U.S. Supreme Court Irving Trust Co. v. Bowditch, 293 U.S. 311 (1934)
Irving Trust Co. v. Bowditch
No. 173
Argued November 6, 1934
Decided December 3, 1934
293 U.S. 311
CERTIORARI TO THE CIRCUIT COURT OF APPEALS
FOR THE SECOND CIRCUIT
Syllabus
Decided upon the authority of Irving Trust Co. v. A. W. Perry, Inc., ante, p. 293 U. S. 307 .
Affirmed.
Certiorari to review judgment affirming a judgment of the District Court which allowed a claim in bankruptcy based upon a covenant in a lease.
MR. JUSTICE ROBERTS delivered the opinion of the Court.
This case is ruled by No. 22, Irving Trust Co. v. A.W. Perry, Inc., ante, p. 293 U. S. 307 . The stipulation in the lease is in all pertinent respects similar to that involved in No. 22. The judgment of the Circuit Court of Appeals, affirming an order of the District Court admitting proof of claim, was therefore right, and is
Affirmed.