1996 INSC 0155 Monika Bhasin (Ms) Vs Maharishi Dayanand University, Rohtak and Others Civil Appeal No. 2318 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 appeal is 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.