SUPREME COURT OF UNITED STATES Lincoln Federal Labor Union No. 19129, American Federation of Labor Vs. Northwestern Iron & Metal Co. et al. Whitaker et al. v. State of North Carolina Nos. 47 and 34. Argued Nov. 8, 9, 10, 1948. Decided Jan. 3, 1949. Appeals from the Supreme Courts of the States of Nebraska and North carolina. Mr. Herbert S. Thatcher, of Washington, D.C., for appellants Lincoln Federal Labor Union No. 19129 et al. Mr. George Pennell, of Asheville, N.C., for appellants Whitaker and others. Mr. Irving Hill, of Beverly Hills, Cal., for appellee Northwestern Iron & Metal Co. Mr. Edson Smith, of Omaha, Neb., for appellee Nebraska Small Business Men's Assn. Mr. Robert A. Nelson, of Lincoln, Neb., for appellee, State of Nebraska. Mr. Ralph Moody, of Raleigh, N.C., for appellee State of North Carolina. [Argument of Counsel from page 526 intentionally omitted] Mr. Justice BLACK delivered the opinion of the Court. Under employment practices in the United States, employers have sometimes limited work opportunities to members of unions, sometimes to non-union members, and at other times have employed and kept their workers without regard to whether they were or were not members of a union. Employers are commanded to follow this latter employment practice in the states of North Carolina and Nebraska. A North Carolina statute and a Nebraska constitutional amendment1 provide that no person in those states shall be denied an opportunity to obtain or retain employment because he is or is not a member of a labor organization. To enforce this policy North Carolina and Nebraska employers are also forbidden to enter into contracts or agreements obligating themselves to exclude persons from employment because they are or are not labor union members. These state laws were given timely challenge in North Carolina and Nebraska courts on the ground that insofar as they attempt to protect non-union members from discrimination, the laws are in violation of rights guaranteed employers, unions, and their members by the United States Constitution.3 The state laws were challenged as violations of the right of freedom of speech, of assembly and of petition guaranteed unions and their members by 'the First Amendment and protected against invasion by the state under the Fourteenth Amendment.' It was further contended that the state laws impaired the obligations of existing contracts in violation of Art. I, § 10, of the United States Constitution and deprived the appellant unions and employers of equal protection and due process of law guaranteed against state invasion by the Fourteenth Amendment. All of these contentions were rejected by the Stat Supreme Courts4 and the cases are here on appeal under § 237 of the Judicial Code, 28 U.S.C. § 344, 28 U.S.C.A. § 344 (now § 1257). The substantial identity of the questions raised in the two cases prompted us to set them for argument together and for the same reason we now consider the cases in a single opinion. First. It is contended that these state laws abridge the freedom of speech and the opportunities of unions and their members 'peaceably to assemble and to petition the Government for a refress of grievances.'5 Under the state policy adopted by these laws, employers must, other considerations being equal, give equal opportunities for remunerative work to union and non-union members without discrimination against either. In order to achieve this objective of equal opportunity for the two groups, employers are forbidden to make contracts which would obligate them to hire to keep none but union members. Nothing in the language of the laws indicates a purpose to prohibit speech, assembly, or petition. Precisely what these state laws do is to forbid employers acting alone or in concert with labor organizations deliberately to restrict employment to none but union members. It is difficult to see how enforcement of this state policy could infringe the freedom of speech of anyone, or deny to anyone the right to assemble or to petition for a redress of grievances. And appellants do not contend that the laws expressly forbid the full exercise of those rights by unions or union members. Their contention is that these state laws indirectly infringe their constitutional rights of speech, assembly, and petition. While the basis of this contention is not entirely clear, it seems to rest on this line of reasoning: The right of unions and union members to demand that no non-union members work along with union members is 'indispensable to the right of self organization and the association of workers into unions'; without a right of union members to refuse to work with non-union members, there are 'no means of eliminating the competition of the non- union worker'; since, the reasoning continues, a 'closed shop' is indispensable to achievement of sufficient union membership to put unions and employers on a full equality for collective bargaining, a closed shop is consequently 'an indispensable concomitant' of 'the right o employees to assemble into and associate together through labor organizations. * * *' Justification for such an expansive construction of the right to speak, assemble and petition is then rested in part on appellants' assertion 'that the right to work as a non-unionist is in no way equivalent to or the parallel of the right to work as a union member; that there exists no constitutional right to work as a non-unionist on the one hand while the right to maintain employment free from discrimination because of union membership is constitutionally protected.' Cf. Wallace Corporation v. National Labor Relations Board, [1945] USSC 49; 323 U.S. 248, 65 S.Ct. 238, 89 L.Ed. 216. We deem it unnecessary to elaborate the numerous reasons for our rejection of this contention of appellants. Nor need we appraise or analyze with particularity the rather startling ideas suggested to support some of the premises on which appellants' conclusions rest. There cannot be wrung from a constitutional right of workers to assemble to discuss improvement of their own working standards, a further constitutional right to drive from remunerative employment all other persons who will not or can not, participate in union assemblies. The constitutional right of workers to assemble, to discuss and formulate plans for furthering their own self interest in jobs cannot be construed as a constitutional guarantee that none shall get and hold jobs except those who will join in the assembly or will agree to abide by the assembly's plans. For where conduct affects the interests of other individuals and the general public, the legality of that conduct must be measured by whether the conduct donforms to valid law, even though the conduct is engaged in pursuant to plans of an assembly. Second. There is a suggestion though not elaborated in briefs that these state laws conflict with Art. I, § 10, of the United States Constitution, insofar as they impair the obligation of contracts made prior to their enactment. That this contention is without merit is now too clearly established to require discussion. See Home Bldg. & Loan Ass'n v. Blaisdell, [1934] USSC 10; 290 U.S. 398, 436--439[1934] USSC 10; , 54 S.Ct. 231, 239, 240[1934] USSC 10; , 78 L.Ed. 413, 88 A.L.R. 1481, and cases there cited. And also Veix v. Sixth Ward Building & Loan Ass'n, [1940] USSC 75; 310 U.S. 32, 38[1940] USSC 75; , 60 S.Ct. 792, 794[1940] USSC 75; , 84 L.Ed. 1061; East New York Savings Bank v. Hahn, [1945] USSC 148; 326 U.S. 230, 232[1945] USSC 148; , 66 S.Ct. 69, 70[1945] USSC 148; , 90 L.Ed. 34, 160 A.L.R. 1279. Third. It is contended that the North Carolina and Nebraska laws deny unions and their members equal protection of the laws and thus offend the equal protection clause of the Fourteenth Amendment. Because the outlawed contracts are a useful incentive to the growth of union membership, it is said that these laws weaken the bargaining power of unions and correspondingly strengthen the power of employers. This may be true. But there are other matters to be considered. The state laws also make it impossible for an employer to make contracts with company unions which obligate the employer to refuse jobs to union members. In this respect, these state laws protect the employment opportunities of members of independent unions. See Wallace Corporation v. National Labor Relations Board, supra. This circumstance alone, without regard to others that need not be mentioned, is sufficient to support the state laws against a charge that they deny equal protection to unions as against employers and non-union workers. It is also argued that the state laws do not provide protection for union members equal to that provided for non-union members. But in identical language these state laws forbid employers to discriminate against union and non-union members. Nebraska and North Carolina thus command equal employment opportunities for both groups of workers. It is precisely because these state laws command equal opportunities for both groups that appellants argue that the constitutionally protected rights of assembly and due process have been violated. For the constitutional protect ons surrounding these rights are relied on by appellants to support a contention that the Federal Constitution guarantees greater employment rights to union members than to non-union members. This claim of appellants is itself a refutation of the contention that the Nebraska and North Carolina laws fail to afford protection to union members equal to the protection afforded non-union workers. Fourth. It is contended that these state laws deprive appellants of their liberty without due process of law in violation of the Fourteenth Amendment. Appellants argue that the laws are specifically designed to deprive all persons within the two states of 'liberty' (1) to refuse to hire or retain any person in employment because he is or is not a union member, and (2) to make a contract or agreement to engage in such employment discrimination against union or non-union members. Much of appellants' argument here seeks to establish that due process of law is denied employees and union men by that part of these state laws that forbids them to make contracts with the employer obligating him to refuse to hire or retain nonunion workers. But that part of these laws does no more than provide a method to aid enforcement of the heart of the laws, namely, their command that employers must not discriminate against either union or nonunion members because they are such. If the states have constitutional power to ban such discrimination by law, they also have power to ban contracts which if performed would bring about the prohibited discrimination. Chicago, B. & Q.R. Co. v. McGuire, 219 U.S. 549, 570, 571[1911] USSC 27; , 31 S.Ct. 259, 263[1911] USSC 27; , 55 L.Ed. 328. Many cases are cited by appellants in which this Court has said that in some instances the due process clause protects the liberty of persons to make contracts. But none of these cases, even those according the broadest constitutional protection to the making of contracts, ever went so far as to indicate that the due process clause bars a state from prohibiting contracts to engage in conduct banned by a valid state law. So here, if the provisions in the state laws against employer discrimination are valid, it follows that the contract prohibition also is valid. Bayside Fish Flour Co. v. Gentry, [1936] USSC 38; 297 U.S. 422, 427[1936] USSC 38; , 56 S.Ct. 513, 515[1936] USSC 38; , 80 L.Ed. 772. And see Sage v. Hampe, [1914] USSC 257; 235 U.S. 99, 104, 105[1914] USSC 257; , 35 S.Ct. 94, 95[1914] USSC 257; , 59 L.Ed. 147. We therefore turn to the decisive question under the due process contention, which is: Does the due process clause forbid a state to pass laws clearly designed to safeguard the opportunity of non-union members to get and hold jobs, free from discrimination against them because they are non-union workers? There was a period in which labor union members who wanted to get and hold jobs were the victims of widespread employer discrimination practices. Contracts between employers and their employees were used by employers to accomplish this antiunion employment discrimination. Before hiring workers, employers required them to sign agreements stating that the workers were not and would not become labor union members. Such anti-union practices were so obnoxious to workers that they gave these required agreements the name of 'yellow dog contracts.' This hostility of workers also prompted passage of state and federal laws to ban employer discrimination against union members and to outlaw yellow dog contracts. In 1907 this Court in Adair v. United States, [1908] USSC 23; 208 U.S. 161, 28 S.Ct. 277, 52 L.Ed. 436, 13 Ann.Cas. 764, considered the federal law which prohibited discrimination against union workers. Adair, an agent of the Louisville & Nashville Railroad Company, had been indicted and convicted for having discharged Coppage, an employee of the railroad, because Coppage was a member of the Order of Locomotive Firemen. This Court there held, over the dissents of Justices McKenna and Holmes, that the railroad, because of the due process clause of the Fifth Amendment, had a constitutional right to discrimin te against union members and could therefore do so through use of yellow dog contracts. The chief relance for this holding was Lochner v. State of New York, [1905] USSC 100; 198 U.S. 45, 25 S.Ct. 539, 49 L.Ed. 937, 3 Ann.Cas. 1133, which had invalidated a New York law prescribing maximum hours for work in bakeries. This Court had found support for its Lochner holding in what had been said in Allgeyer v. State of Louisiana, [1897] USSC 54; 165 U.S. 578, 17 S.Ct. 427, 41 L.Ed. 832, a case on which appellants here strongly rely. There were strong dissents in the Adair and Lochner cases. In 1914 this Court reaffirmed the principles of the Adair case in Coppage v. State of Kansas, [1915] USSC 29; 236 U.S. 1, 35 S.Ct. 240, 59 L.Ed. 441, L.R.A.1915C, 960, again over strong dissents, and held that a Kansas statute outlawing yellow dog contracts denied employers and employees a liberty to fix terms of employment. For this reason the law was held invalid under the due process clause. The Allgeyer - Lochner - Adair - Coppage constitutional doctrine was for some years followed by this Court. It was used to strike down laws fixing minimum wages and maximum hours in employment, laws fixing prices, and laws regulating business activities. See cases cited in Olsen v. State of Nebraska ex rel. Western Reference & Bond Ass'n, [1941] USSC 106; 313 U.S. 236, 244-- 246[1941] USSC 106; , 61 S.Ct. 862, 864, 865[1941] USSC 106; , 85 L.Ed. 1305, 133 A.L.R. 1500, and Osborn v. Ozlin, [1940] USSC 73; 310 U.S. 53, 66, 67[1940] USSC 73; , 60 S.Ct. 758, 763[1940] USSC 73; , 84 L.Ed. 1074. And the same constitutional philosophy was faithfully adhered to in Adams v. Tanner, [1917] USSC 142; 244 U.S. 590, 37 S.Ct. 662, 61 L.Ed. 1336, L.R.A.1917F, 1163, Ann.Cas.1917D, 973, a case strongly pressed upon us by appellants. In Adams v. Tanner, supra, this Court with four justices dissenting struck down a state law absolutely prohibiting maintenance of private employment agencies. The majority found that such businesses were highly beneficial to the public and upon this conclusion held that the state was without power to proscribe them. Our holding and opinion in Olsen v. State of Nebraska ex rel. Western Reference & Bond Ass'n, supra, clearly undermined Adams v. Tanner. Appellants also rely heavily on certain language used in this Court's opinion in Chas. Wolff Packing Co. v. Court of Industrial Relations of State of Kansas, [1923] USSC 161; 262 U.S. 522, 43 S.Ct. 630, 67 L.Ed. 1103, 27 A.L.R. 1280. In that case the Court invalidated a state law which in part provided a method for a state agency to fix wages and hours.6 See Chas. Wolff Packing Co. v. Court of Industrial Relations of State of Kansas, [1925] USSC 96; 267 U.S. 552, 565[1925] USSC 96; , 45 S.Ct. 441, 444[1925] USSC 96; , 69 L.Ed. 785. In invalidating this part of the state act, this Court construed the due process clause as forbidding legislation to fix hours and wages, or to fix prices of products. The Court also relied on a distinction between businesses according to whether they were or were not 'clothed with a public interest.' [1923] USSC 161; (262 U.S. 522, 43 S.Ct. 634.) This latter distinction was rejected in Nebbia v. People of State of New York, [1934] USSC 56; 291 U.S. 502, 54 S.Ct. 505, 78 L.Ed. 940, 89 A.L.R. 1469. That the due process clause does not ban legislative power to fix prices, wages and hours as was assumed in the Wolff case, was settled as to price fixing in the Nebbia and Olsen cases. That wages and hours can be fixed by law is no longer doubted since West Coast Hotel Co. v. Parrish, [1937] USSC 73; 300 U.S. 379, 57 S.Ct. 578, 81 L.Ed. 703, 108 A.L.R. 1330; United States v. Darby, [1941] USSC 49; 312 U.S. 100, 125[1941] USSC 49; , 61 S.Ct. 451, 462[1941] USSC 49; , 85 L.Ed. 609, 132 A.L.R. 1430; Phelps Dodge Corp. v. National Labor Relations Board, [1941] USSC 107; 313 U.S. 177, 187[1941] USSC 107; , 61 S.Ct. 845, 849[1941] USSC 107; , 85 L.Ed. 1271, 133 A.L.R. 1217. This Court beginning at least as early as 1934, when the Nebbia case was decided, has steadily rejected the due process philosophy enunciated in the Adair-Coppage line of cases. I doing so it has consciously returned closer and closer to the earlier constitutional principle that states have power to legislate against what are found to be injurious practices in their internal commercial and business affairs, so long as their laws do not run afoul of some specific federal constitutional prohibition, or of some valid federal law. See Nabbia v. New York, supra, 291 U.S. at pages 523, 524, 54 S.Ct. at pages 509, 510[1934] USSC 56; , 78 L.Ed. 940, 89 A.L.R. 1469, and West Coast Hotel Co. v. Parrish, supra, 300 U.S. at pages 392--395, 57 S.Ct. at pages 582, 583[1937] USSC 73; , 81 L.Ed. 703, 108 A.L.R. 1330, and cases cited. Under this constitutional doctrine the due process clause is no longer to be so broadly construed that the Congress and state legislatures are put in a strait jacket when they attempt to suppress business and industrial conditions which they regard as offensive to the public welfare. Appellants now ask us to return, at least in part, to the due process philosophy that has been deliberately discarded. Claiming that the Federal Constitution itself affords protection for union members against discrimination, they nevertheless assert that the same Constitution forbids a state from providing the same protection for non-union members. Just as we have held that the due process clause erects no obstacle to block legislative protection of union members, we now hold that legislative protection can be afforded non-union workers. Affirmed. For concurring opinions of Mr. Justice FRANKFURTER and Mr. Justice RUTLEDGE, see [1949] USSC 1; 335 U.S. 538, 69 S.Ct. 260.