1996 INSC 0153 Sumeet Malik and Others Vs Maharishi Dayanand University, Rohtak and Others Civil Appeals Nos. 2327-30 of 1996 (S. C. Sen, K. S. Paripoornan JJ) 23.01.1996 ORDER 1. Special leave granted. 2. In view of our judgment in Nitasha Paul case [Nitasha Paul v. Maharishi Dayanand University, (1996) 2 SCC 103] this appeals are disposed of in terms of the order passed in Nitasha Paul case [Nitasha Paul v. Maharishi Dayanand University, (1996) 2 SCC 103]. No further order is necessary in this case.