U.S. Supreme Court Atlantic Transport Co. v. Szczesek, 234 U.S. 63 (1914)
Atlantic Transport Company v. Szczesek
No. 216
Argued January 29, 30, 1914
Decided May 25, 1914
234 U.S. 63
CERTIORARI TO THE CIRCUIT COURT OF APPEALS
FOR THE FOURTH CIRCUIT
Syllabus
Decided on the authority of Atlantic Transport Company v. Imbrovek, ante, p. 234 U. S. 52 .
193 F. 1019 affirmed.
The facts are stated in the opinion.
MR. JUSTICE HUGHES delivered the opinion of the Court.
This is a libel filed on behalf of the widow and infant children of Martin Szczesek to recover damages for injuries resulting in his death. Szczesek was a stevedore in the employ of the Atlantic Transport Company, the petitioner, and was engaged in loading the ship Pretoria. The district court allowed a recovery against the petitioner (190 F. 240), which the circuit court of appeals affirmed. 193 F. 1019.
The questions presented are the same as those which were considered in Atlantic Transport Co. v. Imbrovek, ante, p. 234 U. S. 52 , decided this day, and, for the reasons stated in the opinion in that case, the decree is affirmed.
Affirmed.