U.S. Supreme Court MOREHOUSE v. UNITED STATES, 368 U.S. 348 (1961) 368 U.S. 348
MOREHOUSE ET AL. v. UNITED STATES ET AL.
APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE DISTRICT OF NEBRASKA.
No. 500.
Decided December 18, 1961.
194 F. Supp. 940, affirmed.
Clarence D. Todd, G. Duane Vieth and Robert N. Burchmore for appellants.
Solicitor General Cox, Assistant Attorney General Loevinger, Richard A. Solomon, Robert W. Ginnane and Fritz Kahn for the United States et al.
PER CURIAM.
The motion to affirm is granted and the judgment is affirmed.
RAFTER v. HAYS ET AL.
APPEAL FROM THE COURT OF APPEALS OF NEW YORK.
No. 527.
Decided December 18, 1961.
Appeal dismissed and certiorari denied.
Appellant pro se.
Louis J. Lefkowitz, Attorney General of New York, Paxton Blair, Solicitor General, and Jean M. Coon, Assistant Attorney General, for Honorable Aron Steuer, Justice of the New York Supreme Court, appellee.
PER CURIAM.
The motion to dismiss is granted and the appeal is dismissed. Treating the papers whereon the appeal was taken as a petition for writ of certiorari, certiorari is denied.