U.S. Supreme Court LINCOLN v. POWER , 241 U.S. 651 (1916)
241 U.S. 651
IGNATIUS TIMOTHY TRIBICH LINCOLN, Appellant,
v.
JAMES M. POWER, Marshal, etc.
No. 793.
Supreme Court of the United States
May 1, 1916
Per Curiam:
Judgment affirmed with costs upon the authority of (1) Re Oteiza y Cortes, 136 U.S. 330, 334 , 34 S. L. ed. 464, 466, 10 Sup. Ct. Rep. 1031, 8 Am. Crim. Rep. 241; Ornelas v. Ruiz, 161 U.S. 502, 508 , 40 S. L. ed. 787, 789, 16 Sup. Ct. Rep. 689;
Bryant v. United States, 167 U.S. 104, 105 , 42 S. L. ed. 94, 95, 17 Sup. Ct. Rep. 744; Terlinden v. Ames, 184 U.S. 270, 278 , 46 S. L. ed. 534, 541, 22 Sup. Ct. Rep. 484, 12 Am. Crim. Rep. 424; Elias v. Ramirez, 215 U.S. 398, 406 , 407 S., 54 L. ed. 253, 256, 257, 30 Sup. Ct. Rep. 131; McNamara v. Henkel, 226 U.S. 520, 523 , 57 S. L. ed. 330, 332, 33 Sup. Ct. Rep. 146; (2) David Kaufman & Sons Co. v. Smith, 216 U.S. 610 , 54 L. ed. 636, 30 Sup. Ct. Rep. 419; Toop v. Ulysses Land Co. 237 U.S. 580 , 59 L. ed. 1127, 35 Sup. Ct. Rep. 739; Manila Invest. Co. v. Trammell, 239 U.S. 31 , 60 L. ed . --, 36 Sup. Ct. Rep. 12.
Mr. Addison S. Pratt for appellant.
Mr. Charles Fox for appellee.