U.S. Supreme Court WABANINGO CAMP v. TAX COMM'N, 375 U.S. 19 (1963) 375 U.S. 19
WABANINGO BOY SCOUT CAMP v. MICHIGAN TAX COMMISSION.
APPEAL FROM THE SUPREME COURT OF MICHIGAN.
No. 231.
Decided October 14, 1963.
*
[ Footnote * ] Together with No. 232, Evanston Y. M. C. A. Camp v. Michigan Tax Commission, also on appeal from the same Court.
Appeals dismissed for want of a substantial federal question.
Reported below: No. 231, 369 Mich. 165, 119 N. W. 2d 648; No. 232, 369 Mich. 1, 118 N. W. 2d 818.
Amos M. Mathews and Alban Weber for appellant in each case.
Frank J. Kelley, Attorney General of Michigan, Robert A. Derengoski, Solicitor General, and T. Carl Holbrook and William D. Dexter, Assistant Attorneys General, for appellee in both cases.
PER CURIAM.
The motion to dismiss is granted and the appeals are dismissed for want of a substantial federal question.