SUPREME COURT OF UNITED STATES J. E. Eubank Vs. City of Richmond. 02.12.1912 Mr. S. S. P. Patteson for plaintiff in error. Mr. H. R. Pollard for defendant in error. [Argument of Counsel from pages 138-140 intentionally omitted] Mr. Justice McKenna delivered the opinion of the court: In error to review a judgment of the hustings court of the city of Richmond, affirming firming a judgment of the police court of the city, imposing a fine of $25 on plaintiff in error for alleged violation of an ordinance of the city fixing a building line. The judgment was affirmed by the supreme court of the state. 110 Va. 749, 67 S. E. 376, 19 Ann. Cas. 186. Plaintiff in error attacks the validity of the ordinance and the statute under which it was enacted on the ground that they infringe the Constitution of the United States, in that they deprive plaintiff in error of his property without due process of law, and deny him the equal protection of the laws. The statute authorized the councils of cities and towns, among other things, 'to make regulations concerning the building of houses in the city or town, and in their discretion, . . . in particular districts or along particular streets, to prescribe and establish building lines, or to require property owners in certain localities or districts to leave a certain percentage of lots free from buildings and to regulate the height of buildings.' Acts of 1908, p. 623, 4. By virtue of this act the city council passed the following ordinance: 'That whenever the owners of two thirds of property abutting on any street shall, in writing, request the committee on streets to establish a building line on the side of the square on which their property fronts, the said committee shall establish such line so that the same shall not be less than 5 feet nor more than 30 feet from the street line. . . . And no permit for the erection of any building upon such front of the square upon which such building line is so established shall be issued except for the construction of houses within the limits of such line.' A fine of not less than $25 nor more than $500 is prescribed for a violation of the ordinance. The facts are as follows: Plaintiff in error is the owner of a lot 33 feet wide on the south side of Grace street, between Twenty-eight and Twenty-ninth streets. He applied for and received a permit on the 19th of December, 1908, to build a detached brick building to be used for a dwelling, according to certain plans and specifications which had been approved by the building inspector, dimensions of the building to be 26x59x28 feet high. On the 9th of January, 1909, the street committee being in session, two thirds of the property owners on the side of the square where plaintiff in error's lot is situated, petitioned for the establishment of a building line, and in accordance with the petition a resolution was passed establishing a building line on the line of a majority of the houses then erected, and the building inspector ordered to be notified. This was done, and plaintiff in error given notice that the line established was 'about fourteen (14) feet from the true line of the street, and on a line with the majority of the houses.' He was notified further that all portions of his house, 'including Octagon bay, must be set back to conform to' that line. Plaintiff in error appealed to the board of public safety, which sustained the building inspector. At the time the ordinance was passed, the had been assembled, but no actual construction jhad been assembled, but no actual construction work had been done. The building conformed to the line, with the exception of the octagon bay window referred to above, which projected about 3 feet over the line. The supreme court of the state sustained the statute, saying that it was neither 'unreasonable nor unusual,' and that the court was 'justified in concluding that it was passed by the legislature in good faith and in the interest of the health, safety, comfort, or convenience of the public, and for the benefit of the property owners generally who are affected by its provisions; and that the enactment tends to accomplish all, or, at least, some, of these objects.' The court further said that the validity of such legislation is generally recognized and upheld as an exercise of the police power. Whether it is a valid exercise of the police power is a question in the case, and that power we have defined, as far as it is capable of being defined by general words, a number of times. It is not susceptible of circumstantial precision. It extends, we have said, not only to regulations which promote the public health, morals, and safety, but to those which promote the public convenience or the general prosperity. Chicago, B. & Q. R. Co. v. Illinois, [1906] USSC 49; 200 U. S. 561, 50 L. ed. 596[1906] USSC 49; , 26 Sup. Ct. Rep. 341, 4 Ann. Cas. 1175. And further, 'It is the most essential of powers, at times the most insistent, and always one of the least limitable of the powers of government.' District of Columbia v. Brooke, [1909] USSC 125; 214 U. S. 138, 149, 53 L. ed. 941, 945[1909] USSC 125; , 29 Sup. Ct. Rep. 560. But necessarily it has its limits and must stop when it encounters the prohibitions of the Constitution. A clash will not, however, be lightly inferred. Governmental power must be flexible and adaptive. Exigencies arise, or even conditions less peremptory, which may call for or suggest legislation, and it may be a struggle in judgment to decide whether it must yield to the higher considerations expressed and determined by the provisions of the Constitution. Noble State Bank v. Haskell, [1911] USSC 10; 219 U. S. 104, 55 L. ed. 112[1911] USSC 10; , 32 L.R.A.(N.S.) 1062, 31 Sup. Ct. Rep. 186, Ann. Cas. 1912A, 487. The point where particular interests or principles balance 'cannot be determined by any general formula in advance.' Hudson County Water Co. v. McCarter, [1908] USSC 87; 209 U. S. 349, 355, 52 L. ed. 828, 831[1908] USSC 87; , 28 Sup. Ct. Rep. 529, 14 Ann. Cas. 560. But in all the cases there is the constant admonition, both in their rule and examples, that when a statute is assailed as offending against the higher guaranties of the Constitution, it must clearly do so to justify the courts in declaring it invalid. This condition is urged by defendant in error, and attentive to it we approach the consideration of the ordinance. It leaves no discretion in the committee on streets as to whether the street line shall or shall not be established in a given case. The action of the committee is determined by two thirds of the property owners. In other words, part of the property owners fronting on the block determine the extent of use that other owners shall make of their lots, and against the restriction they are impotent. This we emphasize. One set of owners determines not only the extent of use, but the kind of use which another set of owners may make of their property. In what way is the public safety, convenience, or welfare served by conferring such power? The statute and ordinance, while conferring the power on some property holders to virtually control and dispose of the property rights of others, creates no standard by which the power thus given is to be exercised; in other words, the property holders who desire and have the authority to establish the line may do so solely for their own interest, or even capriciously. Taste (for even so arbitrary a think as taste may control) or judgment may vary in localities, indeed, in the same locality. There may be one taste or judgment of comfort or convenience on one side of a street and a different one on the other. There may be diversity in other blocks; and, viewing them in succession, their building lines may be continuous or staggering (to adopt a word of the mechanical arts) as the interests of certain of the property owners may prompt against the interests of others. The only discretion, we have seen, which exists in the street committee or in the committee of public safety, is in the location of the line, between 5 and 30 feet. It is hard to understand how public comfort or convenience, much less public health, can be promoted by a line which may be so variously disposed. We are testing the ordinance by its extreme possibilities to show how in its tendency and instances it enables the convenience or purpose of one set of property owners to control the property right of others, and property determined, as the case may be, for business or residence,even, it may be, the kind of business or character of residence. One person having a two-thirds ownership of a block may have that power against a number having a less collective ownership. If it be said that in the instant case there is no such condition presented, we answer that there is control of the property of plaintiff in error by other owners of property, exercised under the ordinance. This, as we have said, is the vice of the ordinance, and makes it, we think, an unreasonable exercise of the police power. The case requires no further comment. We need not consider the power of a city to establish a building line or regulate the structure or height of buildings. The cases which are cited are not apposite to the present case. The ordinances or statutes which were passed on had more general foundation and a more general purpose, whether exercises of the police power or that of eminent domain. Nor need we consider the cases which distinguish between the esthetic and the material effect of regulations the consideration of which occupies some space in the argument and in the reasoning of the cases. Judgment reversed and case remanded for further proceedings not inconsistent with this opinion.