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 160(1)] [Section 160] [Entire Act] State of West Bengal - Subsection Section 160(1)(d) in The Calcutta Improvement Act, 1911 (d)the failure to serve a notice under section 45 on any person, where no substantial injustice has resulted from such failure; or