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 133(1)] [Section 133] [Entire Act] State of West Bengal - Subsection Section 133(1)(c) in West Bengal Town and Country (Planning and Development) Act, 1979 (c)the failure to serve a notice on any person, where no substantial injustice has resulted from such failure; or