SUPREME COURT OF UNITED STATES Colegrove et al. Vs. Green et al. No. 804. Argued March 7, 8, 1946. Decided June 10, 1946. Rehearing Denied Oct. 28, 1946. See 67 S.Ct. 118. Appeal from the District Court of the United States for the Northern District of Illinois. Mr. Urban A. Lavery, of Chicago, Ill., for appellants. Mr. William C. Wines, of Chicago, Ill., for appellees. Mr. Abraham W. Brussell, of Chicago, Ill., for Better Government Assn., amicus curiae. Mr. Justice FRANKFURTER announced the judgment of the Court and an opinion in which Mr. Justice REED and Mr. Justice BURTON concur. This case is appropriately here, under § 266 of the Judicial Code, 28 U.S.C. § 380, 28 U.S.C.A. § 380, on direct review of a judgment of the District Court of the Northern District of Illinois, composed of three judges, dismissing the complaint of these appellants. Petitioners are three qualified voters in Illinois districts which have much larger populations than other Illinois Congressional districts. They brought this suit against the Governor, the Secretary of State, and the Auditor of the State of Illinois, as members ex officio of the Illinois Primary Certifying Board, to restrain them, in effect, from taking proceedings for an election in November 1946, under the provisions of Illinois law governing Congressional districts. Illinois Laws of 1901, p. 3. Formally, the appellees asked for a decree, with its incidental relief, § 274d Judicial Code, 28 U.S.C. § 400, 28 U.S.C.A. § 400, declaring these provisions to be invalid because they violated various provisions of the United States Constitution and § 3 of the Reapportionment Act of August 8, 1911, 37 Stat. 13, 2 U.S.C.A. § 3, as amended, 2 U.S.C. § 2a, 2 U.S.C.A. § 2a, in that by reason of subsequent changes in population the Congressional districts for the election of Representatives in the Congress created by the Illinois Laws of 1901, Ill.Rev.Stat.Ch. 46, 1945, §§ 154--156, lacked compactness of territory and approximate equality of population. The District Court, feeling bound by this Court's opinion in Wood v. Broom, [1932] USSC 128; 287 U.S. 1, 53 S.Ct. 1, 77 L.Ed. 131, dismissed the bill. 64 F.Supp. 632. The District Court was clearly right in deeming itself bound by Wood v. Broom, supra, and we could also dispose of this case on the authority of Wood v. Broom. The legal merits of this controversy were settled in that case, inasmuch as it held that the Reapportionment Act of June 18, 1929, 46 Stat. 26, as amended, 2 U.S.C. § 2a, 2 U.S.C.A. § 2a, has no requirements 'as to the compactness, contiguity and equality in population of districts.' 287 U.S. at page 8, 53 S.Ct. at page 3[1932] USSC 128; , 77 L.Ed. 131. The Act of 1929 still governs the districting for the election of Representatives. It must be remembered that not only was the legislative history of the matter fully considered in Wood v. Broom, but the question had been elaborately before the Court in Smiley v. Holm, [1932] USSC 76; 285 U.S. 355, 52 S.Ct. 397, 76 L.Ed. 795, Koening v. Flynn, [1932] USSC 73; 285 U.S. 375, 52 S.Ct. 403, 76 L.Ed. 805, and Carroll v. Becker, [1932] USSC 69; 285 U.S. 380, 52 S.Ct. 402, 76 L.Ed. 807, argued a few months before Wood v. Broom was decided. Nothing has now been adduced to lead us to overrule what this Court found to be the requirements under the Act of 1929, the more so since seven Congressional elections have been held under the Act of 1929 as construed by this Court. No manifestation has been shown by Congress even to question the correctness of that which seemed compelling to this Court in enforcing the will of Congress in Wood v. Broom. But we also agree with the four Justices (Brandeis, Stone, Roberts, and Cardozo, JJ.) who were of opinion that the bill in Wood v. Broom, supra, should be 'dismissed for want of equity.' To be sure, the present complaint, unlike the bill in Wood v. r oom, was brought under the Federal Declaratory Judgment Act which, not having been enacted until 1934, was not available at the time of Wood v. Broom. But that Act merely gave the federal courts competence to make a declaration of rights even though no decree of enforcement be immediately asked. It merely permitted a freer movement of the federal courts within the recognized confines of the scope of equity. The Declaratory Judgment Act 'only provided a new form of procedure for the adjudication of rights in conformity' with 'established equitable principles.' Great Lakes Dredge & Dock Co. v. Huffman, [1943] USSC 107; 319 U.S. 293, 300, 63 S.Ct. 1970, 1074[1943] USSC 107; , 87 L.Ed. 1407. And so, the test for determining whether a federal court has authority to make a declaration such as is here asked, is whether the controversy 'would be justiciable in this Court if presented in a suit for injunction * * *.' Nashville C. & St. L. Ry. v. Wallace, [1933] USSC 31; 288 U.S. 249, 262[1933] USSC 31; , 53 S.Ct. 345, 348[1933] USSC 31; , 77 L.Ed. 730, 87 A.L.R. 1191. We are of opinion that the petitioners ask of this Court what is beyond its competence to grant. This is one of those demands on judicial power which cannot be met by verbal fencing about 'jurisdiction.' It must be resolved by considerations on the basis of which this Court, from time to time, has refused to intervene in controversies. It has refused to do so because due regard for the effective working of our Government revealed this issue to be of a peculiarly political nature and therefore not meet for judicial determination. This is not an action to recover for damage because of the discriminatory exclusion of a plaintiff from rights enjoyed by other citizens. The basis for the suit is not a private wrong, but a wrong suffered by Illinois as a polity. Compare Nixon v. Herndon, [1927] USSC 66; 273 U.S. 536, 47 S.Ct. 446, 71 L.Ed. 759 and Lane v. Wilson, [1939] USSC 101; 307 U.S. 268, 59 S.Ct. 872, 83 L.Ed. 1281, with Giles v. Harris, 189 U.S. 475, 23 S.Ct. 639, 47 L.Ed. 909. In effect this is an appeal to the federal courts to reconstruct the electoral process of Illinois in order that it may be adequately represented in the councils of the Nation. Because the Illinois legislature has failed to revise its Congressional Representative districts in order to reflect great changes, during more than a generation, in the distribution of its population, we are asked to do this, as it were, for Illinois. Of course no court can affirmatively remap the Illinois districts so as to bring them more in conformity with the standards of fairness for a representative system. At best we could only declare the existing electoral system invalid. The result would be to leave Illinois undistricted and to bring into operation, if the Illinois legislature chose not to act, the choice of members for the House of Representatives on a state-wide ticket. The last stage may be worse than the first. The upshot of judicial action may defeat the vital political principle which led Congress, more than a hundred years ago, to require districting. This requirement, in the language of Chancellor Kent, 'was recommended by the wisdom and justice of giving, as far as possible, to the local subdivisions of the people of each state, a due influence in the choice of representatives, so as not to leave the aggregate minority of the people in a state, though approaching perhaps to a majority, to be wholly overpowered by the combined action of the numerical majority, without any voice whatever in the national councils.' 1 Kent, Commentaries (12th ed., 1873) *230-31, n. (c). Assuming acquiescence on the part of the authorities of Illinois in the selection of its Representatives by a mode that defies the direction of Congress for selection by districts, the House of Representatives may not acquiesce. In the exercise of its power to judge the qualifications of its own members, the House may reject a delegation of Representatives-at-large. Article I, § 5, Cl. 1. For the detailed system by which Congress supervises the election of its members, e e e.g., 2 U.S.C. §§ 201--226, 2 U.S.C.A. §§ 201--226; Bartlett, Contested Elections in the House of Representatives (2 vols.); Alexander, History of the Procedure of the House of Representatives (1916) c. XVI. Nothing is clearer than that this controversy concerns matters that bring courts into immediate and active relations with party contests. From the determination of such issues this Court has traditionally held aloof. It is hostile to a democratic system to involve the judiciary in the politics of the people. And it is not less pernicious if such judicial intervention in an essentially political contest be dressed up in the abstract phrases of the law. The petitioners urge with great zeal that the conditions of which they complain are grave evils and offend public morality. The Constitution of the United States gives ample power to provide against these evils. But due regard for the Constitution as a viable system precludes judicial correction. Authority for dealing with such problems resides elsewhere. Article I, section 4 of the Constitution provides that 'The Times, Places and Manner of holding Elections for * * * Representative, shall be prescribed in each State by the Legislature thereof; but the Congress may at any time by Law make or alter such Regulations, * * *.' The short of it is that the Constitution has conferred upon Congress exclusive authority to secure fair representation by the States in the popular House and left to that House determination whether States have fulfilled their responsibility. If Congress failed in exercising its powers, whereby standards of fairness are offended, the remedy ultimately lies with the people. Whether Congress faithfully discharges its duty or not, the subject has been committed to the exclusive control of Congress. An aspect of government from which the judiciary, in view of what is involved, has been excluded by the clear intention of the Constitution cannot be entered by the federal courts because Congress may have been in default in exacting from States obedience to its mandate. The one stark fact that emerges from a study of the history of Congressional apportionment is its embroilment in politics, in the sense of party contests and party interests. The Constitution enjoins upon Congress the duty of apportioning Representatives 'among the several States * * * according to their respective Numbers, * * *.' Article I, § 2. Yet, Congress has at times been heedless of this command and not apportioned according to the requirements of the Census. It never occurred to anyone that this Court could issue mandamus to compel Congress to perform its mandatory duty to apportion. 'What might not be done directly by mandamus, could not be attained indirectly by injunction.' Chafee, Congressional Apportionment (1929) 42 Harv.L.Rec. 1015, 1019. Until 1842 there was the greatest diversity among the States in the manner of choosing Representatives because Congress had made no requirement for districting. 5 Stat. 491. Congress then provided for the election of Representatives by districts. Strangely enough the power to do so was seriously questioned; it was still doubted by a Committee of Congress as late as 1901. See e.g., Speech of Mr. (afterwards Mr. Justice) Clifford, Cong. Globe, April 28, 1842, 27th Cong., 2d Sess., App., p. 347; 1 Bartlett, Contested Elections in the House of Representatives (1865) 47, 276; H.R.Rep.No.3000, 56th Cong., 2d Sess. (1901); H.R.Doc.No.2052, 64th Cong., 2d Sess. (1917) 43; United States v. Gradwell, [1917] USSC 77; 243 U.S. 476, 482, 483[1917] USSC 77; , 37 S.Ct. 407, 409, 410[1917] USSC 77; , 61 L.Ed. 857. In 1850 Congress dropped the requirement. 9 Stat. 428, 432, 433. The Reapportionment Act of 1862 required that the districts be of contiguous territory. 12 Stat. 572. In 1872 Congress added the requirement of substantial equality of inhabitants. 17 Stat. 28. This was reinforced in 1911. 37 Stat. 13, 14. But the 1929 Act, as we have seen, dropped these requirements. 46 Stat. 21. Throughout our history, whatever may hav been the controlling Apportionment Act, the most glaring disparities have prevailed as to the contours and the population of districts. Appendix I summarizes recent disparities in the various Congressional Representative districts throughout the country and Appendix II gives fair samples of prevailing gerrymanders. For other illustrations of glaring inequalities, see 71 Cong.Rec. 2278, 79, 2480 et seq.; 86 Cong.Rec. 4369, 4370, 71, 76th Cong., 2d Sess. (1940); H.R.Rep.No.1695, 61st Cong., 2d Sess. (1910); (1920) 24 Law Notes 124 (October 20, 1902) 75 The Nation 343; and see, generally, Schmeckebier, Congressional Apportionment (1941); and on gerrymandering, see Griffith, The Rise and Development of the Gerrymander (1907). To sustain this action would cut very deep into the very being of Congress. Courts ought not to enter this political thicket. The remedy for unfairness in districting is to secure State legislatures that will apportion properly, or to invoke the ample powers of Congress. The Constitution has many commands that are not enforceable by courts because they clearly fall outside the conditions and purposes that circumscribe judicial action. Thus, 'on Demand of the executive Authority,' Art. IV, § 2, of a State it is the duty of a sister State to deliver up a fugitive from justice. But the fulfillment of this duty cannot be judicially enforced. Commonwealth of Kentucky v. Dennison, [1860] USSC 13; 24 How. 66, 16 L.Ed. 717. The duty to see to it that the laws are faithfully executed cannot be brought under legal compulsion. State of Mississippi v. Johnson, [1866] USSC 65; 4 Wall. 475, 18 L.Ed. 437. Violation of the great guaranty of a republican form of government in States cannot be challenged in the courts. Pacific States Telephone & Telegraph Co. v. Oregon, [1912] USSC 59; 223 U.S. 118, 32 S.Ct. 224, 56 L.Ed. 377. The Constitution has left the performance of many duties in our governmental scheme to depend on the fidelity of the executive and legislative action and, ultimately, on the vigilance of the people in exercising their political rights. Dismissal of the complaint is affirmed. Mr. Justice JACKSON took no part in the consideration or decision of this case. DISPARITIES IN APPORTIONMENT SHOWING DISTRICTS IN EACH STATE HAVING LARGEST AND SMALLEST POPULATIONS. 1946 1928* 1897* State Dist. Population Dist. Population Dist. Population ALA. 9th 459,930 9th 310,054 2d 188,214 6th 251,757 6th 170,188 7th 130,451 ARIZ. 2 Representatives 1 Representative Not yet admit ted Elected at large. ARK. 1st 423,152 1st 330,292 1st 220,261 3d 177,476 3d 180,348 4th 147,806 CALIF. 3d 409,404 10th 516,283 5th 228,717 21st 194,199 2d 129,357 4th 147,642 COLO. 1st 322,412 3d 281,170 2d 207,539 4th 172,847 4th 140,532 1st 204,659 26 CONN. 1st 450,189 1st 336,027 2d 248,582 5th 247,601 5th 224,426 3d 121,792 DEL. 1 Representative 1 Representative 1 Representative FLA. 1st 439,895 4th 315,292 2d 202,792 6th 186,831 2d 187,474 1st 188,630 GA. 5th 487,552 5th 308,364 2d 180,300 9th 235,420 3d 205,343 11th 155,948 IDAHO 2d 300,357 2d 253,542 1 Representative 1st 224,516 1st 178,324 ILL. 7th 914,053 7th 560,434 13th 184,027 5th 112,116 5th 158.092 22nd 159,186 IND 11th 460,926 7th 348,061 7th 191,472 9th 241,323 4th 179,737 6th 139,359 IOWA 2d 392,052 11th 295,449 11th 203,470 4th 268,900 1st 156,594 1st 153,712 KANSAS 4th 382,546 3d 280,045 7th 278,208 3d 249,574 4th 152,378 1st 167,314 KY. 9th 413,690 11th 289,766 4th 192,055 5th 225,426 8th 168,067 7th 141,461 1946 1928* 1897* State Dist. Population Dist. Population Dist. Population LA. 6th 333,295 6th 255,372 3d 214,785 8th 240,166 7th 204,909 2d 152,025 ME. 1st 290,335 1st 195,072 4th 183,070 2d 276,695 2d 188,563 1st 153,778 MD. 2d 534,568 2d 311,413 2d 208,165 1st 195,427 1st 194,568 5th 153,912 MASS. 10th 346,623 8th 259,954 5th 174,866 1st 278,459 15th 217,307 6th 169,418 MICH. 17th 419,007 6th 533,748 2d 191,841 12th 200,265 10th 198,679 9th 148,626 MINN. 6th 334,781 5th 275,645 2d 188,480 9th 283,845 9th 112,235 6th 184,848 MISS. 7th 470,781 3d 349,662 5th 224,618 4th 201,316 8th 177,185 1st 143,315 MO. 12th 503,738 10th 521,587 14th 230,478 9th 214,787 8th 138,807 9th 152,442 MONT. 2d 323,597 2d 333,476 1 Representative 1st 235,859 1st 215,413 NEB. 1st 369,190 6th 188,090 4th 195,434 2d 305,961 1st 173,458 3d 163,674 NEV. 1 Representative 1 Representative 1 Representative N. H. 2d 247,033 1st 224,842 1st 190,532 1st 244,491 2d 218,241 2d 185,998 N. J. 1st 370,220 8th 290,610 7th 256,093 2d 226,169 11th 228,615 8th 125,793 N. M. 2 Representatives 1 Representative Not yet admitted Elected at large. N. Y. 25th 365,918 23d 391,620 14th 227,978 45th 235,913 12th 151,605 7th 114,766 N. C. 4th 358,573 5th 408,139 6th 204,686 1st 239,040 3d 202,760 3d 160,288 N. D. 2 Representatives 2d 220,700 1 Representative Elected at large. 3d 210,203 1946 1928* 1897* State Dist. Population Dist. Population Dist. Population OHIO 22d 698,650 14th 439,013 2d 205,293 5th 163,561 11th 167,217 12th 158,026 OKLA. 1st 416,863 3d 325,680 Not yet admitted 7th 189,547 7th 189,472 ORE. 3d 355,099 1st 346,989 2d 158,205 2d 210,991 2d 160,502 1st 155,562 PA. 11th 441,518 12th 390,991 4th 309,986 14th 212,979 15th 136,283 3d 129,764 R. I. 2d 374,463 3d 210,201 1st 180,548 1st 338,883 2d 193,186 2d 164,958 S. C. 2d 361,933 7th 266,956 4th 200,000 5th 251,137 2d 203,418 5th 144,750 S. D. 1st 485,829 2d 251,405 1 Representative 2d 157,132 3d 138,031 TENN. 2d 388,938 3d 296,396 3d 199,972 5th 225,918 5th 145,403 5th 153,773 TEX. 8th 528,961 2d 349,859 6th 210,907 17th 230,010 7th 211,032 1st 102,827 UTAH 2d 203,922 1st 229,907 1 Representative 1st 256,388 2d 219,489 VT. 1 Representative 2d 176,596 1st 169,940 1st 175,832 2d 162,482 VA. 9th 360,679 2d 312,458 9th 187,467 4th 243,165 7th 167,588 2d 145,536 WASH. 1st 412,689 1st 348,474 2 Representatives 4th 244,908 4th 200,258 Elected at large W. VA. 6th 378,630 6th 279,072 3d 202,289 1st 281,333 4th 214,930 1st 177,840 WIS. 5th 391,467 5th 276,503 6th 187,001 10th 263,088 6th 214,206 10th 149,845 WYO. 1 Representative 1 Representative 1 Representative APPENDIX II. APPENDIX II. APPENDIX II. APPENDIX II. Mr. Justice RUTLEDGE. I concur in the result. But for the ruling in Smiley v. Holm, [1932] USSC 76; 285 U.S. 355, 52 S.Ct. 397, 76 L.Ed. 795, I should have supposed that the provisions of the Constitution, Art. I, § 4, that 'The Times, Places and Manner of holding Elections for * * * Representatives, shall be prescribed in each State by the Legislature thereof; but the Congress may at any time by Law make or alter such Regulations * * *'; Art. I, § 2, vesting in Congress the duty of apportionment of representatives among the several states 'according to their respective Numbers'; and Art. I, § 5, making each house the sole judge of the qualificatin § of its own members, would remove the issues in this case from justiciable cognizance. But, in my judgment, the Smiley case rules squarely to the contrary, save only in the matter of degree. Moreover, we have but recently been admonished again that it is the very essence of our duty to avoid decision upon grave constitutional questions, especially when this may bring our function into clash with the political departments of the Government, if any tenable alternative ground for disposition of the controversy is presented.1 I was unable to find such an alternative in that instance. There is one, however, in this case. And I think the gravity of the constitutional questions raised so great, together with the possibilities for collision above mentioned, that the admonition is appropriate to be followed here. Other reasons support this view, including the fact that, in my opinion, the basic ruling and less important ones in Smiley v. Holm, supra, would otherwise be brought into question. Assuming that that decision is to stand, I think, with Mr. Justice BLACK, that its effect is to rule that this Court has power to afford relief in a case of this type as against the objection that the issues are not justiciable. In the later case of Wood v. Broom, [1932] USSC 128; 287 U.S. 1, 53 S.Ct. 1, 77 L.Ed. 131, the Court disposed of the cause on the ground that the 1929 Reapportionment Act, 46 Stat. 21, did not carry forward the requirements of the 1911 Act, 37 Stat. 13, and declined to decide whether there was equity in the bill. [1932] USSC 128; 287 U.S. 1, 8[1932] USSC 128; , 53 S.Ct. 1, 3[1932] USSC 128; , 77 L.Ed. 131. But, as the Court's opinion notes, four justices thought the bill should be dismissed for want of equity.2 In my judgment this complaint should be dismissed for the same reason. Assuming that the controversy is justiciable, I think the cause is of so delicate a character, in view of the considerations above noted, that the jurisdiction should be exercised only in the most compelling circumstances. As a matter of legislative attention, whether by Congress or the General Assembly, the case made by the complaint is strong. But the relief it seeks pitches this Court into delicate relation to the functions of state officials and Congress, compelling them to take action which heretofore they have declined to take voluntarily or to accept the alternative of electing representatives from Illinois at large in the forthcoming elections. The shortness of the time remaining makes it doubtful whether action could, or would, be taken in time to secure for petitioners the effective relief they seek. To force them to share in an election at large might bring greater equality of voting right. It would also deprive them and all other Illinois citizens of representation by districts which the prevailing policy of Congress commands. 46 Stat. 26, as amended, 2 U.S.C. § 2a, 2 U.S.C.A. § 2a. If the constitutional provisions on which appellants rely give them the substantive rights they urge, other provisions qualify those rights in important ways by vesting large measures of control in the political subdivisions of the government and the state. There is not, and could not be except abstractly, a right of absolute equality in voting. At best there o uld be only a rough approximation. And there is obviously considerable latitude for the bodies vested with those powers to exercise their judgment concerning how best to attain this, in full consistency with the Constitution. The right here is not absolute. And the cure sought may be worse than the disease. I think, therefore, the case is one in which the Court may properly, and should, decline to exercise its jurisdiction.3 Accordingly, the judgment should be affirmed and I join in that disposition of the cause. Mr. Justice BLACK, dissenting. The complaint alleges the following facts essential to the position I take: Petitioners, citizens and voters of Illinois, live in Congressional election districts, the respective populations of which range from 612,000 to 914,000. Nineteen other Congressional election districts have populations that range from 112,116 to 385,207. In seven of these districts the population is below 200,000. The Illinois Legislature established these districts in 1901 on the basis of the Census of 1900. The Federal Census of 1910, of 1920, of 1930, and of 1940, each showed a growth of population in Illinois and a substantial shift in the distribution of population among the districts established in 1901. But up to date, attempts to have the State Legislature reapportion Congressional election districts so as more nearly to equalize their population have been unsuccessful. A contributing cause of this situation, according to petitioners, is the fact that the State Legislature is chosen on the basis of State election districts inequitably apportioned in a way similar to that of the 1901 Congressional election districts. The implication is that the issues of State and Congressional apportionment are thus so interdependent that it is to the interest of State Legislators to perpetuate the inequitable apportionment of both State and Congressional election districts. Prior to this proceeding a series of suits had been brought in the State courts challenging the State's local and federal apportionment system. In all these cases the Supreme Court of the State had denied effective relief.1 In the present suit the complaint attacked the 1901 State Apportionment Act on the ground that it among other things violates Article One and the Fourteenth Amendment of the Constitution. Petitioners claim that since they live in the heavily populated districts their vote is much less effective than the vote of those living in a district which under the 1901 Act is also allowed to choose one Congressman, though its population is sometimes only one-ninth that of the heavily populated districts. Petitioners contend that this reduction of the effectiveness of their vote is the result of a wilful legislative discrimination against them and thus amounts to a denial of the equal protection of the laws guaranteed by the Fourteenth Amendment. They further assert that this reduction of the effectiveness of their vote also violates the privileges and immunities clause of the Fourteenth Amendment in abridging their privilege as citizens of the United States to vote for Congressmen, a privilege guaranteed by Article One of the Constitution. They further contend that the State Apportionment Act directly violates Article One which guaranteest hat each citizen eligible to vote has a right to vote for Congressmen and to have his vote counted. The assertion here is that the right to have their vote counted is abridged unless that vote is given approximately equal weight to that of other citizens. It is my judgment that the District Court had jurisdiction;2 that the complaint presented a justiciable case and controversy,3 and that petitioners had standing to sue, since the facts alleged show that they have been injured as individuals.4 Unless previous decisions of this Court are to be overruled, the suit is not one against the State but against State officials as individuals.5 The complaint attacked the 1901 Apportionment Act as unconstitutional and alleged facts indicating that the Act denied petitioners the full right to vote and the equal protection of the laws. These allegations have not been denied. Under these circumstances, and since there is no adequate legal remedy for depriving a citizen of his right to vote, equity can and should grant relief. It is difficult for me to see why the 1901 State Apportionment Act does not deny petitioners equal protection of the laws. The failure of the Legislature to reapportion the Congressional election districts for forty years, despite census figures indicating great changes in the distribution of the population, has resulted in election districts the populations of which range from 112,000 to 900,000. One of the petitioners lives in a district of more than 900,000 people. His vote is consequently much less effective than that of each of the citizens living in the district of 112,000. And such a gross inequality in the voting power of citizens irrefutably demonstrates a complete lack of effort to make an equitable apportionment. The 1901 State Apportionment Act if applied to the next election would thus result in a wholly indefensible discrimination against petitioners and all other voters in heavily populated districts. The equal protection clause of the Fourteenth Amendment forbids such discrimination. It does not permit the states to pick out certain qualified citizens or groups of citizens and deny them the right to vote at all. See Nixon v. Herndon, [1927] USSC 66; 273 U.S. 536, 541[1927] USSC 66; , 47 S.Ct. 446, 71 L.Ed. 759; Nixon v. Condon, [1932] USSC 83; 286 U.S. 73, 52 S.Ct. 484, 76 L.Ed. 984, 88 A.L.R. 458. No one would deny that the equal protection clause would also prohibit a law that would expressly give certain citizens a half-vote and others a full vote. The probable effect of the 1901 State Apportionment Act in the coming election will be that certain citizens, and among them the petitioners, will in some instances have votes only one-ninth as effective in choosing representatives to Congress as the votes of other citizens. Such discriminatory legislation seems to me exactly the kind that the equal protection clause was intended to prohibit. The 1901 State Apportionment Act in reducing the effectiveness of petitioners' votes abridges their privilege as citizens to vote for Congressmen and violates Article 1 of the Constitution. Article 1 provides that Congressman 'shall be * * * chosen * * * by the People of the several States.' It thus gives those qualifie a right to vote and a right to have their vote counted. Ex parte Yarbrough, [1884] USSC 81; 110 U.S. 651, 4 S.Ct. 152, 28 L.Ed. 274; United States v. Mosley, [1915] USSC 217; 238 U.S. 383, 35 S.Ct. 904, 59 L.Ed. 1355. This Court in order to prevent 'an interference with the effective choice of the voters' has held that this right extends to primaries. United States v. Classic, [1941] USSC 135; 313 U.S. 299, 314[1941] USSC 135; , 61 S.Ct. 1031, 1037[1941] USSC 135; , 85 L.Ed. 1368. While the Constitution contains no express provision requiring that Congressional election districts established by the states must contain approximately equal populations, the Constitutionally guaranteed right to vote and the right to have one's vote counted clearly imply the policy that state election systems, no matter what their form, should be designed to give approximately equal weight to each vote cast. To some extent this implication of Article One is expressly stated by Section 2 of the Fourteenth Amendment which provides that 'Representatives shall be apportioned among the several States according to their respective numbers * * *.' The purpose of this requirement is obvious: It is to make the votes of the citizens of the several States equally effective in the selection of members of Congress. It was intended to make illegal a nation- wide 'rotten borough' system as between the States. The policy behind it is broader than that. It prohibits as well Congressional 'rotten boroughs' within the States, such as the ones here involved. The policy is that which is laid down by all the Constitutional provisions regulating the election of members of the House of Representatives, including Article One which guarantees the right to vote and to have that vote effectively counted: All groups, classes, and individuals shall to the extent that it is practically feasible be given equal representation in the House of Representatives, which, in conjunction with the Senate, writes the laws affecting the life, liberty, and property of all the people. It is true that the States are authorized by Section 2 of Article One of the Constitution to legislate on the subject of Congressional elections to the extent that Congress has not done so. Thus the power granted to the State Legislature on this subject is primarily derived from the Federal and not from the State Constitution. But this federally-granted power with respect to elections of Congressmen is not to formulate policy but rather to implement the policy laid down in the Constitution, that, so far as feasible, votes by given equally effective weight. Thus, a state legislature cannot deny eligible voters the right to vote for Congressmen and the right to have their vote counted. It can no more destroy the effectiveness of their vote in part and no more accomplish this in the name of 'apportionment' than under any other name. For legislation which must inevitably bring about glaringly unequal representation in the Congress in favor of special classes and groups should be invalidated, 'whether accomplished ingeniously or ingenuously.' Smith v. Texas, [1941] USSC 15; 311 U.S. 128, 132[1941] USSC 15; , 61 S.Ct. 164, 166[1941] USSC 15; , 85 L.Ed. 84. See also Lane v. Wilson, [1939] USSC 101; 307 U.S. 268, 272[1939] USSC 101; , 59 S.Ct. 872, 874[1939] USSC 101; , 83 L.Ed. 1281. Had Illinois passed an Act requiring that all of its twenty-four Congressmen be elected by the citizens of one county, it would clearly have amounted to a denial to the citizens of the other counties of their Constitutionally guaranteed right to vote. And I cannot imagine that an Act that would have apportioned twenty-three Congressmen to the State's smallest county and one Congressman to all the others, would have been sustained by any Court. Such an Act would clearly have violated the Constitutional policy of equal representation. The 1901 Apportionment Act here involved violates that policy in the same way. The policy with respect to federal elections laid down by the Constitution, while it does not mean that the Courts can or should prescribe the precise methods to be followed by state legislatures and the invalidation of all Acts that do not embody those precise methods, does mean that state legislatures must make real efforts to bring about approximately equal representation of citizens in Congress. Here the legislature of Illinois has not done so. Whether that was due to negligence or was a wilful effort to deprive some citizens of an effective vote, the admitted result is that the Constitutional policy of equality of representation has been defeated. Under these circumstances it is the Court's duty to invalidate the state law. It is contended, however, that a court of equity does not have the power, or even if it has the power, that it should not exercise it in this case. To do so, it is argued, would mean that the Court is entering the area of 'political questions.' I cannot agree with that argument. There have been cases, such as Coleman v. Miller, supra, 307 U.S., pages 454, 457, 59 S.Ct. 982, 983[1939] USSC 115; , 83 L.Ed. 1385, 122 A.L.R. 695, where this Court declined to decide a question because it was political. In the Miller case, however, the question involved was ratification of a Constitutional amendment, a matter over which the Court believed Congress had been given final authority. To have decided that question would have amounted to a trespass upon the Constitutional power of Congress. Here we have before us a state law which abridges the Constitutional rights of citizens to cast votes in such way as to obtain the kind of Congressional representation the Constitution guarantees to them. It is true that voting is a part of elections and that elections are 'political.' But as this Court said in Nixon v. Herndon, supra, it is a mere 'play on words' to refer to a controversy such as this as 'political' in the sense that courts have nothing to do with protecting and vindicating the right of a voter to cast an effective ballot. The Classic case, among myriads of others, refutes the contention that courts are impotent in connection with evasions of all 'political' rights. Wood v. Broom, [1932] USSC 128; 287 U.S. 1, 53 S.Ct. 1, 77 L.Ed. 131, does not preclude the granting of equitable relief in this case. There this Court simply held that the State Apportionment Act did not violate the Congressional Reapportionment Act of 1929, 46 Stat. 21, 26, 27, since that Act did not require election districts of equal population. The Court expressly reserved the question of 'the right of the complainant to relief in equity.' Giles v. Harris, 189 U.S. 475, 23 S.Ct. 639, 47 L.Ed. 909, also did not hold that a Court of Equity could not, or should not, exercise its power in a case like this. As we said with reference to that decision in Lane v. Wilson, [1939] USSC 101; 307 U.S. 268, 272, 273[1939] USSC 101; , 59 S.Ct. 872, 874, 875[1939] USSC 101; , 83 L.Ed. 1281, it stands for the principle that Courts will not attempt to 'supervise' elections. Furthermore, the author of the Giles v. Harris opinion also wrote the opinion in Nixon v. Herndon, in which a voter's right to cast a ballot was held to give rise to a justiciable controversy. In this case, no supervision over elections is asked for. What is asked is that this Court do exactly what it did in Smiley v. Holm, supra. It is asked to declare a state apportionment bill invalid and to enjoin state officials from enforcing it. The only difference between this case and the Smiley case is that there the case originated in the State Courts while here the proceeding originated in the Federal District Court. The only type of case in which this Court has held that a federal district court should in its discretion stay its hand any more than a state court is where the question is one which state courts or administrative agencies have special competence to decide. This is not that type of question. What is involved here is the right to vote guaranteed by the Federal Constitution. It has always been the rule that where a federally protected right has been invaded the federal courts will provide the remedy to rectify the wrong done. Federal courts have not hesitated to exercise their equity power in cases involving deprivation of property andl iberty. Ex parte Young, supra; Hague v. Committee for Industrial Organization, [1939] USSC 117; 307 U.S. 496, 59 S.Ct. 954, 83 L.Ed. 1423. There is no reason why they should do so where the case involves the right to choose representatives that make laws affecting liberty and property. Nor is there any more difficulty in enforcing a decree in this case than there was in the Smiley case. It is true that declaration of invalidity of the State Act and the enjoining of State officials would result in prohibiting the State from electing Congressmen under the system of the old Congressional districts. But it would leave the State free to elect them from the State at large, which, as we held in the Smiley case, is a manner authorized by the Constitution. It is said that it would be inconvenient for the State to conduct the election in this manner. But it has an element of virtue that the more convenient method does not have--namely, it does not discriminate against some groups to favor others, it gives all the people an equally effective voice in electing their representatives as is essential under a free government, and it is Constitutional. Mr. Justice DOUGLAS and Mr. Justice MURPHY join in this dissent.