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 105A(2)] [Section 105A] [Entire Act] Union of India - Subsection Section 105A(2)(b) in The Insurance Act, 1938 (b)"director", in relation to--(i)a firm, means a partner in the firm;(ii)an association of persons or a body of individuals, means any member controlling the affairs thereof.