U.S. Supreme Court MILLS v. JOHNSON, 215 U.S. 590 (1909)
215 U.S. 590
MRS. EMMA G. MILLS, and her husband, Harry Mills, Plaintiffs in Error,
v.
MRS. M. E. V. JOHNSON and husband, L. A. Johnson, J. H. H. Burk, at al.
No. 36.
Supreme Court of the United States
December 13, 1909
Messrs. Frederic D. McKenney and R. S. Neblett for plaintiffs in error.
Messrs. Richard Mays, Robert E. Prince, and W. S. Simpkins for defendants in error.
Per Curiam:
Writ of Error dismissed for want of jurisdiction. Beale v. Johnson, 45 Tex. Civ. App. 119, 99 S. W. 1045; Waters-Pierce Oil Co. v. Texas,
212 U.S. 86
, 53 L. ed. 417, 29 Sup. Ct. Rep. 220; Waters Pierce Oil Co. v. Texas,
212 U.S. 112
, 53 L. ed. 431, 29 Sup. Ct. Rep. 227; McCorquodale v. Texas,
211 U.S. 432
, 53 L. ed. 269, 29 Sup. Ct. Rep. 146; Cox v. Texas,
202 U.S. 446
, 50 L. ed. 1099, 26 Sup. Ct. Rep. 671; Harding v. Illinois,
196 U.S. 78
, 49 L. ed. 394, 25 Sup. Ct. Rep. 176; Arbuckle v. Blackburn,
191 U.S. 405
, 48 L. ed. 239, 24 Sup. Ct. Rep. 148.