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 382(2)] [Section 382] [Entire Act] State of Haryana - Subsection Section 382(2)(b) in Haryana Municipal Corporation Act, 1994 (b)"director" in relation to a firm means a Partner in the firm.