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 137(4)] [Section 137] [Entire Act] State of Meghalaya - Subsection Section 137(4)(ii) in Meghalaya Goods and Services Tax Act, 2017 (ii)"director", in relation to a firm, means a partner in the firm.