JUDGMENT
Narendra Kumar Jain, J.
1. Heard learned Counsel for the parties.
2. The claimant appellants have filed this appeal for enhancement of the amount of compensation against the judgment/award dated 5.3.1997 passed by the Motor Accident Claims Tribunal, Jaipur District, Jaipur in Motor Accident Claim Case No. 1068/1992, whereby the learned Tribunal awarded total compensation of Rs. 1,83,000 in respect of death of Rajendra, who died in motor accident, which took place on 18.9.1991.
3. Learned Counsel for the claimant appellants contended that the Tribunal has recorded a finding about the age of the deceased as 26-27 years and as per Second Schedule appended with the Motor Vehicles Act, 1988, the multiplier of 18 ought to have been applied, whereas the Tribunal has applied only multiplier of 14, therefore, the amount of compensation to that extent be enhanced. He further contended that the amount of compensation on account of love and affection has not been awarded to other claimants, except widow of the deceased. Therefore, his contention is that the amount of compensation be enhanced.
4. I have considered the submission of the learned Counsel for the claimant appellants.
5. The Tribunal while deciding Issue No. 3 at page 17 of the impugned judgment has considered the statement of applicant Smt. Pushpa, widow of deceased, who stated that her husband was driver and was earning Rs. 1,200 per month as salary and Rs. 25 as allowance. The Tribunal has awarded Rs. 1,68,000 towards loss of income and Rs. 15,000 on account of mental agony. Thus, total amount of Rs. 1,83,000 has been awarded in favour of the claimant appellants. The Tribunal has also awarded interest at the rate of 12% per annum from the date of filing of the claim petition.
6. After considering the age and income of the deceased and further that this is a case relating to the year 1891, I find that the amount of compensation awarded in the present case, with interest from the date of filing of the claim petition till the date of payment thereof, is just and reasonable. I do not find any force in any of the contentions of the learned Counsel for the claimant appellants.
7. There is no merit in this appeal and the same is accordingly dismissed with no order as to costs.