WHITE v. YOUNG - 400 U.S. 858 (1970)
U.S. Supreme Court WHITE v. YOUNG , 400 U.S. 858 (1970)
U.S. Supreme Court WHITE v. YOUNG , 400 U.S. 858 (1970)
400 U.S. 858
Harold Frank WHITE, petitioner,
v.
George C. YOUNG, U. S. District Judge for the Middle District of Florida.
No. 2038, Misc.
Supreme Court of the United States
October Term, 1969.
October 12, 1970
Motion for leave to file petition for rehearing denied.
Mr. Justice MARSHALL and Mr. Justice BLACKMUN took no part in the consideration or decision of this motion.[ White v. Young
400 U.S. 858
(1970) ]