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 150(1)] [Section 150] [Entire Act] State of Maharashtra - Subsection Section 150(1)(d) in The Maharashtra Regional and Town Planning Act, 1966 (d)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure; or