Thomas Vs C o l l i n s N o . 1 4 0 8 . 0 1 . 1 9 4 5 RUTLEDGE, J., lead opinion MR. JUSTICE RUTLEDGE delivered the opinion of the Court. The appeal is from a decision of the Supreme Court of Texas which denied appellant`s petition for a writ of habeas corpus and remanded him to the custody of appellee, as sheriff of Travis County. 141 Tex. 591, 174 S.W.2d 958. In so deciding, the court upheld, as against constitutional and other objections, appellant's commitment for contempt for violating a temporary restraining order issued by the District Court of Travis County. The order was issued ex parte, and in terms restrained appellant, while in Texas, from soliciting members for or memberships in specified labor unions and others affiliated with the Congress of Industrial Organizations, without first obtaining an organizer`s card as required by House Bill No. 100, c. 104, General and Special Laws of Texas, Regular Session, 48th Legislature (1943). After the order was served, appellant addressed a mass meeting of workers and, at the end of his speech, asked persons present to join a union. For this he was held in contempt, fined and sentenced to & short imprisonment. The case has been twice argued here. Each time, appellant has insisted, as he did in the state courts, that the statute, as it has been applied to him, is in contravention of the Fourteenth Amendment, as it incorporates the First, imposing a previous restraint upon the rights of freedom of speech and free assembly, and denying him the equal protection of the laws. He urges also that the application made of the statute is inconsistent with the provisions of the National Labor Relations Act, 49 Stat. 449, and other objections which need not be considered. For reasons to be stated we think the statute, as it was applied in this case, imposed previous restraint upon appellant's rights of free speech and free assembly, and the judgment must be reversed. [323 U.S. 519] The pertinent statutory provisions, § 5 and 12, are part of Texas` comprehensive scheme for regulating labor unions and their activities. They are set forth in the margin.{GO>1} [323 U.S. 520] I The facts are substantially undisputed. The appellant, Thomas, is the president of the International Union UAW (United Automobile, Aircraft and Agricultural Implements Workers) and a vice-president of the CIO. His duties are manifold, but, in addition to executive functions, they include giving aid and direction in organizing campaigns and by his own statement soliciting members, generally or in particular instances, for his organizations and their affiliated unions. He receives a fixed annual salary as president of the UAW, resides in Detroit, and travels widely through the nation in performing his work. OWIU (Oil Workers Industrial Union), a CIO affiliate, is the parent organization of many local unions in Texas, having its principal office in Fort Worth. One of these is Local No. 1002, with offices in Harris County and membership consisting largely of employees of the Humble Oil & Refining Company's plant at Bay Town, Texas, not far from Houston. During and prior to September, 1943, CIO and OWIU were engaged in a campaign to organize the employees at this plant into Local No. 1002, after an order previously made by the National Labor Relations Board for the holding of an election. As part of the campaign, a mass meeting was arranged for the evening of September 23, under the [323 U.S. 521] auspices of OWIU, at the city hall in Pelly, Harris County, near the Bay Town plant. Wide publicity was given to the meeting beforehand. Arrangements were made for Thomas to come to Texas to address it, and wide notice was given to his announced intention of doing so. Thomas arrived in Houston the evening of September 21. He testified without contradiction that his only object in coming to Houston was to address this meeting, that he did not intend to remain there afterward, and that he had return rail reservations for leaving the State within two days. At about 2:30 o`clock on the afternoon of Thursday, September 23, only some six hours before he was scheduled to speak, Thomas was served with the restraining order and a copy of the fiat. These had been issued ex parte by the District Court of Travis County (which sits at Austin, the state capital, located about 170 miles from Houston) on the afternoon of September 22, in a proceeding instituted pursuant to § 12 by the State's attorney general. The petition for the order shows on its face it was filed in anticipation of Thomas` scheduled speech.{GO>2} And the terms of the order show that it was issued in anticipation of the meeting and the speech.{GO>3} [323 U.S. 522] Upon receiving service, Thomas consulted his attorneys and determined to go ahead with the meeting as planned. He did so because he regarded the law and the citation as a restraint upon free speech and free assembly insofar as they prevented his making a speech or asking someone to join a union without having a license or organizer's card at the time. Accordingly, Thomas went to the meeting, arriving about 8:00 p.m., and, with other speakers, including Massengale and Crossland, both union representatives, addressed an audience of some 300 persons. The meeting was orderly and peaceful. Thomas, in view of the unusual circumstances, had prepared a manuscript originally intended, according to his statement, to embody his entire address. He read the manuscript to the audience. It discussed, among other things, the State`s effort, as Thomas conceived it, to interfere with his right to speak and closed with a general invitation to persons present not members of a labor union to join Local No. 1002 and thereby support the labor movement throughout the country. As written, the speech did not address the invitation to any specific individual by name or otherwise.{GO>4} But Thomas testified that he added, at the conclusion of the written speech, an oral solicitation of one Pat [323 U.S. 523] O'Sullivan, a nonunion man in the audience whom he previously had never seen.{GO>5} After the meeting, Thomas, with two of the other union speakers, was arrested and taken before a justice of the peace. Complaints were filed in criminal proceedings, presumably pursuant to § 11. Thomas was released on bond, returned to his hotel, and, the next morning, left for Dallas. There, he learned an attachment for his arrest had been issued at Austin by the Travis County District Court, pursuant to the attorney general`s motion filed that morning in contempt proceedings for violation of the temporarily restraining order.{GO>6} On the evening of September 24, Thomas went to Austin for the hearing upon the temporary injunction set for the morning of the 25th. At this time, he appeared and moved for dismissal of the complaint, for dissolution of the temporary restraining order, and to quash the contempt proceeding. The motions were denied and, after hearing, the court ordered the temporary injunction to issue. It also rendered judgment holding Thomas in contempt for violating [323 U.S. 524] the restraining order and fixed the penalty at three days in jail and a fine of $100. Process for commitment thereupon issued and was executed. Application to the supreme court for the writ of habeas corpus was made and granted, the cause was set for hearing in October, and Thomas was released on bond, all on September 25. Thereafter, an amended application in habeas corpus was filed, hearing on the cause was had, judgment was rendered sustaining the commitment, a motion for rehearing was overruled, and the present appeal was perfected. Argument followed here at the close of the last term, with reargument at the beginning of the present one to consider questions upon which we desired further discussion. II The Supreme Court of Texas, deeming habeas corpus an appropriate method for challenging the validity of the statute as applied,{GO>7} sustained the Act as a valid exercise of the State's police power, taken "for the protection of the general welfare of the public, and particularly the laboring class," with special reference to safeguarding laborers from imposture when approached by an alleged organizer. The provision, it was said, "affects only the right of one to engage in the business as a paid organizer, and not the mere right of an individual to express his views on the merits of the union." The court declared the Act "does not require a paid organizer to secure a license," but makes mandatory the issuance of the card "to all who come within the provisions of the Act upon their [323 U.S. 525] good faith compliance therewith." Accordingly, it held that the regulation was not unreasonable. The court conceded, however, that the Act "interferes to a certain extent with the right of the organizer to speak as the paid representative of the union." Nevertheless, it said, such interferences are not necessarily prohibited by the Constitution. The State, under its police power, may enact laws which interfere indirectly, and, to a limited extent, with the right of speech or the liberty of the people where they are reasonably necessary for the protection of the general public. Accordingly, it likened the instant prohibition to various other ones imposed by state or federal legislation upon "the right of one to operate or speak as the agent of another," including securities salesmen, insurance agents, real estate brokers, etc. And various decisions of this Court and others{GO>8} were thought to support the conclusion that the Act imposes no previous general restraint upon the right of free speech. . . . It merely requires paid organizers to register with the Secretary of State before beginning to operate as such. III Appellant first urges that the application of the statute amounted to the requirement of a license "for the simple act of delivering an address to a group of workers." He says the act penalized was simply and solely the act of addressing the workers on the . . . benefits of unionism, and concluding the address with a plea to the audience generally and to a named worker in the audience to join a union. He points out that he did not parade on the streets, did not solicit or receive funds, did not "sign up" [323 U.S. 526] workers,{GO>9} engaged in no disturbance or breach of the peace, and that his sole purpose in going to Texas and his sole activity there were to make the address, including the invitations which he extended at the end. There is no evidence that he solicited memberships or members for a union at any other time or occasion, or intended to do so. His position necessarily maintains that the right to make the speech includes the right to ask members of the audience, both generally and by name, to join the union. Appellant also urges more broadly that the statute is an invalid restraint upon free expression in penalizing the mere asking a worker to join a union, without having procured the card, whether the asking takes place in a public assembly or privately. Texas, on the other hand, asserts no issue of free speech or free assembly is presented. With the state court, it says the statute is directed at business practices, like selling insurance, dealing in securities, acting as commission merchant, pawnbroking, etc., and was adopted "in recognition of the fact that something more is done by a labor organizer than talking."{GO>10} Alternatively, the State says, § 5 would be valid if it were framed to include voluntary, unpaid organizers, and if no element of business were involved in the union`s activity. The statute "is a registration statute, and nothing more," and confers only "ministerial, and not discretionary, powers" upon the Secretary of State. The requirement, accordingly, is regarded as one merely for previous identification, valid within the rule of City of Manchester v. [323 U.S. 527] Leiby, 117 F.2d 661, and the dictum of GO>Cantwell v. Connecticut, 310 U.S. 296, GO>306.{GO>11} In accordance with their different conceptions of the nature of the issues, the parties would apply different standards for determining them. Appellant relies on the rule which requires a showing of clear and present danger to sustain a restriction upon free speech or free assembly.{GO>12} Texas, consistently with its "business practice" theory, says the appropriate standard is that applied under the commerce clause to sustain the applications of state statutes regulating transportation made in Hendrick v. Maryland, 235 U.S. 610; Clark v. Paul Gray, Inc., 306 U.S. 583, and California v. Thompson, 313 U.S. 109.{GO>13} In short, the State would apply a "rational basis" test, [323 U.S. 528] appellant one requiring a showing of "clear and present danger." Finally, as the case is presented here, Texas apparently would rest the validity of the judgment exclusively upon the specific individual solicitation of O'Sullivan, and would throw out of account the general invitation, made at the same time, to all nonunion workers in the audience.{GO>14} However, the case cannot be disposed of on such a basis. The Texas Supreme Court made no distinction between the general and the specific invitations.{GO>15} Nor did the District Court. The record shows that the restraining order was issued in explicit anticipation of the speech, and to restrain Thomas from uttering in its course any language which could be taken as solicitation.{GO>16} The motion for the fiat in contempt was filed, and the fiat itself was issued [323 U.S. 529] on account of both invitations.{GO>17} The order adjudging Thomas in contempt was in general terms, finding that he had violated the restraining order, without distinction between the solicitations set forth in the petition and proved as violations.{GO>18} The sentence was a single penalty. In this state of the record, it must be taken that the order followed the prayer of the motion and the fiat`s recital, and that the penalty was imposed on account of both invitations. The judgment therefore must be affirmed as to both or as to neither. Cf. GO>Williams v. North Carolina, 317 U.S. 287, 292; GO>Stromberg v. California, 283 U.S. 359, GO>368. And it follows that the statute, as it was applied, restrained and punished Thomas for uttering, in the course of his address, the general, as well as the specific, invitation. IV The case confronts us again with the duty our system places on this Court to say where the individual's freedom ends and the State`s power begins. Choice on that border, now, as always, delicate, is perhaps more so where the [323 U.S. 530] usual presumption supporting legislation is balanced by the preferred place given in our scheme to the great, the indispensable, democratic freedoms secured by the First Amendment. Cf. GO>Schneider v. State, 308 U.S. 147; GO>Cantwell v. Connecticut, 310 U.S. 296; GO>Prince v. Massachusetts, 321 U.S. 158. That priority gives these liberties a sanctity and a sanction not permitting dubious intrusions. And it is the character of the right, not of the limitation, which determines what standard governs the choice. Compare GO>United States v. Carolene Products Co., 304 U.S. 144, GO>152-153. For these reasons, any attempt to restrict those liberties must be justified by clear public interest, threatened not doubtfully or remotely, but by clear and present danger.{GO>19} The rational connection between the remedy provided and the evil to be curbed, which, in other contexts, might support legislation against attack on due process grounds, will not suffice. These rights rest on firmer foundation. Accordingly, whatever occasion would restrain orderly discussion and persuasion, at appropriate time and place, must have clear support in public danger, actual or impending. Only the gravest abuses, endangering paramount interests, give occasion for permissible limitation. It is therefore in our tradition to allow the widest room for discussion, the narrowest range for its restriction, particularly when this right is exercised in conjunction with peaceable assembly. It was not by accident or coincidence that the rights to freedom in speech and press were coupled in a single guaranty with the rights of the people peaceably to assemble and to petition for redress of grievances. All these, though not identical, are inseparable. They are cognate rights, cf. GO>De Jonge v. Oregon, 299 U.S. 353, GO>364, and therefore are united in the First Article's assurance. Cf. 1 Annals of Congress 759-760. [323 U.S. 531] This conjunction of liberties is not peculiar to religious activity and institutions alone. The First Amendment gives freedom of mind the same security as freedom of conscience. Cf. GO>Pierce v. Society of Sisters, 268 U.S. 510; GO>Meyer v. Nebraska, 262 U.S. 390; GO>Prince v. Massachusetts, 321 U.S. 158. Great secular causes, with small ones, are guarded. The grievances for redress of which the right of petition was insured, and, with it, the right of assembly, are not solely religious or political ones. And the rights of free speech and a free press are not confined to any field of human interest. The idea is not sound, therefore, that the First Amendment`s safeguards are wholly inapplicable to business or economic activity. And it does not resolve where the line shall be drawn in a particular case merely to urge, as Texas does, that an organization for which the rights of free speech and free assembly are claimed is one "engaged in business activities," or that the individual who leads it in exercising these rights receives compensation for doing so. Nor, on the other hand, is the answer given, whether what is done is an exercise of those rights and the restriction a forbidden impairment, by ignoring the organization's economic function, because those interests of workingmen are involved or because they have the general liberties of the citizen, as appellant would do. These comparisons are at once too simple, too general, and too inaccurate to be determinative. Where the line shall be placed in a particular application rests not on such generalities, but on the concrete clash of particular interests and the community`s relative evaluation both of them and of how the one will be affected by the specific restriction, the other by its absence. That judgment in the first instance is for the legislative body. But, in our system, where the line can constitutionally be placed presents a question this Court cannot escape answering independently, whatever the legislative judgment, in the [323 U.S. 532] light of our constitutional tradition. GO>Schneider v. State, 308 U.S. 147, GO>161. And the answer, under that tradition, can be affirmative, to support an intrusion upon this domain, only if grave and impending public danger requires this. That the State has power to regulate labor unions with a view to protecting the public interest is, as the Texas court said, hardly to be doubted. They cannot claim special immunity from regulation. Such regulation however, whether aimed at fraud or other abuses, must not trespass upon the domains set apart for free speech and free assembly. This Court has recognized that, in the circumstances of our times, the dissemination of information concerning the facts of a labor dispute must be regarded as within that area of free discussion that is guaranteed by the Constitution. . . . Free discussion concerning the conditions in industry and the causes of labor disputes appears to us indispensable to the effective and intelligent use of the processes of popular government to shape the destiny of modern industrial society. GO>Thornhill v. Alabama, 310 U.S. 88, GO>102-103; Senn v. Tile Layers Protective Union, 301 U.S. 468, 478. The right thus to discuss, and inform people concerning, the advantages and disadvantages of unions and joining them is protected not only as part of free speech, but as part of free assembly. GO>Hague v. CIO, 307 U.S. 496. The Texas court, in its disposition of the cause, did not give sufficient weight to this consideration, more particularly by its failure to take account of the blanketing effect of the prohibition's present application upon public discussion and also of the bearing of the clear and present danger test in these circumstances. V In applying these principles to the facts of this case, we put aside the broader contentions both parties have made and confine our decision to the narrow question [323 U.S. 533] whether the application made of § 5 in this case contravenes the First Amendment. The present application does not involve the solicitation of funds or property. Neither § 5 nor the restraining order purports to prohibit or regulate solicitation of funds, receipt of money, its management, distribution, or any other financial matter. Other sections of the Act deal with such things.{GO>20} And, on the record, Thomas neither asked nor accepted funds or property for the union at the time of his address or while he was in Texas. Neither did he "take applications" for membership, though he offered to do so "if it was necessary"; or ask anyone to join a union at any other time than the occasion of the Pelly mass meeting and in the course of his address. Thomas went to Texas for one purpose, and one only -- to make the speech in question. Its whole object was publicly to proclaim the advantages of workers` organization and to persuade workmen to join Local No. 1002 as part of a campaign for members. These also were the sole objects of the meeting. The campaign, and the meeting, were incidents of an impending election for collective bargaining agent, previously ordered by national authority pursuant to the guaranties of national law. Those guaranties include the workers' right to organize freely for collective bargaining. And this comprehends whatever may be appropriate and lawful to accomplish and maintain such organization. It included, in this case, the right to designate Local No. 1002 or any other union or agency as [323 U.S. 534] the employees` representative. It included their right fully and freely to discuss and be informed concerning this choice, privately or in public assembly. Necessarily correlative was the right of the union, its members and officials, whether residents or nonresidents of Texas, and, if the latter, whether there for a single occasion or sojourning longer, to discuss with and inform the employees concerning matters involved in their choice. These rights of assembly and discussion are protected by the First Amendment. Whatever would restrict them, without sufficient occasion, would infringe its safeguards. The occasion was clearly protected. The speech was an essential part of the occasion, unless all meaning and purpose were to be taken from it. And the invitations, both general and particular, were parts of the speech, inseparable incidents of the occasion and of all that was said or done. That there was restriction upon Thomas' right to speak, and the rights of the workers to hear what he had to say, there can be no doubt. The threat of the restraining order, backed by the power of contempt and of arrest for crime, hung over every word. A speaker in such circumstances could avoid the words "solicit," "invite," "join." It would be impossible to avoid the idea. The statute requires no specific formula. It is not contended that only the use of the word "solicit" would violate the prohibition. Without such a limitation, the statute forbids any language which conveys, or reasonably could be found to convey, the meaning of invitation. That Thomas chose to meet the issue squarely, not to hide in ambiguous phrasing, does not counteract this fact. General words create different and often particular impressions on different minds. No speaker, however careful, can convey exactly his meaning, or the same meaning, to the different members of an audience. How one might "laud unionism," as the State and the State Supreme Court concede Thomas was free to do, yet in these circumstances not imply an invitation, [323 U.S. 535] is hard to conceive. This is the nub of the case, which the State fails to meet because it cannot do so. Workingmen do not lack capacity for making rational connections. They would understand, or some would, that the president of UAW and vice-president of CIO, addressing an organization meeting, was not urging merely a philosophic attachment to abstract principles of unionism, disconnected from the business immediately at hand. The feat would be incredible for a national leader, addressing such a meeting, lauding unions and their principles, urging adherence to union philosophy, not also and thereby to suggest attachment to the union by becoming a member. Furthermore, whether words intended and designed to fall short of invitation would miss that mark is a question both of intent and of effect. No speaker, in such circumstances, safely could assume that anything he might say upon the general subject would not be understood by some as an invitation. In short, the supposedly clear-cut distinction between discussion, laudation, general advocacy, and solicitation puts the speaker in these circumstances wholly at the mercy of the varied understanding of his hearers, and consequently of whatever inference may be drawn as to his intent and meaning. Such a distinction offers no security for free discussion. In these conditions, it blankets with uncertainty whatever may be said. It compels the speaker to hedge and trim. He must take care in every word to create no impression that he means, in advocating unionism`s most central principle, namely, that workingmen should unite for collective bargaining, to urge those present to do so. The vice is not merely that invitation, in the circumstances shown here, is speech. It is also that its prohibition forbids or restrains discussion which is not or may not be invitation. The sharp line cannot be drawn surely or securely. The effort to observe it could not be free speech, free press, [323 U.S. 536] or free assembly, in any sense of free advocacy of principle or cause. The restriction's effect, as applied, in a very practical sense was to prohibit Thomas not only to solicit members and memberships, but also to speak in advocacy of the cause of trade unionism in Texas, without having first procured the card. Thomas knew this, and faced the alternatives it presented. When served with the order, he had three choices: (1) to stand on his right and speak freely; (2) to quit, refusing entirely to speak; (3) to trim, and even thus to risk the penalty. He chose the first alternative. We think he was within his rights in doing so. The assembly was entirely peaceable, and had no other than a wholly lawful purpose. The statements forbidden were not in themselves unlawful, had no tendency to incite to unlawful action, involved no element of clear and present, grave and immediate danger to the public welfare. Moreover, the State has shown no justification for placing restrictions on the use of the word "solicit." We have here nothing comparable to the case where use of the word "fire" in a crowded theater creates a clear and present danger which the State may undertake to avoid or against which it may protect. GO>Schenck v. United States, 249 U.S. 47. We cannot say that "solicit" in this setting is such a dangerous word. So far as free speech alone is concerned, there can be no ban or restriction or burden placed on the use of such a word except on showing of exceptional circumstances where the public safety, morality or health is involved or some other substantial interest of the community is at stake. If, therefore, use of the word or language equivalent in meaning was illegal here, it was so only because the statute and the order forbade the particular speaker to utter it. When legislation or its application can confine labor leaders on such occasions to innocuous and abstract discussion of the virtues of trade unions and so becloud even this [323 U.S. 537] with doubt, uncertainty and the risk of penalty, freedom of speech for them will be at an end. A restriction so destructive of the right of public discussion, without greater or more imminent danger to the public interest than existed in this case, is incompatible with the freedoms secured by the First Amendment. We do not mean to say there is not, in many circumstances, a difference between urging a course of action and merely giving and acquiring information. On the other hand, history has not been without periods when the search for knowledge alone was banned. Of this, we may assume the men who wrote the Bill of Rights were aware. But the protection they sought was not solely for persons in intellectual pursuits. It extends to more than abstract discussion, unrelated to action. The First Amendment is a charter for government, not for an institution of learning. "Free trade in ideas" means free trade in the opportunity to persuade to action, not merely to describe facts. Cf. GO>Abrams v. United States, 250 U.S. 616, GO>624, and GO>Gitlow v. New York, 268 U.S. 652, GO>657, dissenting opinions of Mr. Justice Holmes. Indeed, the whole history of the problem shows it is to the end of preventing action that repression is primarily directed, and to preserving the right to urge it that the protections are given. Accordingly, decision here has recognized that employers` attempts to persuade to action with respect to joining or not joining unions are within the First Amendment's guaranty. Labor Board v. Virginia Electric & Power Co., 314 U.S. 469. Decisions of other courts have done likewise.{GO>21} When to this persuasion other things are added which bring about coercion, or give it that character, the [323 U.S. 538] limit of the right has been passed.{GO>22} Cf. Labor Board v. Virginia Electric & Power Co., supra. But, short of that limit, the employer`s freedom cannot be impaired. The Constitution protects no less the employees' converse right. Of course, espousal of the cause of labor is entitled to no higher constitutional protection than the espousal of any other lawful cause. It is entitled to the same protection. VI Apart from its "business practice" theory, the State contends that § 5 is not inconsistent with freedom of speech and assembly, since this is merely a previous identification requirement which, according to the state court`s decision, gives the Secretary of State only "ministerial, not discretionary" authority. How far the State can require previous identification by one who undertakes to exercise the rights secured by the First Amendment has been largely undetermined. It has arisen here chiefly, though only tangentially, in connection with license requirements involving the solicitation of funds, Cantwell v. Connecticut, supra; cf. GO>Schneider v. State, 308 U.S. 147; GO>Largent v. Texas, 318 U.S. 418, and other activities upon the public streets or in public places, cf. GO>Lovell v. Griffin, 303 U.S. 444; GO>Hague v. CIO, 307 U.S. 496, or house-to-house canvassing, cf. Schneider v. State, supra. In these cases, however, the license requirements were for more than mere identification or previous registration, and were held invalid because they vested discretion in the issuing authorities to censor the activity involved. Nevertheless, it was indicated by [323 U.S. 539] dictum in GO>Cantwell v. Connecticut, 310 U.S. 296, GO>306,{GO>23} that a statute going no further than merely to require previous identification would be sustained in respect to the activities mentioned. Although those activities are not involved in this case, that dictum and the decision in Bryant v. Zimmerman, 278 U.S. 63, furnish perhaps the instances of pronouncement or decision here nearest this phase of the question now presented. As a matter of principle, a requirement of registration in order to make a public speech would seem generally incompatible with an exercise of the rights of free speech and free assembly. Lawful public assemblies, involving no element of grave and immediate danger to an interest the State is entitled to protect, are not instruments of harm which require previous identification of the speakers. And the right either of workmen or of unions under these conditions to assemble and discuss their own affairs is as fully protected by the Constitution as the right of businessmen, farmers, educators, political party members or others to assemble and discuss their affairs and to enlist the support of others. We think the controlling principle is stated in GO>De Jonge v. Oregon, 299 U.S. 353, GO>365. In that case, this Court held that, "consistently with the Federal Constitution, peaceable assembly for lawful discussion cannot be made a crime." And those who assist in the conduct of such meetings cannot be branded as criminals on that score. The question, if the rights of free speech and peaceable assembly are to be preserved, is not as to the auspices under which the meeting is held, but as to its purpose; not as to the relations of the speakers, but whether their utterances transcend the bounds of the freedom of speech which the Constitution protects. If the persons assembling have committed crimes elsewhere, if they have formed or are [323 U.S. 540] engaged in a conspiracy against the public peace and order, they may be prosecuted for their conspiracy or other violation of valid laws. But it is a different matter when the State, instead of prosecuting them for such offenses, seizes upon mere participation in a peaceable assembly and a lawful public discussion as the basis for a criminal charge. If the exercise of the rights of free speech and free assembly cannot be made a crime, we do not think this can be accomplished by the device of requiring previous registration as a condition for exercising them and making such a condition the foundation for restraining in advance their exercise and for imposing a penalty for violating such a restraining order. So long as no more is involved than exercise of the rights of free speech and free assembly, it is immune to such a restriction. If one who solicits support for the cause of labor may be required to register as a condition to the exercise of his right to make a public speech, so may he who seeks to rally support for any social, business, religious or political cause. We think a requirement that one must register before he undertakes to make a public speech to enlist support for a lawful movement is quite incompatible with the requirements of the First Amendment. Once the speaker goes further, however, and engages in conduct which amounts to more than the right of free discussion comprehends, as when he undertakes the collection of funds or securing subscriptions, he enters a realm where a reasonable registration or identification requirement may be imposed. In that context, such solicitation would be quite different from the solicitation involved here. It would be free speech plus conduct akin to the activities which were present, and which it was said the State might regulate, in Schneider v. State, supra, and Cantwell v. Connecticut, supra. That, however, must be [323 U.S. 541] done, and the restriction applied, in such a manner as not to intrude upon the rights of free speech and free assembly. In this case, the separation was not maintained. If what Thomas did, in soliciting Pat O'Sullivan, was subject to such a restriction, as to which we express no opinion, that act was intertwined with the speech and the general invitation in the penalty which was imposed for violating the restraining order. Since the penalty must be taken to have rested as much on the speech and the general invitation as on the specific one, and the former clearly were immune, the judgment cannot stand. As we think the requirement of registration, in the present circumstances, was, in itself, an invalid restriction, we have no occasion to consider whether the restraint as imposed goes beyond merely requiring previous identification or registration.{GO>24} Nor do we undertake to determine [323 U.S. 542] the validity of § 5 in any other application than that made upon the facts of this case. Neither do we ground our decision upon other contentions advanced in the briefs and argument. Upon the reargument, attention was given particularly to the questions whether and to what extent the prohibitions of § 5, or their application in this case, are consistent with the provisions of the National Labor Relations Act. Both the parties and the Government, which has appeared as amicus curiae, have advanced contentions on this issue independent of those put forward upon the question of constitutionality. Since a majority of the Court do not agree that § 5 or its present application conflicts with the National Labor Relations Act, our decision rests exclusively upon the grounds we have stated for finding that the statute, as applied, contravenes the Constitution. [323 U.S. 543] The restraint is not small when it is considered what was restrained. The right is a national right, federally guaranteed. There is some modicum of freedom of thought, speech, and assembly which all citizens of the Republic may exercise throughout its length and breadth, which no State, nor all together, nor the Nation itself, can prohibit, restrain or impede. If the restraint were smaller than it is, it is from petty tyrannies that large ones take root and grow. This fact can be no more plain than when they are imposed on the most basic rights of all. Seedlings planted in that soil grow great and, growing, break down the foundations of liberty. In view of the disposition we make of the cause, it is unnecessary to rule upon the motion appellee has filed to require appellant to furnish security for his appearance to serve the sentence. The judgment is Reversed. DOUGLAS, J., concurring MR. JUSTICE DOUGLAS, concurring. The intimation that the principle announced in this case serves labor alone, and not an employer, has been adequately answered in the opinion of the Court, in which I join. But the emphasis on such cases as Labor Board v. Virginia Electric & Power Co., 314 U.S. 469, and Virginia Electric & Power Co. v. Labor Board, 319 U.S. 533, to prove that discrimination exists moves me to add these words. Those cases would be relevant here if we were dealing with legislation which regulated the relations between unions and their members. Cf. Steele v. Louisville & Nashville R. Co., ante, p. GO>192. No one may be required to obtain a license in order to speak. But once he uses the economic power which he has over other men and their jobs to influence their action, he is doing more than exercising the freedom of speech protected by the First Amendment. [323 U.S. 544] That is true whether he be an employer or an employee. But as long as he does no more than speak, he has the same unfettered right, no matter what side of an issue he espouses. MR. JUSTICE BLACK and MR. JUSTICE MURPHY join in this opinion. JACKSON, J., concurring MR. JUSTICE JACKSON, concurring. As frequently is the case, this controversy is determined as soon as it is decided which of two well established, but at times overlapping, constitutional principles will be applied to it. The State of Texas stands on its well settled right reasonably to regulate the pursuit of a vocation, including -- we may assume -- the occupation of labor organizer. Thomas, on the other hand, stands on the equally clear proposition that Texas may not interfere with the right of any person peaceably and freely to address a lawful assemblage of workmen intent on considering labor grievances. Though the one may shade into the other, a rough distinction always exists, I think, which is more shortly illustrated than explained. A state may forbid one without its license to practice law as a vocation, but I think it could not stop an unlicensed person from making a speech about the rights of man or the rights of labor, or any other kind of right, including recommending that his hearers organize to support his views. Likewise, the state may prohibit the pursuit of medicine as an occupation without its license, but I do not think it could make it a crime publicly or privately to speak urging persons to follow or reject any school of medical thought. So the state, to an extent not necessary now to determine, may regulate one who makes a business or a livelihood of soliciting funds or memberships for unions. But I do not think it can prohibit one, [323 U.S. 545] even if he is a salaried labor leader, from making an address to a public meeting of workmen, telling them their rights as he sees them and urging them to unite in general or to join a specific union. This wider range of power over pursuit of a calling than over speechmaking is due to the different effects which the two have on interests which the state is empowered to protect. The modern state owes and attempts to perform a duty to protect the public from those who seek for one purpose or another to obtain its money. When one does so through the practice of a calling, the state may have an interest in shielding the public against the untrustworthy, the incompetent, or the irresponsible, or against unauthorized representation of agency. A usual method of performing this function is through a licensing system. But it cannot be the duty, because it is not the right, of the state to protect the public against false doctrine. The very purpose of the First Amendment is to foreclose public authority from assuming a guardianship of the public mind through regulating the press, speech, and religion. In this field, every person must be his own watchman for truth, because the forefathers did not trust any government to separate the true from the false for us. GO>West Virginia State Board of Education v. Barnette, 319 U.S. 624. Nor would I. Very many are the interests which the state may protect against the practice of an occupation, very few are those it may assume to protect against the practice of propagandizing by speech or press. These are thereby left great range of freedom. This liberty was not protected because the forefathers expected its use would always be agreeable to those in authority, or that its exercise always would be wise, temperate, or useful to society. As I read their intentions, this liberty was protected because they knew of no other [323 U.S. 546] way by which free men could conduct representative democracy.GO>* The necessity for choosing collective bargaining representatives brings the same nature of problem to groups of organizing workmen that our representative democratic processes bring to the nation. Their smaller society, too, must choose between rival leaders and competing policies. This should not be an underground process. The union of which Thomas is the head was one of the choices offered to these workers, and, to me, it was in the best American tradition that they hired a hall and advertised a meeting, and that Thomas went there and publicly faced his labor constituents. How better could these men learn what they might be getting into? By his public appearance and speech, he would disclose himself as a temperate man or a violent one, a reasonable leader that well disposed workmen could follow or an irresponsible one from whom they might expect disappointment, an earnest and understanding leader or a self-seeker. If free speech anywhere serves a useful social purpose, to be jealously guarded, I should think it would be in such a relationship. But it is said that Thomas urged and invited one and all to join his union, and so he did. This, it is said, makes the speech something else than a speech; it has been found [323 U.S. 547] by the Texas courts to be a "solicitation," and therefore its immunity from state regulation is held to be lost. It is not often in this country that we now meet with direct and candid efforts to stop speaking or publication as such. Modern inroads on these rights come from associating the speaking with some other factor which the state may regulate so as to bring the whole within official control. Here, speech admittedly otherwise beyond the reach of the states is attempted to be brought within its licensing system by associating it with "solicitation." Speech of employers otherwise beyond reach of the Federal Government is brought within the Labor Board`s power to suppress by associating it with "coercion" or "domination." Speech of political malcontents is sought to be reached by associating it with some variety of "sedition." Whether, in a particular case, the association or characterization is a proven and valid one often is difficult to resolve. If this Court may not or does not, in proper cases, inquire whether speech or publication is properly condemned by association, its claim to guardianship of free speech and press is but a hollow one. Free speech on both sides and for every faction on any side of the labor relation is, to me, a constitutional and useful right. Labor is free to turn its publicity on any labor oppression, substandard wages, employer unfairness, or objectionable working conditions. The employer, too, should be free to answer, and to turn publicity on the records of the leaders or the unions which seek the confidence of his men. And if the employees or organizers associate violence or other offense against the laws with labor's free speech, or if the employer`s speech is associated with discriminatory discharges or intimidation, the constitutional remedy would be to stop the evil, but permit the speech, if the two are separable, and only rarely, and when they are inseparable, to stop or punish speech or publication. [323 U.S. 548] But I must admit that, in overriding the findings of the Texas court, we are applying to Thomas a rule the benefit of which, in all its breadth and vigor, this Court denies to employers in National Labor Relations Board cases. Cf. Labor Board v. Virginia Electric Power Co., 314 U.S. 469, 479; Virginia Electric Power Co. v. Labor Board, 319 U.S. 533; Trojan Powder Co. v. Labor Board, 135 F.2d 337, cert. denied, 320 U.S. 768; Labor Board v. American Tube Bending Co., 134 F.2d 993, cert. denied, 320 U.S. 768; Elastic Stop Nut Corp. v. Labor Board, 142 F.2d 371, cert. denied, post, p. 722. However, the remedy is not to allow Texas improperly to deny the right of free speech, but to apply the same rule and spirit to free speech cases whoever the speaker. I concur in the opinion of MR. JUSTICE RUTLEDGE that this case falls in the category of a public speech, rather than that of practicing a vocation as solicitor. Texas did not wait to see what Thomas would say or do. I cannot escape the impression that the injunction sought before he had reached the state was an effort to forestall him from speaking at all, and that the contempt is based in part, at least, on the fact that he did make a public labor speech. I concur in reversing the judgment. ROBERTS, J., separate opinion MR. JUSTICE ROBERTS. The right to express thoughts freely and to disseminate ideas fully is secured by the Constitution as basic to the conception of our government. A long series of cases has applied these fundamental rights in a great variety of circumstances.{GO>1} Not until today, however, has it been questioned [323 U.S. 549] that there was any clash between this right to think one's thoughts and to express them and the right of people to be protected in their dealings with those who hold themselves out in some professional capacity by requiring registration of those who profess to pursue such callings. Doctors and nurses, lawyers and notaries, bankers and accountants, insurance agents and solicitors of every kind in every State of this Union have traditionally been under duty to make some identification of themselves as practitioners of their calling. The question before us is as to the power of Texas to call for such registration within limits precisely defined by the Supreme Court of that State in sustaining the statute now challenged. The most accurate way to state the issue is to quote the construction which that Court placed upon the Texas statute and the exact limits of its requirement: A careful reading of the section of the law here under consideration will disclose that it does not interfere with the right of the individual lay members of unions to solicit others to join their organization. It does not affect them at all. It applies only to those organizers who, for a pecuniary or financial consideration, solicit such membership. It affects only the right of one to engage in the business as a paid organizer, and not the mere right of an individual to express his views on the merits of the union. Furthermore, it will be noted that the Act does not require a paid organizer to secure a license, but merely requires him to register and identify himself and the union for which he proposes to operate before being permitted [323 U.S. 550] to solicit members for such union. The Act confers no unbridled discretion on the Secretary of State to grant or withhold a registration card at his will, but makes it his mandatory duty to accept the registration and issue the card to all who come within the provisions of the Act upon their good faith compliance therewith. The record discloses that Texas, in the exercise of her police power, has adopted a statute regulating labor unions. With many of its provisions we are not presently concerned. The constitutional validity of but a single section is drawn in question. That section requires every "labor union organizer" (defined by the Act as a person "who for a pecuniary or financial consideration solicits memberships in a labor union or members for a labor union") to request, in writing, of the Secretary of State, or personally to apply to the Secretary for an "organizer`s card," before soliciting members for his organization, and to give his name, his union affiliation, and his union credentials.{GO>2} The Secretary is then to issue to him a card showing his name and affiliation, which is to be signed by him and also signed and sealed by the Secretary of State, and is to bear the designation "labor organizer." It is made the duty of the organizer to carry the card and, on request, to exhibit it to any person he solicits. The Act makes violation the basis of criminal prosecution, and authorizes injunctions to prevent threatened disregard of its provisions. In this instance, both procedures were followed, but there is before us only the validity of an injunction and the sanction imposed for refusal to obey it. [323 U.S. 551] As always, it is important to reach the precise question presented. One path to this end is to note what is not involved. First, no point is made of the circumstance that the appellant's proposed activity was enjoined in advance. Counsel at our bar asserted the constitutional vice lay in the prohibition of the statute, and that vice would preclude arrest and conviction for violation, no less than injunction against the denounced activity. Secondly, the appellant does not contend that he was other than a "labor organizer" within the meaning of the Act. In fact, he is an officer of a union, and not employed specifically as an organizer or solicitor of memberships. He might well have questioned the application of the law to him, or to a public address made by him in his official capacity, but he refrained, obviously because he wished to test the Act`s validity, and so, in effect, stipulated that its sweep included him and his conduct on the occasion in question. Thirdly, the appellant does not contend that, in attempting to identify solicitors and preclude solicitation without identification, the statute, either in terms or as construed and applied, reaches over into the realm of public assembly, of public speaking, of argument or persuasion. Aware that the State proposed to invoke the statute against him, he made sure that the bare right he asserted to solicit without compliance with its requirement should not be clouded by confusion of that right with the others mentioned. In his address, therefore, he was at pains to state that he then and there solicited members of the audience to join a named union, and to make assurance of violation doubly sure, he solicited a man by name and offered him a membership application, which the man then and there signed. Fourthly, the Act and the injunction which he disobeyed say nothing of speech; they are aimed at a transaction [323 U.S. 552] -- that of solicitation of members for a union. This, and this only, is the statutory object which is said to render it unconstitutional. We are now in a position accurately to state the appellant's contention. He asserts that, under the Constitutional guarantees, there is a sharp distinction between business rights and civil rights; that, in discussion of labor problems, and equally in solicitation of union membership, civil rights are exercised; that labor organizations are the only effective means whereby employes may exercise the guaranteed civil rights, and that, consequently, any interference with the right to solicit membership in such organizations is a prohibited abridgment of these rights, even though the Act applies only to paid organizers. The argument then seeks to draw a distinction between this case and those in which we have sustained registration of persons who desire to use the streets or to solicit funds; urges that the burden the Act lays on labor organizations is substantial and seriously hampering, and is not intended to prevent any "clear and present danger" to the State. Stripped to its bare bones, this argument is that labor organizations are beneficial and lawful; that solicitation of members by and for them is a necessary incident of their progress; that freedom to solicit for them is a liberty of speech protected against state action by the Fourteenth Amendment and the National Labor Relations Act, and, hence, Texas cannot require a paid solicitor to identify himself. I think this is the issue, and the only issue, presented to the courts below and decided by them, and the only one raised here. The opinion of the court imports into the case elements on which counsel for appellant did not rely -- elements which, in fact, counsel strove to eliminate in order to come at the fundamental challenge to any requirement of identification of a labor organizer. [323 U.S. 553] The position taken in the court`s opinion that, in some way, the statute interferes with the right to address a meeting, to speak in favor of a labor union, to persuade one's fellows to join a union, or that, at least its application in this case does, or may, accomplish that end is, in my judgment, without support in the record. We must bear in mind that the appellant himself was persuaded that merely to make the speech he had come to Texas to deliver would not violate the Act, and that he, therefore, determined, in order to preclude all doubt as to violation, to solicit those present to join the union. And, for the same purpose, he further specifically solicited an individual. He had not been enjoined from making a speech, nor from advocating union affiliation. The injunction, in terms, forbade "soliciting membership in Local Union No. 1002 . . . " or "memberships in any other labor union" without first obtaining a card. The information on which the citation for contempt was based charged (1) that he solicited Pat O`Sullivan to join a local union on September 23; (2) that, on the same day, he openly and publicly solicited an audience of some three hundred persons to join the Oil Workers International Union. The uncontradicted evidence is that, with application blanks in his hand, he said: I earnestly urge and solicit all of you that are not members of your local union to join your local unions. I do that in the capacity of Vice-President of CIO. The text of the speech put in evidence by the appellant does not differ materially. It runs: as Vice-President of the CIO and as a union man, I earnestly ask those of you who are not now members of the Oil Workers International Union to join now. I solicit you to become a member of the union of your fellow workers. . . . The judgment in the contempt proceeding states only that the court finds that the defendant . . . did . . . [323 U.S. 554] violate this court's temporary restraining order heretofore issued enjoining and restraining him, the said R. J. Thomas, from soliciting members to join he Oil Workers International Union. . . . In his petition to the State Supreme Court for habeas corpus, the appellant did not suggest that, under the guise of preventing him from soliciting, he was held in contempt for making an address. The opinion of that court states that the complaint charged appellant with engaging "in soliciting members for a certain labor union"; with violating the injunction issued "by soliciting members for said union", and adds: Relator`s counsel, in his argument before this Court, conceded the existence of necessary factual basis for the judgment in the contempt proceedings. (Italics supplied.) Thus, it appears that below, as here, the challenge was not against the form or content of the pleadings or the order, not that Texas was trying to enjoin appellant from making a speech, but that it could not regulate solicitation. In construing the statute, the court below said: "It applies only to those organizers who, for a pecuniary or financial consideration, solicit such membership." Thus, it excluded all questions as to the right of speech and assembly as such. In his motion for a rehearing below, the appellant advanced no contention that the judgment was directed at his speech as such. In his statement as to jurisdiction filed in this court he said: Appellant delivered his speech to the meeting attended largely by workers of the Humble Oil Company, and solicited the audience in general and one Pat O'Sullivan in particular to join the Oil Workers International Union. (Italics supplied.) In his statement of points to be relied on in this court, he stated he would urge that the Act is unconstitutional because it imposes a previous general restraint upon the [323 U.S. 555] exercise of appellant`s right of free speech by prohibiting appellant from soliciting workers to join a union, without obtaining an organizer's card. And again that it violated other Constitutional provisions "in requiring appellant to obtain a license (organizer`s card) before soliciting workers to join a union." (Italics supplied.) Nowhere in the document is there any suggestion that the statute is intended, or has been applied, to restrain or restrict the freedom to speak, save only as speech is an integral part of the transaction of paid solicitation of men to join a union. Since its requirements are not obviously burdensome, we cannot void the statute as an unnecessary or excessive exercise of the State's police power on any a priori reasoning. The State Supreme Court has found that conditions exist in Texas which justify and require such identification of paid organizers as the law prescribes. There is not a word of evidence in the record to contradict these conclusions. In the absence of a showing against the need for the statute, this court ought not incontinently to reject the State`s considered views of policy. The judgment of the court below that the power exists reasonably to regulate solicitation, and that the exercise of the power by the Act in question is not unnecessarily burdensome, is not to be rejected on abstract grounds. No fee is charged. The card may be obtained by mail. To comply with the law, the appellant need only have furnished his name and affiliation, and his credentials. The statute nowise regulates, curtails, or bans his activities. We are asked then, on this record, to hold, without evidence to support such a conclusion, and as a matter of judicial notice, that Texas has no bona fide interest to warrant her lawmakers in requiring that one who engages, for pay, in the business of soliciting persons to join unions shall identify himself as such. That is all the law requires. [323 U.S. 556] We should face a very different question if the statute attempted to define the necessary qualifications of an organizer; purported to regulate what organizers might say; limited their movements or activities; essayed to regulate time, place or purpose of meetings; or restricted speakers in the expression of views. But it does none of these things. It is suggested that the Act is to be distinguished from legislation regulating the use of the streets or the solicitation of money. As respects the former, I think our decision in GO>Cox v. New Hampshire, 312 U.S. 569, and that of the Circuit Court of Appeals in City of Manchester v. Leiby, 117 F.2d 661, are indistinguishable in principle, and the court below properly so held. If one disseminating news for his own profit may rightfully be required to identify himself, so may one who, for profit, solicits persons to join an organization. As respects the second, I see no reason to limit what was said in GO>Cantwell v. Connecticut, 310 U.S. 296, GO>305, to solicitation of money. The solicitation at which the Texas Act is aimed may or may not involve the payment of initiation fees or dues to the solicitor. But, in any case, it involves the assumption of business and financial liability by him who is persuaded to join a union. The transaction is, in essence, a business one. Labor unions are business associations; their object is generally business dealings and relationships, as is manifest from the financial statements of some of the national unions. Men are persuaded to join them for business reasons, as employers are persuaded to join trade associations for like reasons. Other paid organizers, whether for business or for charity, could be required to identify themselves. There is no reason why labor organizers should not do likewise. I think that, if anyone pursues solicitation, as a business for profit, of members for any organization, religious, secular or business, his calling does not bar the State from [323 U.S. 557] requiring him to identify himself as what he is -- a paid solicitor. We may deem the statutory provision under review unnecessary or unwise, but it is not our function as judges to read our views of policy into a Constitutional guarantee, in order to overthrow a state policy we do not personally approve, by denominating that policy a violation of the liberty of speech. The judgment should be affirmed. The CHIEF JUSTICE, MR. JUSTICE REED and MR. JUSTICE FRANKFURTER join in this opinion.