LUPTON MANUFACTURING CO. v. UNITED STATES - 388 U.S. 457 (1967)
U.S. Supreme Court LUPTON MANUFACTURING CO. v. UNITED STATES, 388 U.S. 457 (1967) 388 U.S. 457
U.S. Supreme Court LUPTON MANUFACTURING CO. v. UNITED STATES, 388 U.S. 457 (1967) 388 U.S. 457
LUPTON MANUFACTURING CO. v. UNITED STATES ET AL.
APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF
MISSOURI. No. 1296.
Decided June 12, 1967.
Appeal dismissed.
Leonard J. Emmerglick for appellant.
Solicitor General Marshall, Assistant Attorney General Turner and Howard E. Shapiro for the United States, and Herbert A. Bergson, Daniel H. Margolis, Donald L. Hardison and William K. Unverzagt for Aluminum Co. of America et al., appellees.
PER CURIAM.
The motions to dismiss are granted and the appeal is dismissed.