SUPREME COURT OF UNITED STATES McGRAIN, Deputy Sergent at Arms of the United States Senate, Vs. Daugherty. No. 28. Argued Dec. 5, 1924. Decided Jan. 17, 1927. [Syllabus from pages 135-137 intentionally omitted] The Attorney General and Mr. George W. Wickersham, of New York City, for appellant. [Argument of Counsel from pages 137-144 intentionally omitted] Messrs. Arthur I. Vorys, of Columbus, Ohio, and John P. Phillips, of Chillicothe, Ohio, for appellee. [Argument of Counsel from pages 144-150 intentionally omitted] Mr. Justice VAN DEVANTER delivered the opinion of the Court. This is an appeal from the final order in a proceeding in habeas corpus discharging a recusant witness held in custody under process of attachment issued from the United States Senate in the course of an investigation which it was making of the administration of the Department of Justice. A full statement of the case is necessary. The Department of Justice is one of the great executive departments established by congressional enactment, and has charge, among other things, of the initiation and prosecution of all suits, civil and criminal, which may be brought in the right and name of the United States to compel obedience or punish disobedience to its laws, to recover property obtained from it by unlawful or fraudulent means, or to safeguard its rights in other respects, and also of the assertion and protection of its interests, when it or its officers are sued by others. The Attorney General is the head of the department, and its functions are all to be exercised under his supervision and direction.1 Harry M. Daugherty became the Attorney General March 5, 1921, and held that office until March 28, 1924, when he resigned. Late in that period various charges of misfeasance and nonfeasance in the Department of Justice after he became its supervising head were brought to the attention of the Senate by individual senators and made the basis of an insistent demand that the department be investigated to the end that the practices and deficiencies which, according to the charges, were operating to prevent or impair its right administration might be definitely ascertained and that appropriate and effective measures might be taken to remedy or eliminate the evil. The Senate regarded the charges as grave and requiring legislative attention and action. Accordingly it formulated, passed, and invited the House of Representatives to pass (and that body did pass) two measures taking important litigation then in immediate contemplation out of the control of the Department of Justice and placing the same in charge of special counsel to be appointed by the President,2 and also adopted a resolution authorizing and directing a select committee of five senators-- 'to investigate circumstances and facts, and report the same to the Senate, concerning the alleged failure of Harry M. Daugherty, Attorney General of the United States, to prosecute properly violators of the Sherman Anti-Trust Act and the Clayton Act against monopolies and unlawful restraint of trade; the alleged neglect and failure of the said Harry M. Daugherty, Attorney General of the United States, to arrest and prosecute Albert B. Fall, Harry F. Sinclair, E. L. Doheny, C. R. Forbes, and their co-conspirators in defrauding the government, as well as the alleged neglect and failure of the said Attorney General to arrest and prosecute many others for violations of federal statutes, and his alleged failure to prosecute properly, efficiently, and promptly, and to defend, all manner of civil and criminal actions wherein the government of the United States is interested as a party plaintiff or defendant. And said committee is further directed to inquire into, investigate and report to the Senate the activities of the said Harry M. Daugherty, Attorney General, and any of his assistants in the Department of Justice which would in any manner tend to impair their efficiency or influence as representatives of the government of the United States.' The resolution also authorized the committee to send for books and papers, to subpoena witnesses, to administer oaths, and to sit at such times and places as it might deem advisable.3 In the course of the investigation the committee issued and caused to be duly served on Mally S. Daugherty-who was a brother of Harry M. Daugherty and president of the Midland National Bank of Washington Court House, Ohio-a subpoena commanding him to appear before the committee for the purpose of giving testimony bearing on the subject under investigation, and to bring with him the 'deposit ledgers of the Midland National Bank since November 1, 1920; also note files and transcript of owners of every safety vault; also records of income drafts; also records of any individual account or accounts showing withdrawals of amounts of $25,000 or over during above period.' The witness failed to appear. A little later in the course of the investigation the committee issued and caused to be duly served on the same witness another subpoena, commanding him to appear before it for the purpose of giving testimony relating to the subject under consideration; nothing being said in this subpoena about bringing records, books, or papers. The witness again failed to appear, and no excuse was offered by him for either failure. The committee then made a report to the Senate stating that the subpoenas had been issued, that according to the officer's returns-copies of which accompanied the report-the witness was personally served, and that he had failed and refused to appear.4 After a reading of the report, the Senate adopted a resolution5 following these facts and proceedings as follows: 'Whereas, the appearance and testimony of the said M. S. Daugherty is material and necessary in order that the committee may properly execute the functions imposed upon it and may obtain information necessary as a basis for such legislative and other action as the Senate may deem necessary and proper: Therefore be it 'Resolved, that the president of the Senate pro tempore issue his warrant commanding the sergeant at arms or his deputy to take into custody the body of the said M. S. Daugherty wherever found, and to bring the said M. S. Daugherty before the bar of the Senate, then and there to answer such questions pertinent to the matter under inquiry as the Senate may order the President of the Senate pro tempore to propound, and to keep the said M. S. Daugherty in custody to await the further order of the Senate.' It will be observed from the terms of the resolution that the warrant was to be issued in furtherance of the effort be obtain the personal testimony of the witness, and, like the second subpoena, was not intended to exact from him the production of the various records, books, and papers named in the first subpoena. The warrant was issued agreeably to the resolution and was addressed simply to the sergeant at arms. That officer, on receiving the warrant, indorsed thereon a direction that it be executed by John J. McGrain, already his deputy, and delivered it to him for execution. The deputy, proceeding under the warrant, took the witness into custody at Cincinnati, Ohio, with the purpose of bringing him before the bar of the Senate as commanded, whereupon the witness petitioned the federal District Court in Cincinnati for a writ of habeas corpus. The writ was granted and the deputy made due return, setting forth the warrant and the cause of the detention. After a hearing the court held the attachment and detention unlawful and discharged the witness, the decision being put on the ground that the Senate, in directing the investigation and in ordering the attachment, exceeded its powers under the Constitution. 299 F. 620. The deputy prayed and was allowed a direct appeal to this court under section 238 of the Judicial Code (Comp. St. § 1215) as then existing. We have given the case earnest and prolonged consideration because the principal questions involved are of unusual importance and delicacy. They are (a) whether the Senate-or the House of Representatives, both being on the same plane in this regard-has power, through its own process, to compel a private individual to appear before it or one of its committees and give testimony needed to enable it efficiently to exercise a legislative function belonging to it under the Constitution; and (b) whether it sufficiently appears that the process was being employed in this instance to obtain testimony for that purpose. Other questions are presented, which in regular course should be taken up first. The witness challenges the authority of the deputy to execute the warrant on two grounds-that there was no provision of law for a deputy, and that, even if there were such a provision, a deputy could not execute the warrant because it was addressed simply to the sergeant at arms. We are of opinion that neither ground is tenable. The Senate adopted in 1889 and has retained ever since a standing order declaring that the sergeant at arms may appoint deputies 'to serve process or perform other duties' in his stead, that they shall be 'officers of the Senate,' and that acts done and returns made by them 'shall have like effect and be of the same validity as if performed or made by the sergeant at arms in person.'6 In actual practice the Senate has given full effect to the order, and Congress has sanctioned the practice under it by recognizing the deputies-sometimes called assistants-as officers of the Senate, by fixing their compensation, and by making appropriations to pay them.7 Thus there was ample provision of law for a deputy. The fact that the warrant was addressed simply to the sergeant at arms is not of special significance. His authority was not to be tesed by the warrant alone. Other criteria were to be considered. The standing order and the resolution under which the warrant was issued plainly contemplated that he was to be free to execute the warrant in person or to direct a deputy to execute it. They expressed the intention of the Senate, and the words of the warrant were to be taken, as they well could be, in a sense which would give effect to that intention. Thus understood, the warrant admissibly could be executed by a deputy, if the sergeant at arms so directed, which he did. The case of Sanborn v. Carleton, 15 Gray (Mass.) 339, on which the witness relies, related to a warrant issued to the sergeant at arms in 1860, which he deputed another to execute. At that time there was no standing rule or statute permitting him to act through a deputy, nor was there anything in the resolution under which the warrant was issued indicative of a purpose to permit him to do so. All that was decided was that, in the absence of a permissive provision, in the warrant or elsewhere, he could not commit its execution to another. The provision which was absent in that case and deemed essential is present in this. The witness points to the provision in the Fourth Amendment to the Constitution declaring 'no warrants shall issue, but upon probable cause, supported by oath or affirmation,' and contends that the warrant was void because the report of the committee on which it was based was unsworn. We think the contention overlooks the relation of the committee to the Senate and to the matters reported, and puts aside the accepted interpretation of the constitutional provision. The committee was a part of the Senate, and its members were acting under their oath of office as senators. The matters reported pertained to their proceedings and were within their own knowledge. They had issued the subpoenas, had received and examined the officer's returns thereon (copies of which accompanied the report), and knew the witness had not obeyed either subpoena, or offered any excuse for his failure to do so. The constitutional provision was not intended to establish a new principle, but to affirm and preserve a cherished rule of the common law, designed to prevent the issue of groundless warrants. In legislative practice, committee reports are regarded as made under the sanction of the oath of office of its members, and where the matters reported are within the committee's knowledge and constitute probable cause for an attachment, such reports are acted on and given effect, without requiring that they be supported by further oath or affirmation. This is not a new practice, but one which has come down from an early period. It was well recognized before the constitutional provision was adopted, has been followed ever since, and appears never to have been challenged until now. Thus it amounts to a practical interpretation, long continued, of both the original common-law rule and the affirming constitutional provision, and should be given effect accordingly.8 The principle underlying the legislative practice has also been recognized and applied in judicial proceedings. This is illustrated by the settled rulings that courts, in dealing with contempts committed in their presence, may order commitments without other proof than their own knowledge of the occurrence,9 and that they may issue attachments, based on their own knowledge of the default, where intended witnesses or jurors fail to appear in obedience to process shown by the officer's return to have been duly served.10 A further illustration is found in the rulings that grand jurors, acting under the sanction of their oath as such, may find and return indictments based solely on their own knowledge of the particular offenses, and that warrants may be issued on such indictments without further oath or affirmation,11 and still another is found in the practice which recognizes that, where grand jurors, under their oath as such, report to the court that a witness brought before them has refused to testify, the court may act on that report, although otherwise unsworn, and order the witness brought before it by attachment.12 We think the legislative practice, fortified as it is by the judicial practice, shows that the report of the committee-which was based on the committee's own knowledge and made under the sanction of the oath of office of its members-was sufficiently supported by oath to satisfy the constitutional requirement. The witness also points to the provision in the warrant, and in the resolution under which it was issued, requiring that he be 'brought before the bar of the Senate, then and there' to give testimony 'pertinent to the subject under inquiry,' and contends that an essential prerequisite to such an attachment was wanting, because he neither had been subpoenaed to appear and testify before the Senate nor had refused to do so. The argument in support of the contention proceeds on the assumption that the warrant of attachment 'is to be treated precisely the same as if no subpoena had been issued by the committee, and the same as if the witness had not refused to testify before the committee.' In our opinion the contention and the assumption are both untenable. The committee was acting for the Senate and under its authorization, and therefore the subpoenas which the committee issued and the witness refused to obey are to be treated as if issued by the Senate. The warrant was issued as an auxiliary process to compel him to give the testimony sought by the subpoenas; and its nature in this respect is not affected by the direction that his testimony be given at the bar of the Senate, instead of before the committee. If the Senate deemed it proper, in view of his contumacy, to give that direction, it was at liberty to do so. The witness sets up an interlocutory injunction granted by a state court at Washington Court House. Ohio, in a suit brought by the Midland National Bank against two members of the investigating committee, and contends that the attachment was in violation of that injunction and therefore unlawful. The contention is plainly ill- founded. The injunction was granted the same day the second subpoena was served, but whether earlier or later in the day does not appear. All that the record discloses about the injunction is comprised in the paragraph copied in the margin from the witness' petition for habeas corpus.13 But it is apparent, from what is disclosed, that the injunction did not purport to place any restraint on the witness, nor to restrain the committee from demanding that he appear and testify personally to what he knew respecting the subject under investigation, and also that what the injunction did purport to restrain has no bearing on the power of the Senate to enforce that demand by attachment. In approaching the principal questions, which remain to be considered, two observations are in order. One is that we are not now concerned with the direction in the first subpoena that the witness produce various records, books, and papers of the Midland National Bank. That direction was not repeated in the second subpoena, and is not sought to be enforced by the attachment. This was recognized by the court below (299 F. 623), and is conceded by counsel for the appellant. The other is that we are not now concerned with the right of the Senate to propound or the duty of the witness to answer specific questions, for as yet no questions have been propounded to him. He is asserting- and is standing on his assertion-that the Senate is without power to interrogate him, even if the questions propounded be pertinent and otherwise legitimate, which for present purposes must be assumed. The first of the principal questions, the one which the witness particularly presses on our attention, is, as before shown, whether the Senate-or the House of Representatives, both being on the same plane in this regard-has power, through its own process, to compel a private individual to appear before it or one of its committees and give testimony needed to enable it efficiently to exercise a legislative function belonging to it under the Constitution. The Constitution provides for a Congress, consisting of a Senate and House of Representatives, and invests it with 'all legislative powers' granted to the United States, and with power 'to make all laws which shall be necessary and proper' for carrying into execution these powers and 'all other powers' vested by the Constitution in the United States or in any department or officer thereof. Article 1, §§ 1, 8. Other provisions show that, while bills can become laws only after being considered and passed by both houses of Congress, each house is to be distinct from the other, to have its own officers and rules, and to exercise its legislative function independently.14 Article 1, §§ 2, 3, 5, 7. But there is no provision expressly investing either house with power to make investigations and exact testimony, to the end that it may exercise its legislative function advisedly and effectively. So the question arises whether this power is so far incidental to the legislative function as to be implied. In actual legislative practice, power to sesure needed information by such means haslong been treated as an attribute of the power to legislate. It was so regarded in the British Parliament and in the colonial Legislatures before the American Revolution, and a like view has prevailed and been carried into effect in both houses of Congress and in most of the state Legislatures.15 This power was both asserted and exerted by the House of Representatives in 1792, when it appointed a select committee to inquire into the St. Clair expedition and authorized the committee to send for necessary persons, papers and records. Mr. Madison, who had taken an important part in framing the Constitution only five years before, and four of his associates in that work, were members of the House of Representatives at the time, and all voted for the inquiry. 3 Cong. Ann. 494. Other exertions of the power by the House of Representatives, as also by the Senate, are shown in the citations already made. Among those by the Senate, the inquiry ordered in 1859 respecting the raid by John Brown and his adherents on the armory and arsenal of the United States at Harper's Ferry is of special significance. The resolution directing the inquiry authorized the committee to send for persons and papers, to inquire into the facts pertaining to the raid and the means by which it was organized and supported, and to report what legislation, if any, was necessary to preserve the pease of the country and protect the public property. The resolution was briefly discussed and adopted without opposition. Cong. Globe, 36th Cong. 1st Sess. pp. 141, 152. Later on the committee reported that Thaddeus Hyatt, although subpoenaed to appear as a witness, had refused to do so; whereupon the Senate ordered that he be attached and brought before it to answer for his refusal. When he was brought in, he answered by challenging the power of the Senate to direct the inquiry and exact testimony to aid it is exercising its legislative function. The question of power thus presented was thoroughly discussed by several senators-Mr. Sumner of Massachusetts taking the lead in denying the power, and Mr. Fessenden of Maine in supporting it. Sectional and party lines were put aside, and the question was debated and determined with special regard to principle and precedent. The vote was taken on a resolution pronouncing the witness' answer insufficient and directing that he be committed until he should signify that he was ready and willing to testify. The resolution was adopted-44 senators voting for it and 10 against. Cong. Globe, 36th Cong. 1st. Sess. pp. 1100-1109, 3006, 3007. The arguments advanced in support of the power are fairly reflected by the following excerpts from the debate: 'Mr. Fessenden of Maine: 'Where will you stop? Stop, I say, just at that point where we have gone far enough to accomplish the purposes for which we were created; and these purposes are defined in the Constitution. What are they? The great purpose is legislation. There are some other things, but I speak of legislation as the principal purpose. Now, what do we propose to do here? We propose to legislate upon a given state of facts, perhaps, or under a given necessity. Well, sir, proposing to legislate, we want information. We have it not ourselves. It is not to be presumed that we know everything; and if any body does presume it, it is a very great mistake, as we know by experience. We want information on certain subjects. How are we to get if? The Senator says, ask for it. I am ready to ask for it; but suppose the person whom we ask will not give it to us: what then? Have we not power to compel him to come before us? Is this power, which has been exercised by Parliament and by all legislative bodies down to the present day without dispute-the power to inquire into subjects upon which they are disposed to legislate-lost to us? Are we not in the possession of it? Are we deprived of it simply because we hold our power here under a Constitution which defines what our duties are, and what we are called upon to do? 'Congress have appointed committees after committees, time after time, to make inquiries on subjects of legislation. Had we not power to do it? Nobody questioned our authority to do it. We have given them authority to send for persons and papers during the recess. Nobody questioned our authority. We appoint committees during the session, with power to send for persons and papers. Have we not that authority, if necessary to legislation? * * * 'Sir, with regard to myself, all I have to inquire into is: is this a legitimate and proper object, committed to me under the Constitution; and then, as to the mode of accomplishing it, I am ready to use judiciously, calmly, moderately, all the power which I believe is necessary and inherent, in order to do that which I am appointed to do; and, I take it, I violate no rights, either of the people generally or of the individual, by that course.' 'Mr. Crittenden of Kentucky: 'I come now to a question where the cooperation of the two branches is not necessary. There are some things that the Senate may do. How? According to a mode of its own. Are we to ask the other branch of the Legislature to concede by law to us the power of making such an inquiry as we are now making? Has not each branch the right to make what inquiries and investigation it thinks proper to make for its own action? Undoubtedly. You say we must have a law for it. Can we have a law? Is it not, from the very nature of the case, incidental to you as a Senate, if you, as a Senate, have the power of instituting an inquiry and of proceeding with that inquiry? I have endeavored to show that we have that power. We have a right, in consequence of it, a necessary incidental power, to summon witnesses, if witnesses are necessary. Do we require the concurrence of the other house to that? It is a power of our own. If you have a right to do the thing of your own motion, you must have all powers that are necessary to do it. 'The means of carrying into effect by law all the granted powers, is given where legislation is applicable and necessary; but there are subordinate matters, not amounting to laws; there are inquiries of the one house or the other house, which each house has a right to conduct; which each has, from the beginning, exercised the power to conduct; and each has, from the beginning, summoned witnesses. This has been the practice of the government from the beginning; and if we have a right to summon the witness, all the rest follows as a matter of course.' The deliberate solution of the question on that occasion has been accepted and followed on other occasions by both houses of Congress, and never has been rejected or questioned by either. The state courts quite generally have held that the power to legislate carries with it by necessary implication ample authority to obtain information needed in the rightful exercise of that power, and to employ compulsory process for the purpose. In Burnham v. Morrissey, 14 Gray, 226, 239, (74 Am. Dec. 676), the Supreme Judicial Court of Massachusetts, in sustaining an exertion of this power by one branch of the Legislature of that commonwealth, said: 'The House of Representatives has many duties to perform, which necessarily require it to receive evidence, and examine witnesses. * * * It has often occasion to acquire a certain knowledge of facts, in order to the proper performance of legislative duties. We therefore think it clear that it has the constitutional right to take evidence, to summon witnesses, and to compel them to attend and to testify. This power to summon and examine witnesses it may exercise by means of committees.' In Wilckens v. Willet, 40 N. Y. (1 Keyes) 521, 525, a case which presented the question whether the House of Representatives of the United States possesses this power, the Court of Appeals of New York said: 'That the power exists there admits of no doubt whatever. It is a necessary incident to the sovereign power of making laws; and its exercise is often indispensable to the great end of enlightened, judicious, and wholesome legislation.' In People v. Keeler, 99 N. Y. 463, 482, 483, 2 N. E. 615, 624 (52 Am. Rep. 49), where the validity of a statute of New York recognizing and giving effect to this power was drawn in question, the Court of Appeals approvingly quoted what it had said in Wilckens v. Willet, and added: 'It is difficult to conceive any constitutional objection which can be raised to the provisions authorizing legislative committees to take testimony and to summon witnesses. In many cases it may be indispensable to intelligent and effectual legislation to ascertain the facts which are claimed to give rise to the necessity for such legislation, and the remedy required, and irrespective of the question whether in the absence of a statute to that effect either house would have the power to imprison a recusant witness, I cannot yield to the claim that a statute authorizing it to enforce its process in that manner is in excess of the legislative power. To await the slow process of indictment and prosecution for a misdemeanor, might prove quite ineffectual, and necessary legislation might be obstructed, and perhaps defeated, if the legislative body had no other and more summary means of enforcing its right to obtain the required information. That the power may be abused, is no ground for denying its existence. It is a limited power, and should be kept within its proper bounds; and, when these are exceeded, a jurisdictional question is presented which is cognizable in the courts. * * * Throughout this Union the practice of legislative bodies, and in this state, the statutes existing at the time the present Constitution was adopted, and whose validity has never before been questioned by our courts, afford strong arguments in favor of the recognition of the right of either house to compel the attendance of witnesses for legislative purposes, as one which has been generally conceded to be an appropriate adjunct to the power of legislation, and one which, to say the least, the state Legislature has constitutional authority to regulate and enforce by statute.' Other decisions by state courts recognizing and sustaining the legislative practice are found in Falvey v. Massing, 7 Wis. 630, 635-638; State v. Frear, 138 Wis. 173, 119 N. W. 894; Ex parte Parker, 74 S. C. 466, 470, 55 S. E. 122, 144 Am. St. Rep. 1011, 7 Ann. Cas. 874; Sullivan v. Hill, 73 W. Va. 49, 53, 79 S. E. 670, Ann. Cas. 1916B, 1115; Lowe v. Summers, 69 Mo. App. 637, 649, 650. An instructive decision on the question is also found in Ex parte Dansereau (1875) 19 L. C. Jur. 210, where the legislative assembly of the province of Quebec was held to possess this power as a necessary incident of its power to legislative. We have referred to the practice of the two houses of Congress, and we now shall notice some significant congressional enactments. May 3, 1798 (1 Stat. 554, c. 36), Congress provided that oaths or affirmations might be administered to witnesses by the President of the Senate, the Speaker of the House of Representatives, the chairman of a committee of the whole, or the chairman of a select committee, 'in any case under their examination.' February 8, 1817 (3 Stat. 345, c. 10), it enlarged that provision so as to include the chairman of a standing committee. January 24, 1857 (11 Stat. 155, c. 19), it passed 'An act more effectually to enforce the attendance of witnesses on the summons of either house of Congress, and to compel them to discover testimony.' This act provided, first, that any person summoned as a witness to give testimony or produce papers in any matter under inquiry before either house of Congress, or any committee of either house, who should wilfully make default, or, if appearing, should refuse to answer any question pertinent to the inquiry, should, in addition to the pains and penalties then existing,16 be deemed guilty of a misdemeanor and be subject to indictment as there prescribed; and, secondly, that no person should be excused from giving evidence in such an inquiry on the ground that it might tend to incriminate or disgrace him, nor be held to answer criminally, or be subjected to any penalty or forfeiture, for any fact or act as to which he was required to testify excepting that he might be subjected to prosecution for perjury committed while so testifying. January 24, 1862, c. 11, 12 Stat. 333, Congress modified the immunity provision in particulars not material here. These enactments are now embodied in sections 101-104 and 859 of Revised Statutes (Comp. St. §§ 155, 157-159, 1467). They show very plainly that Congress intended thereby (a) to recognize the power of either house to institute inquiries and exact evidence touching subjects within its jurisdiction and on which it was disposed to act;17 (b) to recognize that such inquiries may be conducted through committees; (c) to subject defaulting and contumacious witnesses to indictment and punishment in the courts, and thereby to enable either house to exert the power of inquiry 'more effectually';18 and (d) to open the way for obtaining evidence in such an inquiry, which otherwise could not be obtained, by exempting witnesses required to give evidence therein from criminal and penal prosecutions in respect of matters disclosed by their evidence. Four decisions of this court are cited and more or less relied on, and we now turn to them. The first decision was in Anderson v. Dunn, [1821] USSC 16; 6 Wheat. 204, 5 L. Ed. 242. The question there was whether, under the Constitution, the House of Representatives has power to attach and punish a person other than a member for contempt of its authority-in fact, an attempt to bribe one of its members. The court regarded the power as essential to the effective exertion of other powers expressly granted, and therefore as implied. The argument advanced to the contrary was that as the Constitution expressly grants to each house power to punish or expel its own members and says nothing about punishing others, the implication or inference, if any, is that power to punish one who is not a member is neither given nor intended. The court answered this by saying: Page 225: 'There is not in the whole of that admirable instrument, a grant of powers which does not draw after it others, not expressed, but vital to their exercise; not substantive and independent, indeed, but auxiliary and subordinate.' Page 233: 'This argument proves too much; for its direct application would lead to the annihilation of almost every power of Congress. To enforce its laws upon any subject, without the sanction of punishments, is obviously impossible. Yet there is an express grant of power to punish in one class of cases, and one only, and all the punishing power exercised by Congress, in any cases, except those which relate the piracy and offenses against the laws of nations, is derived from implication. Nor did the idea ever occur to any one, that the express grant in one class of cases repelled the assumption of the punishing power in any other. The truth is, that the exercise of the powers given over their own members, was of such a delicate nature, that a constitutional provision became necessary to assert or communicate it. Constituted, as that body is, of the delegates of confederated states, some such provision was necessary to guard against their mutual jealousy, since every proceeding against a representative would indirectly affect the honor or interests of the state which sent him.' The next decision was in Kilbourn v. Thompson, [1880] USSC 100; 103 U. S. 168, 26 L. Ed. 377. The question there was whether the House of Representatives had exceeded its power in directing one of its committees to make a particular investigation. The decision was that it had. The principles announced and applied in the case are that neither house of Congress possesses a 'general power of making inquiry into the private affairs of the citizen'; that the power actually possessed is limited to inquiries relating to matters of which the particular house 'has jurisdiction' and in respect of which it rightfully may take other action; that, if the inquiry relates to 'a matter wherein relief or redress could be had only by a judicial proceeding,' it is not within the range of this power, but must be left to the courts, conformably to the constitutional separation of governmental powers; and that for the purpose of determining the essential character of the inquiry recourse may be had to the resolution or order under which it is made. The court examined the resolution which was the basis of the particular inquiry, and ascertained therefrom that the inquiry related to a private real estate pool or partnership in the District of Columbia. Jay Cook & Co. had had an interest in the pool, but had become bankrupts, and their estate was in course of administration in a federal bankruptcy court in Pennsylvania. The United States was one of their creditors. The trustee in the bankruptcy proceeding had effected a settlement of the bankrupts' interest in the pool, and of course his action was subject to examination and approval or disapproval by the bankruptcy court. Some of the creditors, including the United States, were dissatisfied with the settlement. In these circumstances, disclosed in the preamble, the resolution directed the committee 'to inquire into the matter and history of said real estate pool and the character of said settlement, with the amount of property involved in which Jay Cooke & Co. were interests, and the amount paid or to be paid in said settlement, with power to send for persons and papers and report to this house.' The court pointed out that the resolution contained no suggestion of contemplated legislation; that the matter was one in respect to which no valid legislation could be had; that the bankrupts' estate and the trustee's settlement were still pending in the bankruptcy court; and that the United States and other creditors were free to press their claims in that proceeding. And on these grounds the court held that in undertaking the investigation 'the House of Representatives not only exceeded the limit of its own authority, but assumed a power which could only be properly exercised by another branch of the government, because it was in its nature clearly judicial.' The case has been cited at times, and is cited to us now, as strongly intimating, if not holding, that neither house of Congress has power to make inquires and exact evidence in aid of contemplated legislation. There are expressions in the opinion which, separately considered, might bear such an interpretation; but that this was not intended is shown by the immediately succeeding statement (page 189) that: 'This latter proposition is one which we do not propose to decide in the present case, because we are able to decide it without passing upon the existence or nonexistence of such a power in aid of the legislative function.' Next in order is In re Chapman[1897] USSC 98; , 166 U. S. 661, 17 S. Ct. 677, 41 L. Ed. 1154. The inquiry there in question was conducted under a resolution of the Senate and related to charges, published in the press, that Senators were yielding to corrupt influences in considering a tariff bill then before the Senate and were speculating in stocks the value of which would be affected by pending amendments to the bill. Chapman appeared before the committee in response to a subpoena, but refused to answer questions pertinent to the inquiry, and was indicted and convicted under the act of 1857 for his refusal. The court sustained the constitutional validity of the act of 1857, and, after referring to the constitutional provision empowering either house to punish its members for disorderly behavior and by a vote of two-thirds to expel a member, held that the inquiry related to the integrity and fidelity of Senators in the discharge of their duties, and therefore to a matter 'within the range of the constitutional powers of the Senate' and in respect to which it could compel witnesses to appear and testify. In overruling an objection that the inquiry was without any defined or admissible purpose, in that the preamble and resolution made no reference to any contemplated expulsion, censure, or other action by the Senate, the court held that they adequately disclosed a subject-matter of which the Senate had jurisdiction, that it was not essential that the Senate declare in advance what it meditated doing, and that the assumption could not be indulged that the Senate was making the inquiry without a legitimate object. The case is relied on here as fully sustaining the power of either house to conduct investigations and exact testimony from witnesses for legislative purposes. In the course of the opinion (page 671 (17 S. Ct. 681)) it is said that disclosures by witnesses may be compelled constitutionally "to enable the respective bodies to discharge their legitimate functions,' and that it was to effect this that the act of 1857 was passed,' and also: 'We grant that Congress could not divest itself, or either of its houses, of the essential and inherent power to punish for contempt, in cases to which the power of either house properly extended; but, because Congress, by the act of 1857, sought to aid each of the houses in the discharge of its constitutional functions, it does not follow that any delegation of the power in each to punish for contempt was involved.' The terms 'legitimate functions' and 'constitutional functions' are broad, and might well be regarded as including the legislative function; but as the case in hand did not call for any expression respecting that function, it hardly can be be said that these terms were purposely used as including it. The latest case is Marshall v. Gordon, [1917] USSC 82; 243 U. S. 521, 37 S. Ct. 448, 61 L. Ed. 881, L. R. A. 1917F, 279, Ann. Cas. 1918B, 371. The question there was whether the House of Representatives exceeded its power in punishing, as for a contempt of its authority, a person-not a member-who had written, published, and sent to the chairman of one of its committees an ill- tempered and irritating letter respecting the action and purposes of the committee. Power to make inquiries and obtain evidence by compulsory process was not involved. The court recognized distinctly that the House of Representatives has implied power to punish a person not a member for contempt, as was ruled in Anderson v. Dunn, supra, but held that its action in this instance was without constitutional justification. The decision was put on the ground that the letter, while offensive and vexatious, was not calculated or likely to affect the House in any of its proceedings or in the exercise of any of its functions-in short, that the act which was punished as a contempt was not of such a character as to bring it within the rule that an express power draws after it others which are necessary and appropriate to give effect to it. While these cases are not decisive of the question we are considering, they definitely settle two propositions which we recognize as entirely sound and having a bearing on its solution: One, that the two houses of Congress, in their separate relations, possess, not only such powers as are expressly granted to them by the Constitution, but such auxiliary powers as are necessary and appropriate to make the express powers effective; and the other, that neither house is invested with 'general' power to inquire into private affairs and compel disclosures, but only with such limited power of inquiry as is shown to exist when the rule of constitutional interpretation just stated is rightly applied. The latter proposition has further support in Harriman v. Interstate Commerce Commission, [1908] USSC 166; 211 U. S. 407, 417-419[1908] USSC 166; , 29 S. Ct. 115, 53 L. Ed. 253, and Federal Trade Commission v. American Tobacco Co., 264 U. S. 298, 305, 306, 44 S. Ct. 336, 68 L. Ed. 696, 32 A. L. R. 786. With this review of the legislative practice, congressional enactments, and court decisions, we proceed to a statement of our conclusions on the question. We are of opinion that the power of inquiry-with process to enforce it-is an essential and appropriate auxiliary to the legislative function. It was so regarded and employed in American Legislatures before the Constitution was framed and ratified. Both houses of Congress took this view of it early in their history-the House of Representatives with the approving votes of Mr. Madison and other members whose service in the convention which framed the Constitution gives special significance to their action-and both houses have employed the power accordingly up to the present time. The acts of 1798 and 1857, judged by their comprehensive terms, were intended to recognize the existence of this power in both houses and to enable them to employ it 'more effectually' than before. So, when their practice in the matter is appraised according to the circumstances in which it was begun and to those in which it has been continued, it falls nothing short of a practical construction, long continued, of the constitutional provisions respecting their powers, and therefore should be taken as fixing the meaning of those provisions, if otherwise doubtful.19 We are further of opinion that the provisions are not of doubtful meaning, but, as was held by this court in the cases we have reviewed, are intended to be effectively exercised, and therefore to carry with them such auxiliary powers as are necessary and appropriate to that end. While the power to exact information in aid of the legislative function was not involved in those cases, the rule of interpretation applied there is applicable here. A legislative body cannot legislate wisely or effectively in the absence of information respecting the conditions which the legislation is intended to affect or change; and where the legislative body does not itself possess the requisite information- which not infrequently is true-recourse must be had to others who do possess it. Experience has taught that mere requests for such information often are unavailing, and also that information which is volunteered is not always accurate or complete; so some means of compulsion are essential to obtain what is needed. All this was true before and when the Constitution was framed and adopted. In that period the power of inquiry, with enforcing process, was regarded and employed as a necessary and appropriate attribute of the power to legislate-indeed, was treated as inhering in it. Thus there is ample warrant for thinking, as we do, that the constitutional provisions which commit the legislative function to the two houses are intended to include this attribute to the end that the function may be effectively exercised. The contention is earnestly made on behalf of the witness that this power of inquiry, if sustained, may be abusively and oppressively exerted. If this be so, it affords no ground for denying the power. The same contention might be directed against the power to legislate, and of course would be unavailing. We must assume, for present purposes, that neither houses will be disposed to exert the power beyond its proper bounds, or with out due regard to the rights of witnesses. But if, contrary to this assumption, controlling limitations or restrictions are disregarded, the decisions in Kilbourn v. Thompson and Marshall v. Gordon point to admissible measures of relief. And it is a necessary deduction from the decisions in Kilbourn v. Thompson and In re Chapman that a witness rightfully may refuse to answer where the bounds of the power are exceeded or the questions are not pertinent to the matter undre inquiry. We come now to the question whether it sufficiently appears that the purpose for which the witness' testimony was sought was to obtain information in aid of the legislative function. The court below answered the question in the negative and put its decision largely on this ground, as is shown by the following excerpts from its opinion (299 F. 638-640): 'It will be noted that in the second resolution the Senate has expressly avowed that the investigation is in aid of other action than legislation. Its purpose is to 'obtain information necessary as a basis for such legislative and other action as the Senate may deem necessary and proper.' This indicates that the Senate is contemplating the taking of action other than legislative, as the outcome of the investigation, at least the possibility of so doing. The extreme personal cast of the original resolutions; the spirit of hostility towards the then Attorney General which they breathe; that it was not avowed that legislative action was had in view until after the action of the Senate had been challenged; and that the avowal then was coupled with an avowal that other action was had in view- are calculated to create the impression that the idea of legislative action being in contemplation was an afterthought. * * * 'That the Senate has in contemplation the possibility of taking action other than legislation as an outcome of the investigation, as thus expressly avowed, would seem of itself to invalidate the entire proceeding. But, whether so or not, the Senate's action is invalid and absolutely void, in that, in ordering and conducting the investigation, it is exercising the judicial function, and power to exercise that function, in such a case as we have here, has not been conferred upon it expressly or by fair implication. What it is proposing to do is to determine the guilt of the Attorney General of the shortcomings and wrongdoings set forth in the resolutions. It is 'to hear, adjudge, and condemn.' It so doing it is exercising the judicial function. * * * 'What the Senate is engaged in doing is not investigating the Attorney General's office; it is investigating the former Attorney General. What it has done is to put him on trial before it. In so doing it is exercising the judicial function. This it has no power to do.' We are of opinion that the court's ruling on this question was wrong, and that it sufficiently appears, when the proceedings are rightly interpreted, that the object of the investigation and of the effort to secure the witness' testimony was to obtain information for legislative purposes. It is quite true that the resolution directing the investigation does not in terms avow that it is intended to be in aid of legislation; but it does show that the subject to be investigated was the administration of the Department of Justice-whether its functions were being properly discharged or were being neglected or misdirected, and particularly whether the Attorney General and his assistants were performing or neglecting their duties in respect of the institution and prosecution of proceedings to punish crimes and enforce appropriate remedies against the wrongdoers; specific instances of alleged neglect being recited. Plainly the subject was one on which legislation could be had and would be materially aided by the information which the investigation was calculated to elicit. This becomes manifest when it is reflected that the functions of the Department of Justice, the powers and duties of the Attorney General, and the duties of his assistants are all subject to regulation by congressional legislation, and that the department is maintained and its activities are carried on under such appropriations as in the judgment of Congress are needed from year to year. The only legitimate object the Senate could have in ordering the investigation was to aid it in legislating, and we think the subject-matter was such that the presumption should be indulged that this was the real object. An express avowal of the object would have been better; but in view of the particular subject-matter was not indispensable. In the Chapman Case, where the resolution contained no avowal, this court pointed out that it plainly related to a subject-matter of which the Senate had jurisdiction, and said: 'We cannot assume on this record that the action of the Senate was without a legitimate object;' and also that 'it was certainly not necessary that the resolutions should declare in advance what the Senate meditated doing when the investigation was concluded.' 166 U. S. 669, 670, 17 S. Ct. 681. In People v. Keeler, 99 N. Y. 463, 2 N. E. 615, 52 Am. Rep. 49, where the Court of Appeals of New York sustained an investigation ordered by the House of Representatives of that state where the resolution contained no avowal, but disclosed that it definitely related to the administration of a public office the duties of which were subject to legislative regulation, the court said (pages 485, 487 (2 N. E. 627)): 'Where public institutions under the control of the state are ordered to be investigated, it is generally with the view of some legislative action respecting them, and the same may be said in respect of public officers.' And again: 'We are bound to presume that the action of the legislative body was with a legitimate object, if it is capable of being so construed, and we have no right to assume that the contrary was intended.' While we rest our conclusion respecting the object of the investigation on the grounds just stated, it is well to observe that this view of what was intended is not new, but was shown in the debate on the resolution.20 Of course, our concern is with the substance of the resolution and not with any nice questions of propriety respecting its direct reference to the then Attorney General by name. The resolution, like the charges which prompted its adoption, related to the activities of the department while he was its supervising officer; and the reference to him by name served to designate the period to which the investigation was directed. We think the resolution and proceedings give no warrant for thinking the Senate was attempting or intending to try the Attorney General at its bar or before its committee for and crime or wrongdoing. Nor do we think it a valid objection to the investigation that it might possibly disclose crime or wrongdoing on his part. The second resolution-the one directing that the witness be attached-declares that his testimony is sought with the purpose of obtaining 'information necessary as a basis for such legislative and other action as the Senate may deem necessary and proper.' This avowal of contemplated legislation is in accord with what we think is the right interpretation of the earlier resolution directing the investigation. The suggested possibility of 'other action' if deemed 'necessary or proper' is, of course, open to criticism in that there is no other action in the matter which would be within the power of the Senate. But we do not assent to the view that this indenfinite and untenable suggestion invalidates the entire proceeding. The right view in our opinion is that it takes nothing from the lawful object avowed in the same resolution and rightly inferable from the earlier one. It is not as if an inadmissible or unlawful object were affirmatively and definitely avowed. We conclude that the investigation was ordered for a legitimate object; that the witness wrongfully refused to appear and testify before the committee and was lawfully attached; that the Senate is entitled to have him give testimony pertinent to the inquiry, either at its bar or before the committee; and that the district court erred in discharging him from custody under the attachment. Another question has arisen which should be noticed. It is whether the case has become moot. The investigation was ordered and the committee appointed during the Sixty-Eighth Congress. That Congress expired March 4, 1925. The resolution ordering the investigation in terms limited the committee's authority to the period of the Sixty-Eighth Congress; but this apparently was changed by a later and amendatory resolution authorizing the committee to sit at such times and places as it might deem advisable or necessary.21 It is said in Jefferson's Manual:22 'Neither house can continue any portion of itself in any parliamentary function beyond the end of the session without the consent of the other two branches. When done, it is by a bill constituting them commissioners for the particular purpose.' But the context shows that the reference is to the two houses of Parliament when adjourned by prorogration or dissolution by the king. The rule may be the same with the House of Representatives whose members are all elected for the period of a single Congress; but it cannot well be the same with the Senate, which is a continuing body whose members are elected for a term of six years and so divided into classes that the seats of one-third only become vacant at the end of each Congress, two-thirds always continuing into the next Congress, save as vacancies may occur through death or resignation. Mr. Hinds in his collection of precedents says: 'The Senate, as a continuing body, may continue its committees through the recess following the expiration of a Congress.'23 And, after quoting the above statement from Jefferson's Manuel, he says: 'The Senate, however, being a continuing body, gives authority to its committees during the recess after the expiration of a Congress.'24 So far as we are advised the select committee having this investigation in charge has neither made a final report nor been discharged; nor has it been continued by an affirmative order. Apparently its activities have been suspended pending the decision of this case. But, be this as it may, it is certain that the committee may be continued or revived now by motion to that effect, and, if continued or revived, will have all its original powers.25 This being so, and the Senate being a continuing body, the case cannot be said to have become moot in the ordinary sense. The situation is measurably like that in Southern Pacific Terminal Co. v. Interstate Commerce Commission, [1911] USSC 36; 219 U. S. 498, 514-516[1911] USSC 36; , 31 S. Ct. 279, 55 L. Ed. 310, where it was held that a suit to enjoin the enforcement of an order of the Interstate Commerce Commission did not become moot through the expiration of the order, where it was capable of repetition by the commission and was a matter of public interest. Our judgment may yet be carried into effect, and the investigation proceeded with from the point at which it apparently was interrupted by reason of the habeas corpus proceedings. In these circumstances we think a judgment should be rendered as was done in the case cited. What has been said requires that the final order in the district court discharging the witness from custody be reversed. Final order reversed. Mr. Justice STONE did not participate in the consideration or decision of the case. Rev. Stats. §§ 346, 350, 359, 360, 361, 362, 367 (Comp. St. §§ 515, 522, 533, 535-537, 542); Judicial Code, §§ 185, 212 (Comp. St. §§ 1005, 1176); 25 Stat. 858, 859, c. 382, §§ 3, 5 (Comp. St. §§ 8576, 8584); 26 Stat. 209, c. 647, § 4 (Comp. St. § 8823); 34 Stat. 816, c. 3935 (Comp. St. § 534); 38 Stat. 736, c. 323, § 15 (Comp. St. § 8835n); United States v. San Jacinto Tin Co., [1888] USSC 112; 125 U. S. 273, 278[1888] USSC 112; , 8 S. Ct. 850, 31 L. Ed. 747; Kern River Co. v. United States, [1921] USSC 184; 257 U. S. 147, 155[1921] USSC 184; , 42 S. Ct. 60, 66 L. Ed. 175; Ponzi v. Fessenden, [1922] USSC 59; 258 U. S. 254, 262[1922] USSC 59; , 42 S. Ct. 309, 66 L. Ed. 607, 22 A. L. R. 879. Cong. Rec. 68th Cong. 1st Sess. pp. 1520, 1521, 1728; c. 16, 43 Stat. 5; Cong. Rec. 68th Cong. 1st Sess. pp. 1591, 1974; 43 Stat. 15, c. 39; 43 Stat. 16, c. 42. For the full resolution and two amendments adopted shortly thereafter see Cong. Rec. 68th Cong. 1st Sess. pp. 3299, 3409, 3410, 3548, 4126. Senate Report No. 475, 68th Cong. 1st Sess. Cong. Rec. 68th Cong. 1st Sess. pp. 7215-7217. Senate Journal, 47, 51-1, Dec. 17, 1889; Senate Rules and Manual, 68th Cong. p. 114. 41 Stat. 632, 1253; 42 Stat. 424, 1266 (Comp. St. §§ 58. 74b); 43 Stat. 33, 580 (Comp. St. § 58); 43 Stat. 1288. Prigg v. Pennsylvania, [1842] USSC 8; 16 Pet. 539, 620, 621[1842] USSC 8; , 10 L. Ed. 1060; The Laura[1885] USSC 126; , 114 U. S. 411, 416[1885] USSC 126; , 5 S. Ct. 881, 29 L. Ed. 147; McPherson v. Blacker, [1892] USSC 198; 146 U. S. 1, 35, 36[1892] USSC 198; , 13 S. Ct. 3, 36 L. Ed. 869; Ex parte Grossman, [1925] USSC 57; 267 U. S. 87, 118[1925] USSC 57; , 45 S. Ct. 332, 69 L. Ed. 527, 38 A. L. R. 131; Myers v. United States, [1926] USSC 181; 272 U. S. 52, 47 S. Ct. 21, 71 L. Ed. 160 (Oct. 25, 1926). Ex parte Terry, [1888] USSC 236; 128 U. S. 289, 307 et seq.[1888] USSC 236; , 9 S. Ct. 77, 32 L. Ed. 405; Holcomb v. Cornish, 8 Conn. 375; 4 Blackst. Com 286. Robbins v. Gorham, 25 N. Y. 588; Wilson v. State, 57 Ind. 71. Hale v. Henkel, [1906] USSC 54; 201 U. S. 43, 60-62[1906] USSC 54; , 26 S. Ct. 370, 50 L. Ed. 652; Regina v. Russell, 2 Car. & Mar. 247; Commonwealth v. Hayden, 163 Mass. 453, 455, 40 N. E. 846, 28 L. R. A. 318, 47 Am. St. Rep. 468; decision of Mr. Justice Catron, reported in Wharton's Cr. Pl. & Pr. (8th Ed.) pp. 224-226. See Hale v. Henkel, supra; Blair v. United States, [1919] USSC 162; 250 U. S. 273, 39 S. Ct. 468, 63 L. Ed. 979; Nelson v. United States, [1906] USSC 57; 201 U. S. 92, 95[1906] USSC 57; , 26 S. Ct. 358, 50 L. Ed. 673; equity rule 52, 226 U. S. Appendix, 15; Heard v. Pierce, 8 Cush. (Mass.) 338, 54 Am. Dec. 757. 'on the 11th day of April, 1924, in an action in the court of common pleas of said Fayette county, Ohio, in which said the Midland National Bank was plaintiff and said B. K. Wheeler and Smith W. Brookhart were defendants, upon the petition of said bank said court granted a temporary restraining order enjoining and restraining said defendants and their agents, servants, and employees from entering into said banking room and from taking, examining, or investigating any of the books, accounts, records, promissory notes, securities, letters, correspondence, papers, or any other property of said bank or of its depositors, borrowers, or customers in said banking room and from in any manner molesting and interfering with the business and affairs of said bank, its officers, agents, servants, and the business of its depositors, borrowers and customers with said bank until the further order of said court. The said defendants were duly served with process in said action and duly served with copies of said temporary restraining order on said 11th day of April, 1924, and said injunction has not been modified by said court and no further order has been made in said case by said court, and said injunction is in full force and effect.' Story Const. § 545 et seq.; 1 Kent's Com. p. 222. May's Parliamentary Practice (2d Ed.) pp. 80, 295, 299; Cushing's Legislative Practice, §§ 634, 1901-1903; 3 Hinds' Precedents, §§ 1722, 1725, 1727, 1813-1820; Cooley's Constitutional Limitations (6th Ed.) p. 161. The reference is to the power of the particular house to deal with the contempt. In re Chapman[1897] USSC 98; , 166 U. S. 661, 671, 672[1897] USSC 98; , 17 S. Ct. 677, 41 L. Ed. 1154. In construing section 1 of the act of 1857, as reproduced in section 102 of the Revised Statutes (Comp. St. § 157), this court said in Re Chapman, [1897] USSC 98; 166 U. S. 661, 667[1897] USSC 98; , 17 S. Ct. 677, 680 [1897] USSC 98; (41 L. Ed. 1154). 'It is true that the reference is to 'any' matter under inquiry, and so on, and it is suggested that this is fatally defective because too broad and unlimited in its extent; but nothing is better settled than that statutes should receive a sensible construction, such as will effectuate the legislative intention, and, if possible, so as to avoid an unjust or an absurd conclusion, Lau Ow Bew v. United States, [1892] USSC 84; 144 U. S. 47, 59 [1892] USSC 84; (12 S. Ct. 517, 36 L. Ed. 340); and we think that the word 'any,' as used in these sections, refers to matters within the jurisdiction of the two houses of Congress, before them for consideration and proper for their action; to questions pertinent thereto, and to facts or papers bearing thereon.' This court has said of the act of 1857 that it was 'necessary and proper for carrying into execution the powers vested in Congress and in each house thereof.' In re Chapman[1897] USSC 98; , 166 U. S. 661, 671[1897] USSC 98; , 17 S. Ct. 677, 681 [1897] USSC 98; (41 L. Ed. 1154). Stuart v. Laird, 1 Cranch, 299, 309[1803] USSC 11; , 2 L. Ed. 115; Martin v. Hunter's Lessee, [1816] USSC 19; 1 Wheat. 304, 351[1816] USSC 19; , 4 L. Ed. 97; Ames v. Kansas, [1884] USSC 151; 111 U. S. 449, 469[1884] USSC 151; , 4 S. Ct. 437, 28 L. Ed. 482; Knowlton v. Moore, 178 U. S. 41, 56, 92, 20 S. Ct. 747, 44 L. Ed. 969; Fairbank v. United States, [1901] USSC 75; 181 U. S. 283, 306 et seq.[1901] USSC 75; , 21 S. Ct. 648, 45 L. Ed. 862. Senator George said: 'It is not a trial now that is proposed, and there has been no trial proposed save the civil and criminal actions to be instituted and prosecuted by counsel employed under the resolution giving to the President the power to employ counsel. We are not to try the Attorney General. He is not to go upon trial. Shall we say the legislative branch of the government shall stickle and halt and hesitate because a man's public reputation, his public character, may suffer because of that legislative action? Has not the Senate power to appoint a committee to investigate any department of the government, any department supported by the Senate in part by appropriations made by the Congress? If the Senate has the right to investigate the department, is the Senate to hesitate, is the Senate to refuse to do its duty merely because the public character or the public reputation of some one who is investigated may be thereby smirched, to use the term that has been used so often in the debate? * * * It is sufficient for me to know that there are grounds upon which I may justly base my vote for the resolution, and I am willing to leave it to the agent created by the Senate to proceed with the investigation fearlessly upon principle, not for the purpose of trying but for the purpose of ascertaining facts which the Senate is entitled to have within its possession in order that it may properly function as a legislative body.' Cong. Rec. 68th Cong. 1st Sess. pp. 3397, 3398. Cong. Rec. 68th Cong. 1st Sess. p. 4126. Senate Rules and Manual, 1925, p. 303. Vol. 4, § 4544. Vol. 4, § 4545. Hinds' Precedents, vol. 4, §§ 4396, 4400, 4404, 4405.