1981 INSC 0430 State of Madhya Pradesh and Others Vs Indian Medical Association, M. P. and Others Civil Appeal No. 553 of 1981 22.09.1981 JUDGMENT A.N. SEN, J. - In view of our judgment in Civil Appeals Nos. 554 to 555 of 1981 - State of M.P. v. Kumari Nivedita Jain [(1981) 4 SCC 296] - we allow the appeal and dismiss all the petitions in which the very same question comes up for consideration. We, however, direct that the students who have already been admitted to a Medical College on the basis of any order passed by this Court or the High Court will be allowed to continue their studies as regular students of the College and the order of dismissal of the petitions will not entitle the authorities to remove their names from the rolls of the Colleges where they are studying. There will be no order as to costs in any of these petitions.