U.S. Supreme Court ADAMS v. PEOPLE OF THE STATE OF NEW YORK, 192 U.S. 585 (1904) 192 U.S. 585 ALBERT J. ADAMS, Plff. in Err., v. PEOPLE OF THE STATE OF NEW YORK. No. 504. Argued January 27, 1904. Decided February 23, 1904. [192 U.S. 585, 586] This is a writ of error to the supreme court of the state of New York. The plaintiff in error at the April term, 1903, of the supreme court of the state of New York, was tried before one of the justices of that court and a jury, and convicted of the crime of having in his possession, knowingly, certain gambling paraphernalia used in the game commonly known as policy, in violation of 344a of the Penal Code of the state of New York. This section and the one following, 344b, relating to the offense in question, are as follows: Sec. 344a. Keeping Place to Play Policy-'A person who keeps, occupies, or uses, or permits to be kept, occupied, or used, a place, building, room, table, establishment, or apparatus for policy playing, or for the sale of what are commonly called 'lottery policies,' or who delivers or receives money or other valuable consideration in playing policy, or in aiding in the playing thereof, or for what is commonly called a 'lottery policy,' or for any writing, paper, or document in the nature of a bet, wager, or insurance upon the drawing or drawn numbers of any public or private lottery; or who shall have in his possession, knowingly, any writing, paper, or document, representing or being a record of any chance, share, or interest in numbers sold, drawn, or to be drawn, or in what is commonly called 'policy,' or in the nature of a bet, wager, or insurance, upon the drawing or drawn numbers of any public or private lottery, or any paper, print, writing, numbers, device, policy slip, or article of any kind such as is commonly used in carrying on, promoting, or playing the game commonly called 'policy;' or who is the owner, agent, superintendent, janitor, or caretaker of any place, building, or room where policy play- [192 U.S. 585, 587] ing or the sale of what are commonly called 'lottery policies' is carried on with his knowledge, or, after notification that the premises are so used, permits such use to be continued, or who aids, assists, or abets in any manner, in any of the offenses, acts, or matters herein named, is a common gambler and punishable by imprisonment for not more than two years, and in the discretion of the court, by a fine not exceeding $1,000, or both.' Sec. 344b. Possession of Policy Slip, etc., Presumptive Evidence.- 'The possession, by any person other than a public officer, of any writing, paper, or document representing or being a record of any chance, share, or interest in numbers sold, drawn, or to be drawn, or in what is commonly called 'policy,' or in the nature of a bet, wager, or insurance upon the drawing or drawn numbers of any public or private lottery, or any paper, print, writing, numbers, or device, policy slip, or article of any kind, such as is commonly used in carrying on, promoting, or playing the game commonly called 'policy,' is presumptive evidence of possession thereof knowingly and in violation of the provisions of 344. The assignments of error in this court are: 'First. That the court erred in holding that by the reception in evidence of the defendant's private papers seized in the raid of his premises, against his protest and without his consent, which had no relation whatsoever to the game of policy, for the possession of papers used in connection with which said game he was convicted, his constitutional right to be secure in his person, papers, and effects against unreasonable searches and seizures was not violated, and that he was also thereby not compelled to be a witness against himself, in contravention of the 4th, 5th, and 14th Articles of Amendment to the Constitution of the United States. 'Second. That the court erred in holding that the statute, 344a, 344b, of the Penal Code of the state of New York, under which the indictment against the plaintiff in error was found, and his conviction was had, did not deprive him of rights, privileges, and immunities secured to other citizens of [192 U.S. 585, 588] the United States and of said state of New York, nor of liberty or property, without due process of law, nor of the equal protection of the laws, in violation of 1 of the 14th Article of Amendment to the Constitution of the United States. 'Third. That the court erred in affirming the judgment of conviction, and in refusing to discharge the plaintiff in error from custody.' The game of policy referred to in the sections of the statute quoted is a lottery scheme carried on, as shown in the testimony, by means of certain numbers procured at the shop or place where the game is played, and consists in an attempt to guess whether one or more of the series held by the player will be included in a list of twelve or at times thirteen of the numbers between one and seventy- eight, which are supposed to be drawn daily at the headquarters of the operators of the game. A person desiring to play the game causes the numbers to be entered on series of slips or manifold sheets. One of these pieces of paper containing the combination played by the person entering the game is kept by him and is known as a policy slip. Drawings are held twice a day, and the holder of the successful combination receives the money which goes to the winner of the game. About 3,500 of these slips were found in the office occupied by the plaintiff in error, which was searched by certain police officers holding a search warrant. The officers took not only the policy slips, but certain other papers, which were received in evidence against the plaintiff in error at the trial, against his objection, for the purpose of identifying certain handwriting of the defendant upon the slips, and also to show that the papers belonged to the defendant, and were in the same custody as the policy slips. So far as the case presents a Federal question, the court of appeals of the state of New York held (176 N. Y. 351, 68 N. E. 636) that the 4th and 5th Amendments to the Constitution of the United States do not contain limitations upon the power of the states, and proceeded to examine the case in the light of similar provisions in the Constitution and Bill of Rights of that state. [192 U.S. 585, 589] Messrs. L. Laflin Kellogg and Alfred C. Pett e for plaintiff in error. [192 U.S. 585, 591] Messrs. Howard S. Gans and William Travers Jerome for defendant in error. Mr. Justice Day delivered the opinion of the court: [192 U.S. 585, 594] We do not feel called upon to discuss the contention that the 14th Amendment has made the provisions of the 4th and 5th Amendments to the Constitution of the United States, so far as they relate to the right of the people to be secure against unreasonable searches and seizures and protect them against being compelled to testify in a criminal case against themselves, privileges and immunities of citizens of the United States of which they may not be deprived by the action of the states. An examination of this record convinces us that there has been no violation of these constitutional restrictions, either in an unreasonable search or seizure, or in compelling the plaintiff in error to testify against himself. No objection was taken at the trial to the introduction of the testimony of the officers holding the search warrant as to the seizure of the policy slips; the objection raised was to receiving in evidence certain private papers. These papers became important as tending to show the custody by the plaintiff in error, with knowledge, of the policy slips. The question was not made in the attempt to resist an unlawful seizure of the private papers of the plaintiff in error, but arose upon objection to the introduction of testimony clearly competent as tending to establish the guilt of the accused of the offense charged. In such cases the weight of authority as well as reason limits the inquiry to the competency of the proffered testimony, and the courts do not stop to inquire as to the means by which the evidence was obtained. The rule is thus laid down in Greenleaf (vol. 1, 254a): [192 U.S. 585, 595] 'It may be mentioned in this place that though papers and other subjects of evidence may have been illegally taken from the possession of the party against whom they are offered, or otherwise unlawfully obtained, this is no valid objection to their admissibility if they are pertinent to the issue. The court will not take notice how they were obtained, whether lawfully or unlawfully, nor will it form an issue to determine that question.' The author is supported by numerous cases. Of them, perhaps, the leading one is Com. v. Dana, 2 Met. 329, in which the opinion was given by Mr. Justice Wilde, in the course of which he said: 'There is another conclusive answer to all these objections. Admitting that the lottery tickets and materials were illegally seized, still this is no legal objection to the admission of them in evidence. If the search warrant were illegal, or if the officer serving the warrant exceeded his authority, the party on whose complaint the warrant issued, or the officer, would be responsible for the wrong done; but this is no good reason for excluding the papers seized as evidence if they were pertinent to the issue, as they unquestionably were. When papers are offered in evidence the court can take no notice how they were obtained, whether lawfully or unlawfully; nor would they form a collateral issue to determine that question. This point was decided in the cases of Legatt v. Tollervey, 14 East, 302, and Jordan v. Lewis, 14 East, 306, note, and we are entirely satisfied that the principle on which these cases were decided is sound and well established.' This principle has been repeatedly affirmed in subsequent cases by the supreme judicial court of Massachusetts; among others, Com. v. Tibbetts, 157 Mass. 519, 32 N. E. 910. In that case a police officer, armed with a search warrant calling for a search for intoxicating liquors upon the premises of the defendant's husband, took two letters which he found at the time. Of the competency of this testimony the court said: 'But two points have been argued. The first is that the criminatory articles and letters found by the officer in the defendant's possession were not admissible in evidence because [192 U.S. 585, 596] the officer had no warrant to search for them, and his only authority was under a warrant to search her husband's premises for intoxicating liquors. The defendant contends that under such circumstances the finding of criminatory articles or papers can only be proved when, by express provision of statute, the possession of them is itself made criminal. This ground of distinction is untenable. Evidence which is pertinent to the issue is admissible, although it may have been procured in an irregular, or even in an illegal, manner. A trespasser may testify to pertinent facts observed by him, or may put in evidence pertinent articles or papers found by him while trespassing. For the trespass he may be held responsible civilly, and perhaps criminally, but his testimony is not thereby rendered incompetent.' Com. v. Acton, 165 Mass. 11, 42 N. E. 329; Com. v. Smith, 166 Mass. 370, 44 N. E. 503. To the same effect are Chastang v. State, 83 Ala. 29, 3 So. 304; State v. Flynn, 36 N. H. 64. In the latter case it was held: 'Evidence obtained by means of a search warrant is not inadmissible, either upon the ground that it is in the nature of admissions made under duress or that it is evidence which the defendant has been compelled to trade and commerce; that the evidence has been unfairly or illegally obtained, even if it appears that the search warrant was illegally issued.' State v. Edwards, 51 W. Va. 220, 59 L. R. A. 465, 41 S. E. 429; Shields v. State, 104 Ala. 35, 16 So. 85; Bacon v. United States, 38 C. C. A. 31, 97 Fed. 35; State v. Atkinson, 40 S. C. 363, 18 S. E. 1021; Williams v. State, 100 Ga. 511, 39 L. R. A. 269, 28 S. E. 624; State v. Pomeroy, 130 Mo. 489, 32 S. W. 1002; Gindrat v. People, 138 Ill. 103, 27 N. E. 1085; Trask v. People, 151 Ill. 523, 38 N. E. 248; Starchman v. State, 62 Ark. 538, 36 S. W. 940. In this court it has been held that if a person is brought within the jurisdiction of one state from another, or from a foreign country, by the unlawful use of force, which would render the officer liable to a civil action or in a criminal proceeding because of the forcible abduction, such fact would not prevent the trial of the person thus abducted in the state wherein he had committed an offense. Ker v. Illinois, 119 U.S. 436 , 30 L. ed. 421, 7 Sup. Ct. Rep. 225; Mahon v. Justice, 127 U.S. 700 , 32 L. ed. 283, 8 Sup. Ct. Rep. 1204. The case most relied upon in argument by plaintiff in error is the leading one of [192 U.S. 585, 597] Boyd v. United States, 116 U.S. 616 , 29 L. ed. 746, 6 Sup. Ct. Rep. 524. In that case a section of the customs and revenue laws of the United States authorized the court in revenue cases, on motion of the government's attorney, to require the production by the defendant of certain books, records, and papers in court, otherwise the allegation of the government's attorney as to their contents to be taken as true. It was held that the act was unconstitutional and void as applied to a suit for a penalty or a forfeiture of the party's goods. The case has been frequently cited by this court and we have no wish to detract from its authority. That case presents the question whether one can be compelled to produce his books and papers in a suit which seeks the forfeiture of his estate on pain of having the statements of government's counsel as to the contents thereof taken as true and used as testimony for the government. The court held, in an opinion by Mr. Justice Bradley, that such procedure was in violation of both the 4th and 5th Amendments; the Chief Justice and Justice Miller held that the compulsory production of such documents did not come within the terms of the 4th Amendment as an unreasonable search or seizure, but concurred with the majority in holding that the law was in violation of the 5th Amendment. This case has been cited and distinguished in many of the cases from the state courts which we have had occasion to examine. The supreme court of the state of New York, before which the defendant was tried, was not called upon to issue process or make any order calling for the production of the private papers of the accused, nor was there any question presented as to the liability of the officer for the wrongful seizure, or of the plaintiff in error's right to resist with force the unlawful conduct of the officer, but the question solely was, Were the papers found in the execution of the search warrant, which had a legal purpose in the attempt to find gambling paraphernalia, competent evidence against the accused? We think there was no violation of the constitutional guaranty of privilege from unlawful search or seizure in the admission of this testimony. Nor do we think the accused was compelled to incriminate himself. He did not take the witness stand in his [192 U.S. 585, 598] own behalf, as was his privilege under the laws of the state of New York. He was not compelled to testify concerning the papers or make any admission about them. The origin of these amendments is elaborately considered in Mr. Justice Bradley's opinion in the Boyd Case, 116 U.S. 616 , 29 L. ed. 746, 6 Sup. Ct. Rep. 524. The security intended to be guaranteed by the 4th Amendment against wrongful search and seizures is designed to prevent violations of private security in person and property and unlawful invasion of the sanctity of the home of the citizen by officers of the law, acting under legislative or judicial sanction, and to give remedy against such usurpations when attempted. But the English, and nearly all of the American, cases, have declined to extend this doctrine to the extent of excluding testimony which has been obtained by such means, if it is otherwise competent. In Boyd's Case the law held unconstitutional virtually compelled the defendant to furnish testimony against himself in a suit to forfeit his estate, and ran counter to both the 4th and 5th Amendments. The right to issue a search warrant to discover stolen property or the means of committing crimes is too long established to require discussion. The right of seizure of lottery tickets and gambling devices, such as policy slips, under such warrants, requires no argument to sustain it at this day. But the contention is that, if, in the search for the instruments of crime, other papers are taken, the same may not be given in evidence. As an illustration,-if a search warrant is issued for stolen property, and burglars' tools be discovered and seized, they are to be excluded from testimony by force of these amendments. We think they were never intended to have that effect, but are rather designed to protect against compulsory testimony from a defendant against himself in a criminal trial, and to punish wrongful invasion of the home of the citizen or the unwarranted seizure of his papers and property, and to render invalid legislation or judicial procedure having such effect. It is further urged that the law of the state of New York ( 344b) which makes the possession by persons other than a public officer of papers or documents, being the record of chances or slips in what is commonly known as [192 U.S. 585, 599] policy, or policy slips, or the possession of any paper, print, or writing commonly used in playing or promoting the game of policy, presumption of possession thereof knowingly, in violation of 344a, is a violation of the 14th Amendment to the Constitution of the United States in that it deprives a citizen of his liberty and property without due process of law. We fail to perceive any force in this argument. The policy slips are property of an unusual character, and not likely, particularly in large quantities, to be found in the possession of innocent parties. Like other gambling paraphernalia, their possession indicates their use or intended use, and may well raise some inference against their possessor, in the absence of explanation. Such is the effect of this statute. Innocent persons would have no trouble in explaining the possession of these tickets, and in any event the possession is only prima facie evidence, and the party is permitted to produce such testimony as will show the truth concerning the possession of the slips. Furthermore, it is within the established power of the state to prescribe the evidence which is to be received in the courts of its own government. Fong Yue Ting v. United States, 149 U.S. 698 -729, 37 L. ed. 905-918, 13 Sup. Ct. Rep. 1016 It is argued, lastly, that 344b is unconstitutional because the possession of the policy tickets is presumptive evidence against all except public officers, and it is urged that public officials, from the governor to notaries public, would thus be excluded from the terms of the law which apply to all nonofficial persons. This provision was evidently put into the statute for the purpose of excluding the presumption raised by possession where such tickets or slips are seized and are in the custody of officers of the law. This was the construction given to the act by the New York courts, and is the only one consistent with its purposes. The construction suggested would lead to a manifest absurdity, which has not received, and is not likely to receive, judicial sanction. We find nothing in the record before us to warrant a reversal of the conclusions reached in the New York Court of Appeals, and its judgment will be affirmed.