HOLDEN v. ARNEBERGH - 394 U.S. 102 (1969)
U.S. Supreme Court HOLDEN v. ARNEBERGH, 394 U.S. 102 (1969) 394 U.S. 102
U.S. Supreme Court HOLDEN v. ARNEBERGH, 394 U.S. 102 (1969) 394 U.S. 102
HOLDEN ET AL. v. ARNEBERGH, CITY ATTORNEY OF LOS ANGELES, ET AL.
APPEAL FROM THE COURT OF APPEAL OF CALIFORNIA, SECOND APPELLATE DISTRICT.
No. 945.
Decided March 3, 1969.
265 Cal. App. 2d 87, 71 Cal. Rptr. 401, appeal dismissed.
Burton Marks for appellants.
Roger Arnebergh, pro se, and Robert B. Burns for appellees.
PER CURIAM.
The motion to dismiss is granted and the appeal is dismissed, it appearing that the judgment below rests upon an adequate state ground.