U.S. Supreme Court CREST FINANCE CO., INC. v. UNITED STATES, 368 U.S. 347 (1961) 368 U.S. 347
CREST FINANCE CO., INC., v. UNITED STATES.
ON PETITION FOR WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS
FOR THE SEVENTH CIRCUIT. No. 325.
Decided December 18, 1961.
Certiorari granted; judgment vacated; and case remanded.
Reported below: 291 F.2d 1 .
Edmund L. Jones for petitioner.
Solicitor General Cox, Assistant Attorney General Oberdorfer, Wayne G. Barnett, Joseph Kovner and George F. Lynch for the United States.
Benjamin M. Nathan and Theodore M. Newman for National Commercial Finance Conference, Inc., as amicus curiae, in support of the petition.
PER CURIAM.
In the light of the Solicitor General's concession that petitioner's lien is choate, and the Court agreeing therewith, certiorari is granted, the judgment is vacated and the case is remanded to the Court of Appeals for further proceedings not inconsistent with this opinion.