U.S. Supreme Court United States v. Billings, 232 U.S. 289 (1914)
United States v. Billings
No. 626 and 67
Argued January 6, 7, 1914
Decided February 2, 1914
232 U.S. 289
CERTIFICATE FROM THE CIRCUIT COURT OF APPEALS
FOR THE SECOND CIRCUIT
Syllabus
Decided on authority of Billings v. United states, ante, p. 232 U. S. 261 .
190 F. 359 modified and affirmed.
The facts are stated in the opinion.
MR. CHIEF JUSTICE WHITE delivered the opinion of the Court.
These two cases are controlled by the two cases between the same parties, just decided. In the case which is here on error, the suit was brought by the United States to recover the amount of the tax which became due upon the yacht Vanadis on the 1st day of September, 1910, under the Act of August 5th, 1909, which was under consideration in the previous cases. The complaint, leaving aside some additional averments which it is unnecessary to refer to, was the same as the one in the cases already passed upon, and this is true also of the answer. The case
by stipulation was submitted to the court without a jury, and the steps essential to save all the questions in the case were properly taken. The use of the vessel during the taxing period was shown. There was a judgment in favor of the United States for the amount of the tax, but against it for interest, and error was prosecuted from the circuit court of appeals to review that subject, and such case is here on certificate. Taking jurisdiction of both cases and treating them as one, as was done in the previous cases, and applying the conclusions in those cases expressed, to this, it results that the judgment below must be modified, so far as the interest is concerned, by allowing the claim of the United States in that respect, and in other respects it must be affirmed.
And it is so ordered.