HELVERING v. SCHWEITZER - 296 U.S. 551 (1935)
U.S. Supreme Court HELVERING v. SCHWEITZER, 296 U.S. 551 (1935)
U.S. Supreme Court HELVERING v. SCHWEITZER, 296 U.S. 551 (1935)
296 U.S. 551
Guy T. HELVERING, Commissioner of Internal Revenue, petitioner,
v.
Edmund O. SCHWEITZER.*
No. 70.
Supreme Court of the United States
December 9, 1935
The Attorney General, for petitioner.
On writs of certiorari to the United States Circuit Court of Appeals for the Seventh Circuit.
For opinion below, see Schweitzer v. Commissioner of Internal Revenue, 75 F.(2d) 702.
PER CURIAM.
Decree reversed. Douglas v. Willcuts, 296 U.S. 1 , 56 S.Ct. 59, decided November 11, 1935.
* Rehearing denied 296 U.S. 665, 56 S.Ct. 379, L. Ed. 474.[ Helvering v. Schweitzer
296 U.S. 551
(1935) ]