U.S. Supreme Court 166 U.S. 685 LONG ISLAND WATER-SUPPLY CO. v. CITY OF BROOKLYN. No. 216. April 26,1897 Mr. Justice BREWER, after stating the facts in the foregoing language, delivered the opinion of the court. So far as respects any mere matter of procedure, or of conflict between the statute authorizing the condemnation or the proceedings had thereunder and the constitution of the state, the decision of the court of appeals is conclusive. Bridge Co. v. Dix, 6 How. 507; Bucher v. Railroad Co., 125 U.S. 555, 8 Sup. Ct. 974; Adams Exp. Co. v. Ohio, 165 U.S. 194, 17 Sup. Ct. 305. Our inquiry must be directed to the question whether any rights of the water-supply company secured by the constitution of the United States have been violated. The contention of plaintiff in error is that the proceedings had under the statute which resulted in the judgment of condemnation violate section 10, art. 1, of the constitution of the United States, which forbids any state to pass a law impairing the obligation of contracts, and were not 'due process of law,' as required by the fourteenth amendment. With reference to the first part of this contention, it is said that in 1881 the town of New Lots made a contract with the water-supply company by which for each and every year during the term of 25 years it covenanted to pay to the company so much per hydrant for hydrants furnished and supplied by it; that the act of annexation continued the burden [166 U.S. 685, 689] of this obligation upon the territory within the limits of the town, although thereafter the town, as a separate municipality, ceased to exist, and the territory became simply a ward of the city of Brooklyn; that the condemnation proceedings destroyed this contract, and released the territory from any obligation to pay the stipulated hybrant rental; that a state or municipality cannot do indirectly what it cannot to directly; that, as the municipality could not, by any direct act, release itself from any of the obligations of its contract, it could not accomplish the same result by proceedings in condemnation. We cannot yield our assent to this contention. All private property is held subject to the demands of a public use. The constitutional guaranty of just compensation is not a limitation of the power to take, but only a condition of its exercise. Whenever public uses require, the government may appropriate any private property on the payment of just compensation. That the supply of water to a city is a public purpose cannot be doubted, and hence the condemnation of a water-supply system must be recognized as within the unquestioned limits of the power of eminent domain. It matters not to whom the water- supply system belongs, individual or corporation, or what franchises are connected with it; all may be taken for public uses upon payment of just compensation. It is not disputed by counsel that, were there no contract between the company and the town, the waterworks might be taken by condemnation. And so the contention is, practically, that the existence of the contract withdraws the property, during the life of the contract, from the scope of the power of eminent domain, because taking the tangible property will prevent the company from supplying water, and therefore operate to relieve the town from the payment of hydrant rentals. In other words, the prohibition against a law impairing the obligation of contracts stays the power of eminent domain in respect to property which otherwise could be taken by it. Such a decision would be far- reaching in its effects. There is probably no water company in the land which has not some subsisting contract with a municipality which it supplies, and within which its works are located; [166 U.S. 685, 690] and ruling that all those properties are beyond the reach of the power of eminent domain during the existence of those contracts is one which, to say the least, would require careful consideration before receiving judicial sanction. The fact that this particular contract is for the payment of money for hydrant rental is not vital. Every contract is equally within the protecting reach of the prohibitory clause of the constitution. The charter of a corporation is a contract, and its obligations cannot be impaired. So it would seem to follow, if plaintiff in error's contention is sound, that the franchises of a corporation could not be taken by condemnation, because thereby the contract created by the charter is impaired. The privileges granted to the corporation are taken away, and the obligation of the corporation to perform is also destroyed. The vice of this argument is twofold: First. It ignores the fact that the contract is a mere incident to the tangible property; that it is the latter which, being fitted for public uses, is condemned. And while the company, by being deprived of its tangible property, is unable to perform its part of the contract, and therefore can make no demands upon the town for performance on its part, it still is true that the contract is not the thing which is sought to be condemned, and its impairment, if impairment there be, is a mere consequence of the appropriation of the tangible property. Second. A contract is property, and, like any other property, may be taken under condemnation proceedings for public use. New Orleans Gas Co. v. Louisiana Light & Heat Producing & Manuf'g Co., 115 U.S. 650, 673, 6 S. Sup. Ct. 252. Its condemnation is, of course, subject to the rule of just compensation, and that is all that is implied in the decisions such as Hall v. Wisconsin, 103 U.S. 5, cited by counsel. In that case it appeared that Hall had a contract with the state for services entered into in pursuance of a statute, that he performed the services, but that before finishing his work the legislature repealed the statute authorizing the contract. It was held that he was nevertheless entitled to his stipulated compensation. The act of the legislature in the repeal was not one providing for condemnation, and, in so far as it partook of the [166 U.S. 685, 691] nature of a condemnation, it ignored the obligation of just compensation, and was, therefore, void; but it was not held that, if just compensation had been provided, and a public use required, the contract might not have been condemned. The true view is that the condemnation proceedings do not impair the contract, do not break its obligations, but appropriate it, as they do the tangible property of the company, to public uses. The statute under which these proceedings were had declares the necessity of the acquisition 'for the public use of the reservoir as well as machinery, pipes, franchises, and all other property' of the company, and the application for the appointment of commissioners not only described the tangible property, but also added: 'All franchises, contracts, more particularly a certain contract dated the 15th day of September, 1881, between the town of New Lots and the said Long Island Water-Supply Company, and referred to in chapter 335, Laws of 1886, and all other rights and property of whatsoever nature or kind, as the same may so appear.' The commissioners, after a hearing, valued first the tangible property at $370,000, and the franchises, contracts, and all other rights and property, including this particular contract, at $200,000. In other words, the condemnation proceedings did not repudiate the contract, but appropriated it. and fixed its value. The case of Bridge Co. v. Dix, 6 How. 507, is in point. The bridge company had a charter from the state of Vermont creating it a corporation, and investing it with the exclusive privilege of erecting a bridge over West river within four miles of its mouth, and with the right of taking tolls for passing the same. Under that authority it had erected its bridge, and was in the enjoyment of the franchise. During the life of the charter, and under authority of an act of the legislature, condemnation proceedings were taken for the purpose of condemning the bridge and extinguishing the charter; converting the former into a free public highway. These proceedings culminated in an award of compensation and a judgment of condemnation. The supreme court of the state having sustained the proceedings, they were brought to this court on error, and there, as here, the [166 U.S. 685, 692] contention was that the proceedings were in violation of the tenth section of the first article of the constitution. This contention was overruled, and in the course of the opinion it was observed: 'No state, it is declared, shall pass a law impairing the obligation of contracts; yet, with this concession constantly yielded, it cannot be justly disputed that in every political sovereign community there inheres necessarily the right and the duty of guarding its own existence, and of protecting and promoting the interests and welfare of the community at large. This power and this duty are to be exerted not only in the highest acts of sovereignty, and in the external relations of governments; they reach and comprehend likewise the interior polity and relations of social life, which should be regulated with reference to the advantage of the whole society. This power, denominated the 'eminent domain of the state,' is, as its name imports, paramount to all private rights vested under the government, and these last are, by necessary implication, held in subordination to this power, and must yield in every instance to its proper exercise. ... Now, it is undeniable that the investment of property in the citizen by the government, whether made for a pecuniary consideration or founded on conditions of civil or political duty, is a contract between the state, or the government acting as its agent, and the grantee; and both the parties thereto are bound in good faith to fulfill it. But into all contracts, whether made between states and individuals or between individuals only, there enter conditions which arise, not out of the literal terms of the contract itself. They are superinduced by the pre- existing and higher authority of the laws of nature, or nations, or of the community to which the parties belong. They are always presumed, and must be presumed, to be known and recognized by all, are binding upon all, and need never, therefore, be carried into express stipulation, for this could add nothing to their force. Every contract is made in subordination to them, and must yield to their control, as conditions inherent and paramount, wherever a necessity for their execution shall occur. Such a condition is the right of eminent domain. This right [166 U.S. 685, 693] does not operate to impair the contract affected by it, but recognizes its obligation in the fullest extent, claiming only the fulfillment of an essential and inseparable condition. ... A distinction has been attempted, in argument, between the power of a government to appropriate for public uses property which is corporeal, or may be said to be in being, and the like power in the government to resume or extinguish a franchise. The distinction thus attempted we regard as a refinement which has no foundation in reason, and one that, in truth, avoids the true legal or constitutional question in these causes; namely, that of the right in private persons, in the use or enjoyment of their private property, to control, and actually to prohibit, the power and duty of the government to advance and protect the general good. We are aware of nothing peculiar to a franchise which can class it higher, or render it more sacred, than other property. A franchise is property, and nothing more. It is incorporeal property, and is so defined by Justice Blackstone, when treating, in his second volume (chapter 3, p. 20), of the Rights of Things.' See, also, Richmond, F. & P. R. Co. v. Louisa R. Co., 13 How. 71, 83; Boston & L. R. Corp. v. Salem & L. R. Co., 2 Gray, 1, 35, 36. The views thus expressed have never been overruled, and we think are controlling of this case. Counsel seek to distinguish that case from this in that here, as they say, there is an executory contract for 25 years, whereas in that case there was only incorporeal property, the result of an executed grant; here the use of the waterworks property is not changed, whereas there the bridge was converted from a toll into a free bridge; and they quote some remarks made by Mr. Justice McLean, in a concurring opinion in respect to this matter (page 537), as follows: 'No state could resume a charter under the power of appropriation, and carry on the functions of the corporation. A bank charter could not be thus taken, and the business of the bank continued, for public purposes. Nor could this bridge have been taken by the state, and kept up by it as a toll bridge. This could not be called an appropriation of private [166 U.S. 685, 694] property to public purposes. There would be no change in the use, except the application of the profits, and this would not bring the act within the power. The power must not only be exercised bona fide by a state, but the property, not its product, must be applied to public use. ... The use of this bridge, it is contended, is the same as before the act of appropriation. The public use the bridge now as before the act of appropriation; but it was a toll bridge, and by the act it is made free. The use, therefore, is not the same. The tax assessed on the citizens of the town to keep up and pay for the bridge may be impolitic or unjust; but that is not a matter for the consideration of this court.' We do not think the differences between the cases such as to affect the right of condemnation. A charter is not simply an executed grant, but a continuing contract. There is a duty of performance by the recipients of the grant which continues during the life of the charter. Neither can the power of the state to condemn a waterworks system depend upon the question whether it makes the supply of water absolutely free to all individuals who desire to use it. The state, which, in the first place, has the power to construct a water-supply system, and charge individuals for the use of the water, may condemn a system already constructed, and continue to make such charge. This is not turning over property from one private corporation to another, but taking property from a private corporation and vesting the title in some municipal corporation for the public use. It is not essential to a public use that it be absolutely free and without any charge to any one. The state may build a railroad, and charge tolls for passengers and freight. It is, nevertheless, a public function which it is exercising, and the property is devoted to public uses. And so, wherever there is cost in continuing a public work, the state has a right to demand compensation for any individual use and personal benefit therefrom. Neither can it be said that there was not 'due process of law' in these condemnation proceedings. It is not essential that the assessment of damages be made by a jury. Such award may be made by commissioners, at least where there is [166 U.S. 685, 695] provision for a review of their proceedings in the courts. Central Branch U. P. R. Co. v. Atchison, T. & S. F. R. Co., 28 Kan. 453, 463; Cooley, Const. Lim. 563. And sections 9 and 10 of the act of 1892, under which these proceedings were had, require that the commissioners make and file a report of their proceedings and determination in the supreme court of the county of Kings, and that application must be made to that court for a confirmation of the report; that notice of such application must be given, and that 'upon such application the court may confirm the report, or may set it aside for irregularity, or for error of law in the proceedings before the commissioners, or upon the ground that the award, in part or in whole, is excessive, or is insufficient'; and appeal was allowed from the decision of that court to a higher. We do not question the proposition that form is not the only thing essential to due process. We said in the recent case of Chicago, B. & Q. R. Co. v. Chicago, 166 U.S. 226, 17 Sup. Ct. 581: 'The mere form of the proceeding instituted against the owner, even if he be admitted to defend, cannot convert the process used into due process of law, if the necessary result be to deprive him of property without compensation.' It may be true, as contended, that, as construed by the court of appeals, the determination of the commissioners is conclusive as to the mere value of the property; but there is no denial of due process in making the findings of fact by the triors of fact, whether commissioners or a jury, final as to such facts, and leaving open to the courts simply the inquiry as to whether there was any erroneous basis adopted by the triors in their appraisal, or other errors in their proceedings. The error charged against the commissioners in respect to their basis of valuation is that they failed to regard the company as possessed of exclusive rights. It is said by counsel in their brief that the company had, by virtue of its contract and the act of annexation, 'two vested rights as against the city of Brooklyn: (1) A vested right, resting in contract, to continue to supply water under and pursuant to the said contracts with the town of New Lots 'during the term of said [166 U.S. 685, 696] contract'; that is, for the unexpired period of said contracts,-about fourteen years. (2) A further vested right, resting in contract and valid legislative enactment, to enjoy its franchises until the expiration of its charter, protected from any rivalry on the part of the city of Brooklyn.' The view taken by the majority of the commissioners is thus stated in their report: 'To recapitulate what has just been said, we have valued the franchise upon the as sumptions (1) that at present the water company alone has the right publicly to purvey water in the Twenty-Sixth ward; (2) that the exclusiveness now incident to its right may at any time be taken from it by the legislature, or by local authorities acting under legislation; but (3) that neither the legislature nor local authorities would, in determining whether to take from the company the exclusiveness of its right, fail to have such due regard as is demanded by ample and fair public policy, to the past investment, risks, and services of the company, and to the reasonably just expectations which those who have invested money in its work had in mind when so investing.' The court of appeals held that neither the statute under which the company was organized, nor the contract, nor the act of annexation, gave to the company rights exclusive and beyond the reach of legislative action. These conclusions of the court of appeals are vigorously challenged in the argument, but we are of opinion that they are correct. The statute simply provided for the organization of water companies. The contract in terms contained no words of exclusion. It gave to the company the privilege of laying its mains in the streets of the town, and contained a covenant on the part of the town to pay certain hydrant rental. But grants from the public are strictly construed in favor of the public, and grants of a privilege are not ordinarily to be taken as grants of an exclusive privilege. Charles River Bridge Co. v. Warren Bridge, 11 Pet. 420; Turnpike Co. v. State, 3 Wall. 210; Stein v. Water-Supply Co., 141 U.S. 67, 11 Sup. Ct. 892; Hamilton Gaslight & Coke Co. v. Hamilton City, 146 U.S. 258, 13 Sup. Ct. 90; Syracuse Water Co. v. City of Syracuse, 116 N. Y. 167, 22 N. E. 381. Nor is there anything in the act [166 U.S. 685, 697] of annexation which made a contract or created a right beyond the power of the legislature to change. It gave the city the right to purchase or condemn at any time within two years, but this specification of time did not operate to prevent the legislature from enlarging the time, or from granting at any subsequent period during the life of the contract a further right of purchase or condemnation. No consent was asked of the town company in the act of annexation; it entered into no new contract; nothing was done to enlarge the rights which it had against the public. The act was simply one of legislative discretion in respect to municipal organization, and, like any other such act, subject to future modification by the legislature. Neither can the act of 1892 be adjudged in conflict with the federal constitution because it fails expressly and in detail to prescribe the uses to which the property shall be put by the city of Brooklyn after the condemnation. The property condemned was not vacant land susceptible to a multitude of uses. The character of its use had already been determined by the action of the company. It was already used for public purposes, and the condemnation simply took the title away from the private corporation, and vested it in the municipality. And the statute cannot be adjudged unconstitutional because it did not in terms declare that the city of Brooklyn should continue the same use or appropriate the property to some other equally public purpose. These are the vital questions in the case. We see no error in the judgment, and it is therefore affirmed. Mr. Justice PECKHAM takes no part in the decision of this case.