SUPREME COURT OF UNITED STATES Frost et al. Vs. Railroad Commission of State of California. No. 828. Argued April 21, 22, 1926. Decided June 7, 1926. Mr. Max Thelen, of San Francisco, Cal., for plaintiffs in error. [Argument of Counsel from page 584 intentionally omitted] Mr. Carl I. Wheat, of San Francisco, Cal., for defendant in error. [Argument of Counsel from pages 585-588 intentionally omitted] Mr. Justice SUTHERLAND delivered the opinion of the Court. This case involves the constitutional validity of the Auto Stage and Truck Transportation Act of California (Statutes of California 1917, p. 330, c. 213), as construed and applied to plaintiffs in error by the state Supreme Court. The specific challenge is that, as so construed and applied, it takes their property for public use without just compensation, deprives them of their property without due process of law, and denies them the equal protection of the laws, in violation of the Fourteenth Amendment to the federal Constitution. The act provides for the supervision and regulation of transportation for compensation over public highways by automobiles, auto trucks, etc., by the Railroad Commission. The term 'transportation company' is defined to mean a common carrier for compensation over any public highway between fixed termini or over a regular route. By section 3(a) no corporation or person is permitted to operate any automobile, auto truck, etc., 'for the transportation of persons or property as a common carrier for compensation on any public highway in this state between any fixed termini * * * unless a permit has first been secured as herein provided.' Permits are issued upon application by the incorporated city or town, city and county, or county within or through which the applicant intends to operate. By section 4, the Railroad Commission is empowered to supervise and regulate such transportation companies, and to fix their rates, fares, charges, classifications, rules, and regulations, and generally, to regulate them in all matters affecting their relationship with the traveling and shipping public. Section 5 requires, in addition to the permit, that the applicant must obtain from the Railroad Commission a certificate declaring that public convenience and necessity require the exercise of such right or privilege, and it provides that the commission may attach to the exercise of the rights granted such terms and conditions as in its judgment the public convenience and necessity may require. Operation under a permit without such certificate is prohibited. In 1919, the act was amended (Statutes 1919, c. 280. p. 457), so as to bring under the regulative control of the commission automotive carriers of persons or property operating under private contracts of carriage, and the term 'transportation company' was enlarged so as to include such a carrier. It was further provided that no such transportation company shall operate for compensation over the highways without first having secured from the commission a certificate of public convenience and necessity so to do. Plaintiffs in error were engaged under a single private contract in transporting, for signle private contract in transporting, for stipulated compensation, citrus fruit over the were brought before the commission charged with violating the act, for the reason that they has not secured from the commission a certificate of public convenience and necessity. The commission, while agreeing that plaintiffs in error were, in fact, private carriers, held that they were subject to the provisions of the act and directed them to suspend their operations under their contract unless and until they should secure a certificate that public convenience and necessity required the resumption or continuance thereof. The commission's order was upheld by the state Supreme Court. 240 P. 26. On behalf of plaintiffs in error the contention is that, in its application to private carriers, the act has the effect of transforming them into public carriers by legislative fiat. Upon the other side it is said that the sole purpose of the legislation 'is to impress upon such private carriers certain regulations so long as they desire to use the publicly built and owned highways as the chief situs of their business of hauling goods for compensation,' and that 'they are not, and cannot be, forced, directly or indirectly, to become common carriers.' It is unnecessary to inquire which view is correct, since the act has been authoritatively construed by the state Supreme Court. That court, while saying that the state was without power, by mere legislative fiat or even by constitutional enactment, to transmute a private carrier into a public carrier, declared that the state had the power to grant or altogether withhold from its citizens the privilege of using its public highways for the purpose of transacting private business thereon, and that therefore the Legislature might grant the right on such conditions as it saw fit to impose. In the light of this general statement of principle, it was held that the effect of the transportation act is to offer a special privilege of using the public highways to the private carrier for compensation upon condition that he shall dedicate his property to the quasi public use of public transportation; that the private carrier is not obliged to submit himself to the condition, but, if he does not, he is not entitled to the privilege of using the highways. It is very clear that the act, as thus applied, is in no real sense a regulation of the use of the public highways. It is a regulation of the business of those who are engaged in using them. Its primary purpose evidently is to protect the business of those who are common carriers in fact by controlling competitive conditions. Protection or conservation of the highways is not involved. This, in effect, is the view of the court below plainly expressed. 240 P. 26. Thus, it will be seen that, under the act as construed by the state court, whose construction is binding upon us, a private carrier may avail himself of the use of the highways only upon condition that he dedicate his property to the business of public transportation and subject himself to all the duties and burdens imposed by the act upon common carriers. In other words, the case presented is not that of a private carrier, who, in order to have the privilege of using the highways, is required merely to secure a certificate of public convenience and become subject to regulations appropriate to that kind of a carrier, but it is that of a private carrier, who, in order to enjoy the use of the highways, must submit to the condition of becoming a common carrier and of being regulated as such by the Railroad Commission. The certificate of public convenience, required by section 5, is exacted of a common carrier, and is purely incidental to that status. The requirement does not apply to a private carrier qua private carrier, but to him only in his imposed statutory character of common carrier. Apart from that signification, so far as he is concerned, it does not exist. That, consistently with the due process clause of the Fourteenth Amendment, a private carrier cannot be converted against his will into a common carrier by mere legislative command, is a rule not open to doubt, and is not brought into question here. It was expressly so decided in Michigan Commission v. Duke, [1925] USSC 25; 266 U. S. 570, 577,578, 45 v. Duke[1925] USSC 25; , 266 U. S. 570, 577, 578, 45 also, Hissem v. Guran, 112 Ohio St. 59, 146 N. E. 808; State v. Nelson, 65 Utah, 457, 462, 238 P. 237. The naked question which we have to determine, therefore, is whether the state may bring about the same result by imposing the unconstitutional requirement as a condition precedent to the enjoyment of a privilege, which, without so deciding, we shall assume to be within the power of the state altogether to withhold if it sees fit to do so. Upon the answer to this question, the constitutionality of the statute now under review will depend. There is involved in the inquiry not a single power, but two distinct powers. One of these, the power to prohibit the use of the public highways in proper cases, the state possesses; and the other, the power to compel a private carrier to assume against his will the duties and burdens of a common carrier, the state does not possess. It is clear that any attempt to exert the latter, separately and substantively, must fall before the partamount authority of the Constitution. May it stand in the conditional form in which it is here made? If so, constitutional guaranties, so carefully safeguarded against direct assault, are open to destruction by the indirect, but no less effective, process of requiring a surrender, which, though in form voluntary, in fact lacks none of the elements of compulsion. Having regard to form alone, the act here is an offer to the private carrier of a privilege, which the state may grant or deny, upon a condition which the carrier is free to accept or reject. In reality, the carrier is given no choice, except a choice between the rock and the whirlpool- an option to forego a privilege which may be vital to his livelihood or submit to a requirement which may constitute an intolerable burden. It would be a palpable incongruity to strike down an act of state legislation which, by words of express divestment, seeks to strip the citizen of rights guaranteed by the federal Constitution, but to uphold an act by which the same result is accomplished under the guise of a surrender of a right in exchange for a valuable privilege which the state threatens otherwise to withhold. It is not necessary to challenge the proposition that, as a general rule, the state, having power to deny a privilege altogether, may grant it upon such conditions as it sees fit to impose. But the power of the state in that respect is not unlimited, and one of the limitations is that it may not impose conditions which require the relinquishment of constitutional rights. If the state may compel the surrender of one constitutional right as a condition of its favor, it may, in like manner, compel a surrender of all. It is inconceivable that guaranties embedded in the Constitution of the United States may thus be manipulated out of existence. The prior decisions of this court amply justify this conclusion. In Paul v. Virginia, [1868] USSC 79; 8 Wall. 168, 181[1868] USSC 79; , 19 L. Ed. 357, the rule was stated to be that the state, having the power to exclude foreign corporations from its limits, may admit them upon such terms and conditions as the state may think proper to impose. But in Insurance Co. v. Morse, [1874] USSC 82; 20 Wall. 445, 456[1874] USSC 82; , 22 L. Ed. 365, it was said that this sweeping language must be understood with reference to the facts of that case; and that it could not be extended to include conditions repugnant to the Constitution and laws of the United States. In Barron v. Burnside, [1887] USSC 129; 121 U. S. 186, 197[1887] USSC 129; , 7 S. Ct. 931, 30 L. Ed. 915, this limitation was expressly reaffirmed. Mr. Justice Blatchford, speaking for the court, said (page 200 (7 S. Ct. 936)): 'The question as to the right of a state to impose upon a corporation engaged in interstate commerce the duty of obtaining a permit from the state, as a condition of its right to carry on such commerce, is a question which it is not necessary to decide in this case. In all the cases in which this court has considered the subject of the granting by a state to a foreign corporation of its consent to the transaction of business in the state, it has uniformly asserted that no conditions can be imposed by the state which are repugnant to the Constitution and laws of the United States. La Fayette Ins. Co. v. French, 18 How. 404, 407 [1855] USSC 49; (15 L. Ed. 451); Ducat v. Chicago, [1870] USSC 35; 10 Wall. 410, 415 [1870] USSC 35; (19 L. Ed. 972); Insurance Co. v. Morse, [1874] USSC 82; 20 Wall. 445, 456 [1874] USSC 82; (22 L. Ed. 365); St. Clair v. Cox, [1882] USSC 76; 106 U. S. 350, 356 [1882] USSC 76; (1 S. Ct. 354, 27 L. Ed. 222); Phila. Fire Ass'n v. New York, [1886] USSC 220; 119 U. S. 110, 120 [1886] USSC 220; (7 S. Ct. 108, 30 L. Ed. 342).' In Southern Pacific Co. V. Denton, [1892] USSC 218; 146 U. S. 202, 207[1892] USSC 218; , 13 S. Ct. 44, 36 L. Ed. 942, there was under consideration a Texas statute requiring a foreign corporation desiring to do business in the state to agree that it would not remove any suit from a court of the state into the Circuit Court of the United States. This court held the statute invalid, saying: 'But that statute, requiring the corporation, as a condition precedent to obtaining a permit to do business within the state, to surrender a right and privilege secured to it by the Constitution and laws of the United States, was unconstitutional and void, and could give no validity or effect to any agreement or action of the Corporation in obedience to its provisions.' After the Denton Case came Security Mutual Life Ins. Co. v. Prewitt, [1906] USSC 104; 202 U. S. 246, 26 S. Ct. 619, 50 L. Ed. 1013, 6 Ann. Cas. 317. That decision purported to follow the case of Doyle v. Continental Ins. Co., [1876] USSC 73; 94 U. S. 535, 24 L. Ed. 148, and to differentiate Barron v. Burnside, supra, and it was thought to have materially modified the rule laid down in the Morse, Burnside, and Denton Cases. But, however this may be, both the Prewitt and Doyle Cases have been quite recently overruled, and the views of the minority therein expressed declared to be now the law of this court. Terral v. Burke Constr. Co., [1922] USSC 39; 257 U. S. 529, 533[1922] USSC 39; , 42 S. Ct. 188, 66 L. Ed. 352, 21 A. L. R. 186. In the light of this declaration, these dissenting views become pertinent and controlling. In the Doyle Case, Mr. Justice Bradley, speaking for the minority, said (pages 543, 544): 'Though a state may have the power, if it sees fit to subject its citizens to the inconvenience, of prohibiting all foreign corporations from transacting business within its jurisdiction, it has no power to impose unconstitutional conditions upon their doing so. Total prohibition may produce suffering, and may manifest a spirit of unfriendliness towards sister states; but prohibition, except upon conditions derogatory to the jurisdiction and sovereignty of the United States, is mischievous, and productive of hostility and disloyalty to the general government. If a state is unwise enough to legislate the one, it has no constitutional power to legislate the other. * * * 'The whole thing, however free from intentional disloyalty, is derogatory to that mutual comity and respect which ought to prevail between the state and general governments, and ought to meet the condemnation of the courts whenever brought within their proper cognizance.' In the Prewitt Case, Mr. Justice Day, dissenting, said (pages 267-269 [1906] USSC 105; (26 S. Ct. 628)): 'In the opinion of the court in this case the doctrine that a corporation cannot be permitted to be deprived of its right to do business because of the assertion of a federal right is said not to be denied, because the right of a foreign corporation to do business in a state is not secured or guaranteed by the federal Constitution. Conceding the soundness of this general proposition, it by no means follows that a foreign corporation may be excluded solely because it exercises a right secured by the federal Constitution. For, conceding the right of a state to exclude foreign corporations, we must no overlook the limitation upon that right, now equally well settled in the jurisprudence of this court, that the right to do business cannot be made to depend upon the surrender of a right created and guaranteed by the federal Constitution. If this were otherwise, the state would be permitted to destroy a right created and protected by the federal Constitution under the guise of exercising a privilege belonging to the state, and as we have pointed out, the state might thus deprive business within its borders, except upon the condition that it strip itself of the protection given it by the federal Constitution. * * 'While we concede the right of a state to exclude foreign corporations from doing business within its borders for reasons not destructive of federal rights, we deny that the right can be made to depend upon the surrender of the protection of the federal Constitution, which secures to alien citizens the right to resort to the courts of the United States. 'In the cases decided in this court subsequently to Barron v. Burnside, while the general proposition is affirmed that a state may prescribe conditions upon which a foreign corporation may do business within its borders, in no one of them is it asserted that the state may exclude or expel such corporations because they insist upon the exercise of a right created by the federal Constitution. On the contrary, this court has repeatedly said that such right of exclusion was qualified by the superior right of all citizens to enjoy the protection of the federal Constitution.' In Western Union Tel. Co. v. Kansas, [1910] USSC 17; 216 U. S. 1, 34-48[1910] USSC 17; , 30 S. Ct. 190, 54 L. Ed. 355, upon a full review of the prior decisions, the principles set forth in the foregoing quotations was again reaffirmed. That case involved the validity of a Kansas statute which provided that a corporation of another state, though engaged in interstate business, must, as a condition of doing local business, pay to the state certain graduated percentages of its capital stock. It was held that this requirement operated as a burden on the interstate business of the company, in violation of the commerce clause of the Constitution, as well as a tax on its property beyond the limits of the state, in violation of the due process of law clause; that thus it was violative of the constitutional rights of the company; and that the right of the company to continue to do business in Kansas was not and could not be affected by the condition. The general principle was again announced in the following words (pages 47, 48 (30 S. Ct. 206)): 'The right of the telegraph company to continue the transaction of local business in Kansas could not be made to depend upon its submission to a condition prescribed by that state, which was hostile both to the letter and spirit of the Constitution. The company was not bound, under any circumstances, to surrender its constitutional exemption from state taxation, direct or indirect, in respect of its interstate business and its property outside of the state, any more than it would have been bound to surrender any other right secured by the national Constitution.' Since that decision, the same principle has been reiterated many times and never departed from. Pullman Co. v. Kansas, [1910] USSC 25; 216 U. S. 56, 63[1910] USSC 25; , 30 S. Ct. 232, 54 L. Ed. 378; International Text-Book Co. v. Pigg, [1910] USSC 96; 217 U. S. 91, 30 S. Ct. 481, 54 L. Ed. 678, 27 L. R. A. (N. S.) 493, 18 Ann. Cas. 1103; Herndon v. Chi., R. I. & Pac. Ry., [1910] USSC 147; 218 U. S. 135, 158[1910] USSC 147; , 30 S. Ct. 633, 54 L. Ed. 970; Harrison v. St. L. & San Francisco R. R., [1914] USSC 56; 232 U. S. 318, 332[1914] USSC 56; , 34 S. Ct. 333, 58 L. Ed. 621, L. R. A. 1917F, 1187; Looney v. Crane Co., [1916] USSC 141; 245 U. S. 178, 187[1916] USSC 141; , 38 S. Ct. 85, 62 L. Ed. 230; International Paper Co. v. Massachusetts, [1918] USSC 157; 246 U. S. 135, 142, 143[1918] USSC 157; , 38 S. Ct. 292, 62 L. Ed. 624, Ann. Cas. 1918C, 617; Western Union Tel. Co. v. Foster, [1918] USSC 126; 247 U. S. 105, 114[1918] USSC 126; , 38 S. Ct. 438, 62 L. Ed. 1006, 1 A. L. R. 1278; Public Utility Commrs. v. Ynchausti & Co., [1920] USSC 28; 251 U. S. 401, 404[1920] USSC 28; , 40 S. Ct. 277, 64 L. Ed. 327; Terrall v. Burke Constr. Co., supra; Burnes Nat. Bank v. Duncan, [1924] USSC 97; 265 U. S. 17, 24[1924] USSC 97; , 44 S. Ct. 427, 68 L. Ed. 881; Fidelity & Deposit Co. of Maryland v. Tafoya et al.[1926] USSC 68; , 270 U. S. 426, 46 S. Ct. 331, 70 L. Ed. 664 (decided March 15, 1926). And the principle, that a state is without power to impose an unconstitutional requirement as a condition for granting a privilege, is broader than the applications thus far made of it. In Western Union Tel. Co. v. Foster, supra, two telegraph companies were engaged in transmitting the quotations of the New York Stock Exchange among the states. This was held to be interstate commerce, and an order of the public Service commission of Massachusetts, requiring the companies to remove a discrimination, was held to infringe their constitutional rights. One of the grounds upon which the order was defended was that it rested upon the power of the state over the streets which it was necessary for the telegraph to cross. That contention was answered broadly (page 114 (38 S. Ct. 439)): 'But, if we assume that the plaintiffs in error under their present charters could be excluded from the streets, the consequence would not follow. Acts generally lawful may become unlawful when done to accomplish an unlawful end (United States v. Reading Co., [1912] USSC 217; 226 U. S. 324, 357[1912] USSC 217; , 33 S. Ct. 90, 57 L. Ed. 243), and a constitutional power cannot be used by way of condition to attain an unconstitutional result (Western Union Telegraph Co. v. Kansas, [1910] USSC 17; 216 U. S. 1, 30 S. Ct. 190, 54 L. Ed. 355; Pullman Co. v. Kansas, [1910] USSC 25; 216 U. S. 56, 30 S. Ct. 232, 54 L. Ed. 378; Sioux Remedy Co. v. Cope, [1914] USSC 258; 235 U. S. 197, 203[1914] USSC 258; , 35 S. Ct. 57, 59 L. Ed. 193. The regulation in question is quite as great an interference as a tax of the kind that repeated decisions have held void. It cannot be justified 'under that somewhat ambiguous term of police powers." And, in almost the last expression of this court upon the subject, Burnes Nat. Bank v. Duncan, supra, the rule is none the less broadly but more succinctly stated to be (page 24 (44 S. Ct. 428)): 'The states cannot use their most characteristic powers to reach unconstitutional results. Western Union Telegraph Co. v. Kansas, [1910] USSC 17; 216 U. S. 1 (30 S. Ct. 190, 54 L. Ed. 355); Pullman Co. v. Kansas, [1910] USSC 25; 216 U. S. 56 (30 S. Ct. 232, 54 L. Ed. 378); Western Union Telegraph Co. v. Foster, [1918] USSC 126; 247 U. S. 105, 114 [1918] USSC 126; (38 S. Ct. 438, 62 L. Ed. 1006, 1 A. L. R. 1278).' We hold that the act under review, as applied by the court below, violates the rights of plaintiffs in error as guaranteed by the due process clause of the Fourteenth Amendment, and that the privilege of using the public highways of California in the performance of their contract is not and cannot be affected by the unconstitutional condition imposed. Western Union Tel. Co. v. Kansas, supra page 48 [1910] USSC 17; (30 S. Ct. 190). The court below seemed to think that, if the state may not subject the plaintiffs in error to the provisions of the act in respect of common carriers, it will be within the power of any carrier, by the simple device of making private contracts to an unlimited number to secure all the privileges afforded common carriers without assuming any of their duties or obligations. It is enough to say that no such case is presented here, and we are not to be understood as challenging the power of the state, or of the Railroad Commission under the present statute, whenever it shall appear that a carrier, posing as a private carrier, is in substance and reality a common carrier, to so declare and regulate his or its operations accordingly. Judgment reversed. Mr. Justice HOLMES (dissenting). The question is whether a state may require all corporations or persons, with immaterial exceptions, who operate automobiles, etc., for the transportation of persons or property over a regular route and between fixed termini on the public highways of the State, for compensation, to obtain a certificate from the Railroad Commission that public necessity and convenience require such operation. A fee has to be paid for this certificate and transportation companies are made subject to the power of the railroad commission to regulate their rates, accounts and service. The provisions on this last point are immaterial here, as the case arises upon an order of the commission under section 5 that the plaintiffs in error desist from transportation of property as above unless and until they obtain the certificate required, and by the terms of the statute every section and claim in it is independent of the validity of all the rest. Section 10. Whatever the Supreme Court of California may have intimated, the only point that is decided, because that was the only question before it, was that the order of the commission should stand. This portion of the act is to be considered with reference to the reasons that may have induced the Legislature to pass it, for if a warrant can be found in such reasons they must be presumed to have been the ground. I agree, of course, with the cases cited by my brother SUTHERLAND, to which may be added American Bank & Trust Co. v. Federal Reserve Bank, [1921] USSC 115; 256 U. S. 350, 358[1921] USSC 115; , 41 S. Ct. 499, 65 L. Ed. 983, that even generally lawful acts or conditions may become unlawful when done or imposed to accomplish an unlawful end. But that is only the converse of the proposition that acts in other circumstances unlawful may be justified by the purpose for which they are done. This applies to acts of the Legislature as well as to the doings of private parties. The only valuable significance of the much abused phrase police power is this power of the State to limit what otherwise would be rights having a pecuniary value, when a predominant public interest requires the restraint. The power of the State is limited in its turn by the constitutional guaranties of private rights, and it often is a delicate matter to decide which interest preponderates and how far the State may go without making compensation. The line cannot be drawn by generalities, but successive points in it must be fixed by weighing the particular facts. Extreme cases on the one side and on the other are Edgar A. Levy Leasing Co. v. Siegel, [1922] USSC 53; 258 U. S. 242, 42 S. Ct. 289, 66 L. Ed. 595, and Pennsylvania Coal Co. v. Mahon, [1922] USSC 193; 260 U. S. 393, 43 S. Ct. 158, 67 L. Ed. 322, 28 A. L. R. 1321. The point before us seems to me well within the legislative power. We all know what serious problems the automobile has introduced. The difficulties of keeping the streets reasonably clear for travel and for traffic are very great. If a State speaking through its Legislature should think that, in order to make its highways most useful, the business traffic upon them must be controlled, I suppose that no one would doubt that it constitutionally could, as, I presume, most States or cities do, exercise some such control. The only question is how far it can go. I see nothing to prevent its going to the point of requiring a license and bringing the whole business under the control of a railroad commission so far as to determine the number, character and conduct of transportation companies and so to prevent the streets from being made useless and dangerous by the number and lawlessness of those who seek to use them. I see nothing in this act that would require private carriers to become common carriers, but if there were such a requirement, it, like the provisions concerning rates and accounts, would not be before us now, since, as I have said, the statute makes every section independent and declares that if valid it shall stand even if all the others fall. As to what is before us, I see no great difference between requiring a certificate and requiring a bond as in Packard v. Banton, [1924] USSC 38; 264 U. S. 140, 44 S. Ct. 257, 68 L. Ed. 596, and although, as I have said, I do not get much help from general propositions in a case of this sort, I cannot forbear quoting what seems to me applicable here. Distinguishing between activities that may be engaged in as a matter of right and those like the use of the streets that are carried on by government permission, it is said: 'In the latter case the power to exclude altogether generally includes the lesser power to condition and my justify a degree of regulation not admissible in the former.' 264 U. S. 145 (44 S. Ct. 259). I think that the judgment should be affirmed. Mr. Justice BRANDEIS concurs in this opinion. The separate opinion of Mr. Justice McREYNOLDS. Our primary concern is with the decree below-not with the reasons there advanced to support it. I suppose, if that court had simply approved the action of the Railroad Commission and had said nothing more, there would be little, if any, difficulty here in finding adequate ground for affirmance. The questions involved relate solely to matters of intrastate commerce. No complication arises by reason of the power of Congress to regulate interstate commerce. Having built and paid for the roads, California certainly has the general power of control. Plaintiffs in error are without constitutional right to appropriate highways to their own business as carriers for hire. And if, in so many words, the Legislature had said that no intrastate carriers for hire except public ones shall be permitted to operate over the state roads it would have violated no federal law. So far as the rights of plaintiffs in error are affected, nothing more serious than that has been done. The states are now struggling with new and enormously difficult problems incident to the growth of automotive traffic, and we should carefully refrain from interference unless and until there is some real, direct and material infraction of rights guaranteed by the federal Constitution. I think the decree of the court below should be affirmed.