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 101(1)] [Section 101] [Entire Act] State of Rajasthan - Subsection Section 101(1)(d) in The Rajasthan Urban Improvement Act, 1959 (d)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure; or