U.S. Supreme Court Bohanan v. Nebraska, 125 U.S. 692 (1887)
Bohanan v. Nebraska
No. 501
Submitted October 11, 1887
Decided October 17, 1887
125 U.S. 692
ERROR TO THE SUPREME COURT
OF THE STATE OF NEBRASKA
Syllabus
A person convicted of crime in the court below having sued out a writ of error which was docketed here, and having escaped from the jurisdiction of the court below, this Court declines to hear the case, and orders it removed from the docket unless the plaintiff in error comes within the jurisdiction of the court below on or before the last day of this term.
The case is stated in the opinion.
MR. CHIEF JUSTICE WAITE delivered the opinion of the Court.
It appearing that during the pendency of this writ, the plaintiff in error has escaped, and is not now within the control of the court below either actually, by being in custody, or constructively, by being out on bail, it is ordered that the submission of the cause be set aside and that unless the plaintiff in error is brought or comes within the jurisdiction and under the control of the court below on or before the last day of this term, the cause be thereafter left off the docket until directions to the contrary.
Smith v. United States,
94 U. S. 97
.