U.S. Supreme Court BROOKS v. BRILEY, 391 U.S. 361 (1968) 391 U.S. 361
BROOKS ET AL. v. BRILEY, MAYOR OF NASHVILLE, ET AL.
APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE MIDDLE
DISTRICT OF TENNESSEE. No. 1285, Misc.
Decided May 20, 1968.
274 F. Supp. 538, affirmed.
William M. Kunstler, Arthur Kinoy, Howard Moore, Jr., and Morton Stavis for appellants.
George F. McCanless, Attorney General of Tennessee, Thomas E. Fox, Assistant Attorney General, Edwin F. Hunt, and Robert E. Kendrick for appellees.
PER CURIAM.
The motion for leave to proceed in forma pauperis is granted. The motion to affirm is also granted and the judgment is affirmed. Cameron v. Johnson, 390 U.S. 611 .
MR. JUSTICE DOUGLAS dissents.
JACKSON v. NELSON, WARDEN.
APPEAL FROM THE SUPREME COURT OF CALIFORNIA.
No. 1446, Misc.
Decided May 20, 1968.
Appeal dismissed and certiorari denied.
PER CURIAM.
The appeal is dismissed for want of jurisdiction. Treating the papers whereon the appeal was taken as a petition for a writ of certiorari, certiorari is denied.