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 27(3)] [Section 27] [Entire Act] State of Maharashtra - Subsection Section 27(3)(b) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961 (b)in which the validity of the election of the same Councillor elected to represent the same electoral division is in question shall be heard together.