Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 118(1)] [Section 118] [Entire Act] State of Maharashtra - Subsection Section 118(1)(d) in Nagpur Improvement Trust Act, 1936 (d)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure ; or