1999 INSC 0229 SUPREME COURT OF INDIA Agio Countertrade (P) Ltd. Vs. Punjab Iron & Steel Co. Ltd. and Ors. and Dhatu Sanskar Limited (Sujata V.Manohar J.) 16.03.1999 ORDER The Text below is only a summarized version of the order pronounced Whether in view of Sections 22 (1) and 22 (3) Sick Industrial Companies (Special Provisions) Act present proceeding under Section 11 of Arbitration and Conciliation Act can be proceeded with. Matter to be placed before Chief Justice for appropriate Orders.