP is accordingly dismissed.