SUPREME COURT OF UNITED STATES Jerry Lane JUREK, Vs. State of TEXAS. No. 75-5394. Argued March 30, 1976. Decided July 2, 1976. Stay Granted July 22, 1976. See 429 U.S. 1301, 96 S.Ct. 3235. Rehearing Denied Oct. 4, 1976. See 429 U.S. 875, 97 S.Ct. 198. Mr. Justice STEWART, Mr. Justice POWELL, and Mr. Justice STEVENS concluded that: 1. The imposition of the death penalty is not Per se cruel and unusual punishment in violation of the Eighth and Fourteenth Amendments. Gregg, 428 U.S., at 168-187, 96 S.Ct., at 2922-2932. P. 268. 2. The Texas capital-sentencing procedures do not violate the Eighth and Fourteenth Amendments. Texas' action in narrowing capital offenses to five categories in essence requires the jury to find the existence of a statutory aggravating circumstance before the death penalty may be imposed, thus requiring the sentencing authority to focus on the particularized nature of the crime. And, though the Texas statute does not explicitly speak of mitigating circumstances, it has been construed to embrace the jury'consideration of such circumstances. Thus, as in the cases of Gregg v. Georgia, [1976] USSC 171; 428 U.S. 153, 96 S.Ct. 2909, 49 L.Ed.2d 859, and Proffitt v. Florida, [1976] USSC 172; 428 U.S. 242, 96 S.Ct. 2960, 49 L.Ed.2d 913, the Texas capital-sentencing procedure guides and focuses the jury's objective consideration of the particularized circumstances of the individual offense and the individual offender before it can impose a sentence of death. The Texas law has thus eliminated the arbitrariness and caprice of the system invalidated in Furman. Petitioner's contentions to the contrary are without substance. Pp. 268-276. (a) His assertion that arbitrariness still pervades the entire Texas criminal justice system fundamentally misinterprets Furman. Gregg, 428 U.S., at 198-199, 96 S.Ct., at 2937. P. 274. (b) Petitioner's contention that the second statutory question is unconstitutionally vague because it requires the prediction of human behavior lacks merit. The jury's task in answering that question is one that must commonly be performed throughout the American criminal justice system, and Texas law clearly satisfies the essential requirement that the jury have all possible relevant information about the individual defendant. Pp. 274-276. The Chief Justice concurred in the judgment. See Furman v. Georgia, Supra, 408 U.S., at 375, 92 S.Ct., at 2796 (Burger, C. J., dissenting) P. 277. Mr. Justice WHITE, joined by THE CHIEF JUSTICE and Mr. Justice REHNQUIST, concluded that under the revised Texas law the substantive crime of murder is narrowly defined and when murder occurs in one of the five circumstances detailed in the statute, the death penalty Must be imposed if the jury makes the certain additional findings against the defendant. Petitioner's contentions that unconstitutionally arbitrary or discretionary statutory features nevertheless remain are without substance, Roberts v. Louisiana, [1976] USSC 183; 428 U.S. 325, 348-350[1976] USSC 183; , 96 S.Ct. 3001, 3013-3014[1976] USSC 183; , 49 L.Ed.2d 974 (White, J., dissenting); Gregg v. Georgia, 428 U.S., at 224-225, 96 S.Ct., at 2948-2949 (White, J., concurring in judgment), as is his assertion that the Eighth Amendment forbids the death penalty under any and all circumstances. Roberts v. Louisiana, [1976] USSC 183; 428 U.S. 325, 350-356[1976] USSC 183; , 96 S.Ct. 3001, 3014-3017[1976] USSC 183; , 49 L.Ed.2d 974 (White, J., dissenting) Pp. 278-279. Mr. Justice BLACKMUN concurred in the judgment. See Furman v. Georgia, [1972] USSC 170; 408 U.S. 238, 405-414[1972] USSC 170; , 92 S.Ct. 2726, 2811-2816[1972] USSC 170; , 33 L.Ed.2d 346 (Blackmun, J., dissenting), and Id., at 375, 414, and 465, 92 S.Ct., at 2796, 2816, and 2841. P. 279. Anthy G. Amsterdam, Stanford, Cal., for petitioners. John L. Hill, Austin, Tex., for the State of Texas. William E. James, Los Angeles, Cal., argued for the State of California, as amicus curiae. Sol. Gen. Robert H. Bork, Washington, D. C., argued for the United States, as amicus curiae. Judgment of the Court, and opinion of Mr. Justice STEWART, Mr. Justice POWELL, and Mr. Justice STEVENS, announced by Mr. Justice STEVENS. The issue in this case is whether the imposition of the sentence of death for the crime of murder under the law of Texas violates the Eighth and Fourteenth Amendments to the Constitution. * The petitioner in this case, Jerry Lane Jurek, was charged by indictment with the killing of Wendy Adams [Amicus Curiae Information from page 264 intentionally omitted] "by choking and strangling her with his hands, and by drowning her in water by throwing her into a river in the course of committing and attempting to commit kidnapping of and forcible rape upon the said Wendy Adams."1 The evidence at his trial consisted of incriminating statements made by the petitioner,2 the testimony of several people who saw the petitioner and the deceased during the day she was killed, and certain technical evidence. This evidence established that the petitioner, 22 years old at the time, had been drinking beer in the afternoon. He and two young friends later went driving together in his old pickup truck. The petitioner expressed a desire for sexual relations with some young girls they saw, but one of his companions said the girls were too young. The petitioner then dropped his two friends off at a pool hall. He was next seen talking to Wendy, who was 10 years old, at a public swimming pool where her grandmother had left her to swim. Other witnesses testified that they later observed a man resembling the petitioner driving an old pickup truck through town at a high rate of speed, with a young blond girl standing screaming in the bed of the truck. The last witness who saw them heard the girl crying "help me, help me." The witness tried to follow them, but lost them in traffic. According to the petitioner's statement, he took the girl to the river, choked her,3 and threw her unconscious body in the river. Her drowned body was found downriver two days later. At the conclusion of the trial the jury returned a verdict of guilty. Texas law requires that if a defendant has been convicted of a capital offense, the trial court must conduct a separate sentencing proceeding before the same jury that tried the issue of guilt. Any relevant evidence may be introduced at this proceeding, and both prosecution and defense may present argument for or against the sentence of death. The jury is then presented with two (sometimes three) questions,4 the answers to which determine whether a death sentence will be imposed. During the punishment phase of the petitioner's trial, several witnesses for the State testified to the petitioner's bad reputation in the community. The petitioner's father countered with testimony that the petitioner had always been steadily employed since he had left school and that he contributed to his family's support. The jury then considered the two statutory questions relevant to this case: (1) whether the evidence established beyond a reasonable doubt that the murder of the deceased was committed deliberately and with the reasonable expectation that the death of the deceased or another would result, and (2) whether the evidence established beyond a reasonable doubt that there was a probability that the defendant would commit criminal acts of violence that would constitute a continuing threat to society. The jury unanimously answered "yes" to both questions, and the judge, therefore, in accordance with the statute, sentenced the petitioner to death. The Court of Criminal Appeals of Texas affirmed the judgment. 522 S.W.2d 934 (1975). We granted certiorari, 423 U.S. 1082, 96 S.Ct. 1090, 47 L.Ed.2d 93, to consider whether the imposition of the death penalty in this case violates the Eighth and Fourteenth Amendments of the United States Constitution. II The petitioner argues that the imposition of the death penalty under any circumstances is cruel and unusual punishment in violation of the Eighth and Fourteenth Amendments. We reject this argument for the reasons stated today in Gregg v. Georgia, [1976] USSC 171; 428 U.S. 153, 168-187[1976] USSC 171; , 96 S.Ct. 2909, 2922-2932[1976] USSC 171; , 49 L.Ed.2d 859. III A. After this Court held Texas' system for imposing capital punishment unconstitutional in Branch v. Texas, decided with Furman v. Georgia, [1972] USSC 170; 408 U.S. 238, 92 S.Ct. 2726, 33 L.Ed.2d 346 (1972), the Texas Legislature narrowed the scope of its laws relating to capital punishment. The new Texas Penal Code limits capital homicides to intentional and knowing murders committed in five situations: murder of a peace officer or fireman; murder committed in the course of kidnaping, burglary, robbery, forcible rape, or arson; murder committed for remuneration; murder committed while escaping or attempting to escape from a penal institution; and murder committed by a prison inmate when the victim is a prison employee. See Tex.Penal Code 19.03 (1974). In addition, Texas adopted a new capital-sentencing procedure. See Tex.Code Crim.Proc., Art. 37.071 (Supp.1975-1976). That procedure requires the jury to answer three questions in a proceeding that takes place subsequent to the return of a verdict finding a person guilty of one of the above categories of murder. The questions the jury must answer are these: "(1) whether the conduct of the defendant that caused the death of the deceased was committed deliberately and with the reasonable expectation that the death of the deceased or another would result; "(2) whether there is a probability that the defendant would commit criminal acts of violence that would constitute a continuing threat to society; and "(3) if raised by the evidence, whether the conduct of the defendant in killing the deceased was unreasonable in response to the provocation, if any, by the deceased." Art. 37.071(b) (Supp.1975- 1976). If the jury finds that the State has proved beyond a reasonable doubt that the answer to each of the three questions is yes, then the death sentence is imposed. If the jury finds that the answer to any question is no, then a sentence of life imprisonment results. Arts. 37.071(c), (e) (Supp.1975-1976).5 The law also provides for an expedited review by the Texas Court of Criminal Appeals. See Art. 37.071(f) (Supp.1975-1976). The Texas Court of Criminal Appeals has thus far affirmed only two judgments imposing death sentences under its post-Furman law in this case and in Smith v. State, No. 49,809 (Feb. 18, 1976) (rehearing pending; initially reported in advance sheet for 534 S.W.2d but subsequently withdrawn from bound volume). In the present case the state appellate court noted that its law "limits the circumstances under which the State may seek the death penalty to a small group of narrowly defined and particularly brutal offenses. This insures that the death penalty will only be imposed for the most serious crimes (and) . . . that (it) will only be imposed for the same type of offenses which occur under the same types of circumstances." 522 S.W.2d, at 939. While Texas has not adopted a list of statutory aggravating circumstances the existence of which can justify the imposition of the death penalty as have Georgia and Florida, its action in narrowing the categories of murders for which a death sentence may ever be imposed serves much the same purpose. See McGautha v. California, [1971] USSC 87; 402 U.S. 183, 206 n. 16[1971] USSC 87; , 91 S.Ct. 1454, 1466, 28 L.Ed.2d 711 (1971); Model Penal Code 201.6, Comment 3, pp. 71-72 (Tent. Draft No. 9, 1959). In fact, each of the five classes of murders made capital by the Texas statute is encompassed in Georgia and Florida by one or more of their statutory aggravating circumstances. For example, the Texas statute requires the jury at the guilt-determining stage to consider whether the crime was committed in the course of a particular felony, whether it was committed for hire, or whether the defendant was an inmate of a penal institution at the time of its commission. Cf. Gregg v. Georgia, 428 U.S., at 165-166, n. 9, 96 S.Ct., at 2921 n. 9; Proffitt v. Florida, 428 U.S., at 248-249, n. 6, 96 S.Ct., at 2965, n. 6. Thus, in essence, the Texas statute requires that the jury find the existence of a statutory aggravating circumstance before the death penalty may be imposed. So far as consideration of aggravating circumstances is concerned, therefore, the principal difference between Texas and the other two States is that the death penalty is an available sentencing option even potentiay for a smaller class of murders in Texas. Otherwise the statutes are similar. Each requires the sentencing authority to focus on the particularized nature of the crime. But a sentencing system that allowed the jury to consider only aggravating circumstances would almost certainly fall short of providing the individualized sentencing determination that we today have held in Woodson v. North Carolina, [1976] USSC 164; 428 U.S. 280, 303-305[1976] USSC 164; , 96 S.Ct. 2978, 2991-2992[1976] USSC 164; , 49 L.Ed.2d 944, to be required by the Eighth and Fourteenth Amendments. For such a system would approach the mandatory laws that we today hold unconstitutional in Woodson and Roberts v. Louisiana, [1976] USSC 183; 428 U.S. 325, 96 S.Ct. 3001, 49 L.Ed.2d 974.6 A jury must be allowed to consider on the basis of all relevant evidence not only why a death sentence should be imposed, but also why it should not be imposed. Thus, in order to meet the requirement of the Eighth and Fourteenth Amendments, a capital- sentencing system must allow the sentencing authority to consider mitigating circumstances. In Gregg v. Georgia, we today hold constitutionally valid a capital-sentencing system that directs the jury to consider any mitigating factors, and in Proffitt v. Florida we likewise hold constitutional a system that directs the judge and advisory jury to consider certain enumerated mitigating circumstances. The Texas statute does not explicitly speak of mitigating circumstances; it directs only that the jury answer three questions. Thus, the constitutionality of the Texas procedures turns on whether the enumerated questions allow consideration of particularized mitigating factors. The second Texas statutory question7 asks the jury to determine "whether there is a probability that the defendant would commit criminal acts of violence that would constitute a continuing threat to society" if he were not sentenced to death. The Texas Court of Criminal Appeals has yet to define precisely the meanings of such terms as "criminal acts of violence" or "continuing threat to society." In the present case, however, it indicated that it will interpret this second question so as to allow a defendant to bring to the jury's attention whatever mitigating circumstances he may be able to show: "In determining the likelihood that the defendant would be a continuing threat to society, the jury could consider whether the defendant had a significant criminal record. It could consider the range d severity of his prior criminal conduct. It could further look to the age of the defendant and whether or not at the time of the commission of the offense he was acting under duress or under the domination of another. It could also consider whether the defendant was under an extreme form of mental or emotional pressure, something less, perhaps, than insanity, but more than the emotions of the average man, however inflamed, could withstand." 522 S.W.2d, at 939-940. In the only other case in which the Texas Court of Criminal Appeals has upheld a death sentence, it focused on the question of whether any mitigating factors were present in the case. See Smith v. State, No. 49,809 (Feb. 18, 1976). In that case the state appellate court examined the sufficiency of the evidence to see if a "yes" answer to question 2 should be sustained. In doing so it examined the defendant's prior conviction on narcotics charges, his subsequent failure to attempt to rehabilitate himself or obtain employment, the fact that he had not acted under duress or as a result of mental or emotional pressure, his apparent willingness to kill, his lack of remorse after the killing, and the conclusion of a psychiatrist that he had a sociopathic personality and that his patterns of conduct would be the same in the future as they had been in the past. Thus, Texas law essentially requires that one of five aggravating circumstances be found before a defendant can be found guilty of capital murder, and that in considering whether to impose a death sentence the jury may be asked to consider whatever evidence of mitigating circumstances the defense can bring before it. It thus appears that, as in Georgia and Florida, the Texas capital- sentencing procedure guides and focuses the jury's objective consideration of the particularized circumstances of the individual offense and the individual offender before it can impose a sentence of death. B As in the Georgia and Florida cases, however, the petitioner contends that the substantial legislative changes that Texas made in response to this Court's Furman decision are no more than cosmetic in nature and have in fact not eliminated the arbitrariness and caprice of the system held in Furman to violate the Eighth and Fourteenth Amendments. (1) The petitioner first asserts that arbitrariness still pervades the entire criminal justice system of Texas from the prosecutor's decision whether to charge a capital offense in the first place and then whether to engage in plea bargaining, through the jury's consideration of lesser included offenses, to the Governor's ultimate power to commute death sentences. This contention fundamentally misinterprets the Furman decision, and we reject it for the reasons set out in our opinion today in Gregg v. Georgia, 428 U.S., at 199, 96 S.Ct., at 2937. (2) Focusing on the second statutory question that Texas requires a jury to answer in considering whether to impose a death sentence, the petitioner argues that it is impossible to predict future behavior and that the question is so vague as to be meaningless. It is, of course, not easy to predict future behavior. The fact that such a determination is difficult, however, does not mean that it cannot be made. Indeed, prediction of future criminal conduct is an essential element in many of the decisions rendered throughout our criminal justice system. The decision whether to admit a defendant to bail, for instance, must often turn on a judge's prediction of the defendant's future conduct.9 And any sentencing authority must predict a convicted person's probable future conduct when it engages in the process of determining what punishment to impose.10 For those sentenced to prison, these same predictions must be made by parole authorities.11 The task that a Texas jury must perform in answering the statutory question in issue is thus basically no different from the task performed countless times each day throughout the American system of criminal justice. What is essential is that the jury have before it all possible relevant information about the individual defendant whose fate it must determine. Texas law clearly assures that all such evidence will be adduced. IV We conclude that Texas' capital-sentencing procedures, like those of Georgia and Florida, do not violate the Eighth and Fourteenth Amendments. By narrowing its definition of capital murder, Texas has essentially said that there must be at least one statutory aggravating circumstance in a first-degree murder case before a death sentence may even be considered. By authorizing the defense to bring before the jury at the separate sentencing hearing whatever mitigating circumstances relating to the individual defendant can be adduced, Texas has ensured that the sentencing jury will have adequate guidance to enable it to perform its sentencing function. By providing prompt judicial review of the jury's decision in a court with statewide jurisdiction, Texas has provided a means to promote the evenhanded, rational, and consistent imposition of death sentences under law. Because this system serves to assure that sentences of death will not be "wantonly" or "freakishly" imposed, it does not violate the Constitution. Furman v. Georgia, 408 U.S., at 310, 92 S.Ct., at 2762 (Stewart, J., concurring). Accordingly, the judgment of the Texas Court of Criminal Appeals affirmed. It is so ordered. Mr. CHIEF JUSTICE BURGER, concurring in judgment. I concur in the judgment. See Furman v. Georgia, [1972] USSC 170; 408 U.S. 238, 375[1972] USSC 170; , 92 S.Ct. 2726, 2796[1972] USSC 170; , 33 L.Ed.2d 346 (1972) (Burger, C. J., dissenting). Mr. Justice WHITE, with whom THE CHIEF JUSTICE and Mr. Justice REHNQUIST join, concurring in the judgment. Following the invalidation of the Texas capital punishment statute in Branch v. Texas, decided with Furman v. Georgia, [1972] USSC 170; 408 U.S. 238, 92 S.Ct. 2726, 33 L.Ed.2d 346 (1972), the Texas Legislature re-enacted the death penalty for five types of murder, including murders committed in the course of certain felonies and required that it be imposed providing that, after returning a guilty verdict in such murder cases and after a sentencing proceeding at which all relevant evidence is admissible, the jury answers two questions in the affirmative and a third if raised by the evidence: "(1) whether the conduct of the defendant that caused the death of the deceased was committed deliberately and with the reasonable expectation that the death of the deceased or another would result; "(2) whether there is a probability that the defendant would commit criminal acts of violence that would constitute a continuing threat to society; and "(3) if raised by the evidence, whether the conduct of the defendant in killing the deceased was unreasonable in response to the provocation, if any, by the deceased." Tex.Code Crim.Proc., Art. 37.071(b) (Su. 1975-1976). The question in this case is whether the death penalty imposed on Jerry Lane Jurek for the crime of felony murder may be carried out consistently with the Eighth and Fourteenth Amendments. The opinion of Mr. Justice STEWART, Mr. Justice POWELL, and Mr. Justice STEVENS describes, and I shall not repeat, the facts of the crime and proceedings leading to the imposition of the death penalty when the jury unanimously gave its affirmative answers to the relevant questions posed in the judge's post-verdict instructions. I also agree with that opinion that the judgment of the Texas Court of Criminal Appeals, which affirmed the conviction and judgment, must be affirmed here. 522 S.W.2d 934 (1975). For the reasons stated in my dissent in Roberts v. Louisiana, [1976] USSC 183; 428 U.S. 325, 350- 356[1976] USSC 183; , 96 S.Ct. 3001, 3014-3017[1976] USSC 183; , 49 L.Ed.2d 974, I cannot conclude that the Eighth Amendment forbids the death penalty under any and all circumstances. I also cannot agree with petitioner's other major contention that under the new Texas statute and the State's criminal justice system in general, the criminal jury and other law enforcement officers exercise such a range of discretion that the death penalty will be imposed so seldom, so arbitrarily, and so freakishly that the new statute suffers from the infirmities which Branch v. Texas found in its predecessor. Under the revised law, the substantive crime of murder is defined; and when a murder occurs in one of the five circumstances set out in the statute, the death penalty Must be imposed if the jury also makes the certain additional findings against the defendant. Petitioner claims that the additional questions upon which the death sentence depends are so vague that in essence the jury possesses standardless sentencing power; but I agree with Justices STEWART, POWELL, and STEVENS that the issues posed in the sentencing proceeding have a common-sense core of meaning and that criminal jues should be capable of understanding them. The statute does not extend to juries discretionary power to dispense mercy, and it should not be assumed that juries will disobey or nullify their instructions. As of February of this year, 33 persons, including petitioner, had been sentenced to death under the Texas murder statute. I cannot conclude at this juncture that the death penalty under this system will be imposed so seldom and arbitrarily as to serve no useful penological function and hence fall within reach of the decision announced by five Members of the Court in Furman v. Georgia. Nor, for the reasons I have set out in Roberts, 428 U.S., at 348-350, 96 S.Ct., at 3013-3014, and Gregg v. Georgia, [1976] USSC 171; 428 U.S. 153, 224-225[1976] USSC 171; , 96 S.Ct. 2909, 2948-2949[1976] USSC 171; , 49 L.Ed.2d 859, am I convinced that this conclusion should be modified because of the alleged discretion which is exercisable by other major functionaries in the State's criminal justice system. Furthermore, as Justices STEWART, POWELL, and STEVENS state and as the Texas Court of Criminal Appeals has noted, the Texas capital punishment statute limits the imposition of the death penalty to a narrowly defined group of the most brutal crimes and aims at limiting its imposition to similar offenses occurring under similar circumstances. 522 S.W.2d, at 939. I concur in the judgment of affirmance. Mr. Justice BLACKMUN, concurring in the judgment. I concur in the judgment. See Furman v. Georgia, [1972] USSC 170; 408 U.S. 238, 405-414[1972] USSC 170; , 92 S.Ct. 2726, 2811-2816[1972] USSC 170; , 33 L.Ed.2d 346 (1972) (Blackmun, J., dissenting), and Id., at 375, 414 and 465, 92 S.Ct., at 2796, 2816 and 2841.