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 68(1)] [Section 68] [Entire Act] Bengal Presidency - Subsection Section 68(1)(h) in Presidency-Towns Insolvency Act, 1909 (h)refer any dispute to arbitration, and compromise all debts, claims and liabilities, on such terms as may be agreed upon;