High Court Karnataka High Court

Sri Deepak K Surendran vs Sri N Prabhudev on 9 February, 2010

Karnataka High Court
Sri Deepak K Surendran vs Sri N Prabhudev on 9 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN1}HBHHHiCOURT(HVKNWMNHULNTBANGALORE

THE HONBLE MR. JUSTICE  

BETWHHEE

DATED THIS THE 9TH DAY OF FEBRUARY 2010
PRESENT

TI-IE HOIVPBLE MR.JUs'r1c:t3  ~ 

AND

SR1 DEEPAK KSURENDRAN,
NO.14, OPP R.R.HIGH SCHOOL, .
4'?" BLOCK. JAGANNA LAYOUT, _ 

DODDA BOMMASANDRA,
VIDYARANYAPURA POST,


AND:

{By _-

SRLN.PR"A.13_V%HIJ15EV;;MA;ioR,
VICE--v-CHANCELLOR, *
UN~;'{VEE"'1fV816/2t)'09--,.....wherein the following direction was

issued to ethe 1'es}Qondent:

A' '''Petition is ailowed. Annexure - A

V A   quashed. Respondents are directed

u issue Degree Certificate within two
months from the date of receipt of this

order.”

\}_,3s

3. Learned counsel appearing for the respqndent

No.2 has handed over the Degree Certificate”‘td_:”‘the

compiainant in the Court and the same is rec:4e:iVed:’V”sy’t

complainant. As on today, no S.L.”P;,-._is the n

Horfbie Supreme Court and the order_

has become final. Therefore’ there “tn the”

direction issued by this Court.

4. Accordingly the Qetitietj. is dismissed.

Respondents are ‘disC11a§fged it ” ‘ ~ .