2001 INSC 0448 SUPREME COURT OF INDIA Vishwa Jagriti Mission Through President Vs. Central Govt.Thr.Cabinet Secretary Writ Petition (C) No. 656 of 1998 (R.C. Lahoti and Brijesh Kumar, JJ.) 04.05.2001 ORDER R.C. Lahoti, J. 1. Learned counsel for the petitioner submits that his petition, which was filed in public interest highlighting the menace prevailing in the educational institutions of the country in the matter of ragging of fresh students has achieved its purpose through the order of the Court dated 4th May, 2001. He submits that nothing further is required to be done in so far as this petitioner is concerned except that the respondents be directed to give wide publicity to the suggested guide-lines of the Court as contained in that order. 2. The learned Additional Solicitor General, who appears for the respondents, submits that the needful shall be done. We record the statement and dispose of the writ petition as settled in terms of the order of the Court dated 4th May, 2001, which is made absolute. 1 SpotLaw