U.S. Supreme Court ODELL v. STATE DEPARTMENT, PUBLIC WELFARE OF WISCONSIN, 382 U.S. 420 (1966) 382 U.S. 420
ODELL v. STATE DEPARTMENT OF PUBLIC WELFARE OF WISCONSIN ET AL.
APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE WESTERN DISTRICT OF
WISCONSIN. No. 896, Misc.
Decided January 24, 1966.
Appeal dismissed.
PER CURIAM.
The appeal is dismissed for want of jurisdiction.
BANKS v. CALIFORNIA.
ON PETITION FOR WRIT OF CERTIORARI TO THE DISTRICT COURT OF APPEAL OF
CALIFORNIA, FIRST APPELLATE DISTRICT. No. 87, Misc.
Decided January 24, 1966.
Certiorari granted; vacated and remanded.
Petitioner pro se.
Thomas C. Lynch, Attorney General of California, Albert W. Harris, Jr., Assistant Attorney General, and Charles W. Rumph, Deputy Attorney General, for respondent.
PER CURIAM.
The motion for leave to proceed in forma pauperis and the petition for a writ of certiorari are granted. The judgment is vacated and the case is remanded to the District Court of Appeal of California, First Appellate District, for further proceedings in light of Griffin v. California, 380 U.S. 609 .
THE CHIEF JUSTICE took no part in the consideration of this motion and petition.