SUPREME COURT OF UNITED STATES Charles W. Baker Vs. Joe C. Carr No. 6. Reargued Oct. 9, 1961. Decided March 26, 1962. Charles S. Rhyne, Washington, D.C., and Z. T. Osborn, Jr., Nashville, Tenn., for appellants. Jack Wilson, Chattanooga, Tenn., for appellees. Solicitor General Archibald Cox, Washington, D.C., for the United States, as amicus curiae, by special leave of Court. Mr. Justice BRENNAN delivered the opinion of the Court. This civil action was brought under 42 U.S.C. §§ 1983 and 1988, 42 U.S.C.A. §§ 1983, 1988 to redress the alleged deprivation of federal constitutional rights. The complaint, alleging that by means of a 1901 statute of Tennessee apportioning the members of the General Assembly among the State's 95 counties,1 'these plaintiffs and others similarly situated, are denied the equal protection of the laws accorded them by the Fourteenth Amendment to the Constitution of the United States by virtue of the debasement of their votes,' was dismissed by a three-judge court convened under 28 U.S.C. § 2281, 28 U.S.C.A. § 2281 in the Middle District of Tennessee.2 The court held that it lacked jurisdiction of the subject matter and also that no claim was stated upon which relief could be granted. 179 F.Supp. 824. We noted probable jurisdiction of the appeal. 364 U.S. 898, 81 S.Ct. 230, 5 L.Ed.2d 193.3 We hold that the dismissal was error, and remand the cause to the District Court for trial and further proceedings consistent with this opinion. The General Assembly of Tennessee consists of the Senate with 33 members and the House of Representatives with 99 members. The Tennessee Constitution provides in Art. II as follows: 'Sec. 3. Legislative authority--Term of office.--The Legislative authority of this State shall be vested in a General Assembly, which shall consist of a Senate and House of Representatives, both dependent on the people; who shall hold their offices for two years from the day of the general election. 'Sec. 4. Census.--An enumeration of the qualified voters, and an apportionment of the Representatives in the General Assembly, shall be made in the year one thousand eight hundred and seventy-one, and within every subsequent term of ten years. 'Sec. 5. Apportionment of representatives.--The number of Representatives shall, at the several periods of making the enumeration, be apportioned among the several counties or districts, according to the number of qualified voters in each; and shall not exceed seventy-five, until the population of the State shall be one million and a half, and shall never exceed ninety-nine; Provided, that any county having two-thirds of the ratio shall be entitled to one member. 'Sec 6. Apportionment of senators.--The number of Senators shall, at the several periods of making the enumeration, be apportioned among the several counties or districts according to the number of qualified electors in each, and shall not exceed one-third the number of representatives. In apportioning the Senators among the different counties, the fraction that may be lost by any county or counties, in the apportionment of members to the House of Representatives, shall be made up to such county or counties in the Senate, as near as may be practicable. When a district is composed of two or more counties, they shall be adjoining; and no county shall be divided in forming a district.' Thus, Tennessee's standard for allocating legislative representation among her counties is the total number of qualified voters resident in the respective counties, subject only to minor qualifications.4 Decennial reapportionment in compliance with the constitutional scheme was effected by the General Assembly each decade from 1871 to 1901. The 1871 apportionment5 was preceded by an 1870 statute requiring an enumeration.6 The 1881 apportionment involved three statutes, the first authorizing an enumeration, the second enlarging the Senate from 25 to 33 members and the House from 75 to 99 members, and the third apportioning the membership of both Houses.7 In 1891 there were both an enumeration and an apportionment.8 In 1901 the General Assembly abandoned separate enumeration in favor of reliance upon the Federal Census and passed the Apportionment Act here in controversy.9 In the more than 60 years since that action, all proposals in both Houses of the General Assembly for reapportionment have failed to pass. Between 1901 and 1961, Tennessee has experienced substantial growth and redistribution of her population. In 1901 the population was 2,020,616, of whom 487,380 were eligible to vote.11 The 1960 Federal Census reports the State's population at 3,567,089, of whom 2,092,891 are eligible to vote.12 The relative standings of the counties in terms of qualified voters have changed significantly. It is primarily the continued application of the 1901 Apportionment Act to this shifted and enlarged voting population which gives rise to the present controversy. Indeed, the complaint alleges that the 1901 statute, even as of the time of its passage, 'made no apportionment of Representatives and Senators in accordance with the constitutional formula * * *, but instead arbitrarily and capriciously apportioned representatives in the Senate and House without reference * * * to any logical or reasonable formula whatever.'13 It is further alleged that 'because of the population changes since 1900, and the failure of the Legislature to reapportion itself since 1901,' the 1901 statute became 'unconstitutional and obsolete.' Appellants also argue that, because of the composition of the legislature effected by the 1901 Apportionment Act, redress in the form of a state constitutional amendment to change the entire mechanism for reapportioning, or any other change short of that, is difficult or impossible.14 The complaint concludes that 'these plaintiffs and others similarly situated, are denied the equal protection of the laws accorded them by the Fourteenth Amendment to the Constitution of the United States by virtue of the debasement of their votes.'15 They seek a declaration that the 1901 statute is unconstitutional and an injunction restraining the appellees from acting to conduct any further elections under it. They also pray that unless and until the General Assembly enacts a valid reapportionment, the District Court should either decree a reapportionment by mathematical application of the Tennessee constitutional formulae to the most recent Federal Census figures, or direct the appellees to conduct legislative elections, primary and general, at large. They also pray for such other and further relief as may be appropriate. I. THE DISTRICT COURT'S OPINION AND ORDER OF DISMISSAL. Because we deal with this case on appeal from an order of dismissal granted on appellees' motions, precise identification of the issues presently confronting us demands clear exposition of the grounds upon which the District Court rested in dismissing the case. The dismissal order recited that the court sustained the appellees' grounds '(1) that the Court lacks jurisdiction of the subject matter, and (2) that the complaint fails to state a claim upon which relief can be granted * * *.' In the setting of a case such as this, the recited grounds embrace two possible reasons for dismissal: First: That the facts and injury alleged, the legal bases invoked as creating the rights and duties relied upon, and the relief sought, fail to come within that language of Article III of the Constitution and of the jurisdictional statutes which define those matters concerning which United States District Courts are empowered to act; Second: That, although the matter is cognizable and facts are alleged which establish infringement of appellants' rights as a result of state legislative action departing from a federal constitutional standard, the court will not proceed because the matter is considered unsuited to judicial inquiry or adjustment. We treat the first ground of dismissal as 'lack of jurisdiction of the subject matter.' The second we consider to result in a failure to state a justiciable cause of action. The District Court's dismissal order recited that it was issued in conformity with the court's per curiam opinion. The opinion reveals that the court rested its dismissal upon lack of subject-matter jurisdiction and lack of a justiciable cause of action without attempting to distinguish between these grounds. After noting that the plaintiffs challenged the existing legislative apportionment in Tennessee under the Due Process and Equal Protection Clauses, and summarizing the supporting allegations and the relief requested, the court stated that 'The action is presently before the Court upon the defendants' motion to dismiss predicated upon three grounds: first, that the Court lacks jurisdiction of the subject matter; second, that the complaints fail to state a claim upon which relief can be granted; and third, that indispensable party defendants are not before the Court.' 179 F.Supp., at 826. The court proceeded to explain its action as turning on the case's presenting a 'question of the distribution of political strength for legislative purposes.' For, 'From a review of (numerous Supreme Court) * * * decisions there can be no doubt that the federal rule, as enunciated and applied by the Supreme Court, is that the federal courts, whether from a lack of jurisdiction or from the inappropriateness of the subject matter for judicial consideration, will not intervene in cases of this type to compel legislative reapportionment.' 179 F.Supp., at 826. The court went on to express doubts as to the feasibility of the various possible remedies sought by the plaintiffs. 179 F.Supp., at 827--828. Then it made clear that its dismissal reflected a view not of doubt that violation of constitutional rights was alleged, but of a court's impotence to correct that violation: 'With the plaintiffs' argument that the legislature of Tennessee is guilty of a clear violation of the state constitution and of the rights of the plaintiffs the Court entirely agrees. It also agrees that the evil is a serious one which should be corrected without further delay. But even so the remedy in this situation clearly does not lie with the courts. It has long been recognized and is accepted doctrine that there are indeed some rights guaranteed by the Constitution for the violation of which the courts cannot give redress.' 179 F.Supp., at 828. In light of the District Court's treatment of the case, we hold today only (a) that the court possessed jurisdiction of the subject matter; (b) that a justiciable cause of action is stated upon which appellants would be entitled to appropriate relief; and (c) because appellees raise the issue before this Court, that the appellants have standing to challenge the Tennessee apportionment statutes.16 Beyond noting that we have no cause at this stage to doubt the District Court will be able to fashion relief if violations of constitutional rights are found, it is improper now to consider what remedy would be most appropriate if appellants prevail at the trial. II. JURISDICTION OF THE SUBJECT MATTER. The District Court was uncertain whether our cases withholding federal judicial relief rested upon a lack of federal jurisdiction or upon the inappropriateness of the subject matter for judicial consideration--what we have designated 'nonjusticiability.' The distinction between the two grounds is significant. In the instance of nonjusticiability, consideration of the cause is not wholly and immediately foreclosed; rather, the Court's inquiry necessarily proceeds to the point of deciding whether the duty asserted can be judicially identified and its breach judicially determined, and whether protection for the right asserted can be judicially molded. In the instance of lack of jurisdiction the cause either does not 'arise under' the Federal Constitution, laws or treaties (or fall within one of the other enumerated categories of Art. III, § 2), or is not a 'case or controversy' within the meaning of that section; or the cause is not one described by any jurisdictional statute. Our conclusion, see 369 U.S., pp. 208--237, 82 S.Ct., pp. 705--720, infra, that this cause presents no nonjusticiable 'political question' settles the only possible doubt that it is a case or controversy. Under the present heading of 'Jurisdiction of the Subject Matter' we hold only that the matter set forth in the complaint does arise under the Constitution and is within 28 U.S.C. § 1343, 28 U.S.C.A. § 1343. Article III, § 2, of the Federal Constitution provides that 'The judicial Power shall extend to all Cases, in Law and Equity, arising under this Constitution, the Laws of the United States, and Treaties made, or which shall be made, under their Authority * * *.' It is clear that the cause of action is one which 'arises under' the Federal Constitution. The complaint alleges that the 1901 statute effects an apportionment that deprives the appellants of the equal protection of the laws in violation of the Fourteenth Amendment. Dismissal of the complaint upon the ground of lack of jurisdiction of the subject matter would, therefore, be justified only if that claim were 'so attenuated and unsubstantial as to be absolutely devoid of merit,' Newburyport Water Co. v. Newburyport, [1904] USSC 83; 193 U.S. 561, 579[1904] USSC 83; , 24 S.Ct. 553, 557[1904] USSC 83; , 48 L.Ed. 795, or 'frivolous,' Bell v. Hood, 327 U.S. 678, 683, 66 S.Ct. 773, 776, 90 L.Ed. 939.17 That the claim is unsubstantial must be 'very plain.' Hart v. B. F. Keith Vaudeville Exchange, [1923] USSC 131; 262 U.S. 271, 274[1923] USSC 131; , 43 S.Ct. 540, 541[1923] USSC 131; , 67 L.Ed. 977. Since the District Court obviously and correctly did not deem the asserted federal constitutional claim unsubstantial and frivolous, it should not have dismissed the complaint for want of jurisdiction of the subject matter. And of course no further consideration of the merits of the claim is relevant to a determination of the court's jurisdiction of the subject matter. We said in an earlier voting case from Tennessee: 'It is obvious * * * that the court, in dismissing for want of jurisdiction, was controlled by what it deemed to be the want of merit in the averments which were made in the complaint as to the violation of the Federal right. But as the very nature of the controversy was Federal, and, therefore, jurisdiction existed, whilst the opinion of the court as to the want of merit in the cause of action might have furnished ground for dismissing for that reason, it afforded no sufficient ground for deciding that the action was not one arising under the Constitution and laws of the United States.' Swafford v. Templeton, [1902] USSC 133; 185 U.S. 487, 493[1902] USSC 133; , 22 S.Ct. 783, 785[1902] USSC 133; , 46 L.Ed. 1005. 'For it is well settled that the failure to state a proper cause of action calls for a judgment on the merits and not for a dismissal for want of jurisdiction.' Bell v. Hood, [1946] USSC 69; 327 U.S. 678, 682[1946] USSC 69; , 66 S.Ct. 773, 776. See also Binderup v. Pathe Exchange, [1923] USSC 206; 263 U.S. 291, 305--308[1923] USSC 206; , 44 S.Ct. 96, 98--99[1923] USSC 206; , 68 L.Ed. 308. Since the complaint plaintly sets forth a case arising under the Constitution, the subject matter is within the federal judicial power defined in Art. III, § 2, and so within the power of Congress to assign to the jurisdiction of the District Courts. Congress has exercised that power in 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3): 'The district courts shall have original jurisdiction of any civil action authorized by law18 to be commenced by any person * * * (t)o redress the deprivation, under color of any State law, statute, ordinance, regulation, custom or usage, of any right, privilege or immunity secured by the Constitution of the United States * * *.'19 An unbroken line of our precedents sustains the federal courts' jurisdiction of the subject matter of federal constitutional claims of this nature. The first cases involved the redistricting of States for the purpose of electing Representatives to the Federal Congress. When the Ohio Supreme Court sustained Ohio legislation against an attack for repugnancy to Art. I, § 4, of the Federal Constitution, we affirmed on the merits and expressly refused to dismiss for want of jurisdiction 'In view * * * of the subject-matter of the controversy and the Federal characteristics which inhere in it * * *.' Ohio ex rel. Davis v. Hildebrant, [1916] USSC 190; 241 U.S. 565, 570[1916] USSC 190; , 36 S.Ct. 708, 710[1916] USSC 190; , 60 L.Ed. 1172. When the Minnesota Supreme Court affirmed the dismissal of a suit to enjoin the Secretary of State of Minnesota from acting under Minnesota redistricting legislation, we reviewed the constitutional merits of the legislation and reversed the State Supreme Court. Smiley v. Holm, [1932] USSC 76; 285 U.S. 355, 52 S.Ct. 397, 76 L.Ed. 795. And see companion cases from the New York Court of Appeals and the Missouri Supreme Court, Koenig v. Flynn, [1932] USSC 73; 285 U.S. 375, 52 S.Ct. 403, 76 L.Ed. 805; Carroll v. Becker, [1932] USSC 69; 285 U.S. 380, 52 S.Ct. 402, 76 L.Ed. 807. When a three-judge District Court exercising jurisdiction under the predecessor of 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3), permanently enjoined officers of the State of Mississippi from conducting an election of Representatives under a Mississippi redistricting act, we reviewed the federal questions on the merits and reversed the District Court. Wood v. Broom, [1932] USSC 128; 287 U.S. 1, 53 S.Ct. 1, 77 L.Ed. 131, reversing 1 F.Supp. 134. A similar decree of a District Court, exercising jurisdiction under the same statute, concerning a Kentucky redistricting act, was reviewed and the decree reversed. Mahan v. Hume, 287 U.S. 575, 53 S.Ct. 223, 77 L.Ed. 505, reversing 1 F.Supp. 142.20 The appellees refer to Colegrove v. Green, [1946] USSC 119; 328 U.S. 549, 66 S.Ct. 1198, 90 L.Ed. 1432, as authority that the District Court lacked jurisdiction of the subject matter. Appellees misconceive the holding of that case. The holding was precisely contrary to their reading of it. Seven members of the Court participated in the decision. Unlike many other cases in this field which have assumed without discussion that there was jurisdiction, all three opinions filed in Colegrove discussed the question. Two of the opinions expressing the views of four of the Justices, a majority, flatly held that there was jurisdiction of that subject matter. Mr. Justice Black joined by Mr. Justice Douglas and Mr. Justice Murphy stated: 'It is my judgment that the District Court had jurisdiction * * *,' citing the predecessor of 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3), and Bell v. Hood, supra. 328 U.S. at 568, 66 S.Ct. at 1210. Mr. Justice Rutledge, writing separately, expressed agreement with this conclusion. 328 U.S. at 564, 565, note 2, 66 S.Ct. at 1208. Indeed, it is even questionable that the opinion of Mr. Justice Frankfurter, joined by Justices Reed and Burton, doubted jurisdiction of the subject matter. Such doubt would have been inconsistent with the professed willingness to turn the decision on either the majority or concurring views in Wood v. Broom, supra. 328 U.S. at 551, 66 S.Ct. at 1199. Several subsequent cases similar to Colegrove have been decided by the Court in summary per curiam statements. None was dismissed for want of jurisdiction of the subject matter. Cook v. Fortson, 329 U.S. 675, 67 S.Ct. 21, 91 L.Ed. 596; Turman v. Duckworth, ibid.; Colegrove v. Barrett, 330 U.S. 804, 67 S.Ct. 973, 91 L.Ed. 1262;21 Tedesco v. Board of Supervisors, 339 U.S. 940, 70 S.Ct. 797, 94 L.Ed. 1357; Remmey v. Smith, 342 U.S. 916, 72 S.Ct. 368, 96 L.Ed. 685; Cox v. Peters, 342 U.S. 936, 72 S.Ct. 559, 96 L.Ed. 697; Anderson v. Jordan, 343 U.S. 912, 72 S.Ct. 648, 96 L.Ed. 1328; Kidd v. McCanless, 352 U.S. 920, 77 S.Ct. 223, 1 L.Ed.2d 157; Radford v. Gary, [1957] USSC 22; 352 U.S. 991, 77 S.Ct. 559, 1 L.Ed.2d 540; Hartsfield v. Sloan, [1958] USSC 115; 357 U.S. 916, 78 S.Ct. 1363, 2 L.Ed.2d 1363; Matthews v. Handley, 361 U.S. 127, 80 S.Ct. 256, 4 L.Ed.2d 180.22 Two cases decided with opinions after Colegrove likewise plainly imply that the subject matter of this suit is within District Court jurisdiction. In MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3, the District Court dismissed for want of jurisdiction, which had been invoked under 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3), a suit to enjoin enforcement of the requirement that nominees for state-wide elections be supported by a petition signed by a minimum number of persons from at least 50 of the State's 102 counties. This Court's disagreement with that action is clear since the Court affirmed the judgment after a review of the merits and concluded that the particular claim there was without merit. In South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834, we affirmed the dismissal of an attack on the Georgia 'county unit' system but founded our action on a ground that plainly would not have been reached if the lower court lacked jurisdiction of the subject matter, which allegedly existed under 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3). The express words of our holding were that 'Federal courts consistently refuse to exercise their equity powers in cases posing political issues arising from a state's geographical distribution of electoral strength among its political subdivisions.' 339 U.S. at 277, 70 S.Ct. at p. 642. We hold that the District Court has jurisdiction of the subject matter of the federal constitutional claim asserted in the complaint. III. STANDING. A federal court cannot 'pronounce any statute, either of a state or of the United States, void, because irreconcilable with the constitution, except as it is called upon to adjudge the legal rights of litigants in actual controversies.' Liverpool, N.Y. & P. Steamship Co. v. Commissioners of Emigration, [1885] USSC 11; 113 U.S. 33, 39[1885] USSC 11; , 5 S.Ct. 352, 355[1885] USSC 11; , 28 L.Ed. 899. Have the appellants alleged such a personal stake in the outcome of the controversy as to assure that concrete adverseness which sharpens the presentation of issues upon which the court so largely depends for illumination of difficult constitutional questions? This is the gist of the question of standing. It is, of course, a question of federal law. The complaint was filed by residents of Davidson, Hamilton, Knox, Montgomery, and Shelby Counties. Each is a person allegedly qualified to vote for members of the General Assembly representing his county.23 These appellants sued 'on their own behalf and on behalf of all qualified voters of their respective counties, and further, on behalf of all voters of the State of Tennessee who are similarly situated * * *.'24 The appellees are the Tennessee Secretary of State, Attorney General, Coordinator of Elections, and members of the State Board of Elections; the members of the State Board are sued in their own right and also as representatives of the County Election Commissioners whom they appoint. We hold that the appellants do have standing to maintain this suit. Our decisions plainly support this conclusion. Many of the cases have assumed rather than articulated the premise in deciding the merits of similar claims.26 And Colegrove v. Green, supra, squarely held that voters who allege facts showing disadvantage to themselves as individuals have standing to sue.27 A number of cases decided after Colegrove recognized the standing of the voters there involved to bring those actions. These appellants seek relief in order to protect or vindicate an interest of their own, and of those similarly situated. Their constitutional claim is, in substance, that the 1901 statute constitutes arbitrary and capricious state action, offensive to the Fourteenth Amendment in its irrational disregard of the standard of apportionment prescribed by the State's Constitution or of any standard, effecting a gross disproportion of representation to voting population. The injury which appellants assert is that this classification disfavors the voters in the counties in which they reside, placing them in a position of constitutionally unjustifiable inequality vis-a -vis voters in irrationally favored counties. A citizen's right to a vote free of arbitrary impairment by state action has been judicially recognized as a right secured by the Constitution, when such impairment resulted from dilution by a false tally, cf. United States v. Classic, [1941] USSC 135; 313 U.S. 299, 61 S.Ct. 1031, 85 L.Ed. 1368; or by a refusal to count votes from arbitrarily selected precincts, cf. United States v. Mosley, [1915] USSC 217; 238 U.S. 383, 35 S.Ct. 904, 59 L.Ed. 1355, or by a stuffing of the ballot box, cf. Ex parte Siebold, [1879] USSC 51; 100 U.S. 371, 25 L.Ed. 717; United States v. Saylor, [1944] USSC 92; 322 U.S. 385, 64 S.Ct. 1101, 88 L.Ed. 1341. It would not be necessary to decide whether appellants' allegations of impairment of their votes by the 1901 apportionment will, ultimately, entitle them to any relief, in order to hold that they have standing to seek it. If such impairment does produce a legally cognizable injury, they are among those who have sustained it. They are asserting 'a plain, direct and adequate interest in maintaining the effectiveness of their votes,' Coleman v. Miller, 307 U.S. at 438, 59 S.Ct. at p. 975 not merely a claim of 'the right possessed by every citizen 'to require that the government be administered according to law * * *'.' Fairchild v. Hughes, [1922] USSC 18; 258 U.S. 126, 129[1922] USSC 18; , 42 S.Ct. 274, 275[1922] USSC 18; , 66 L.Ed. 499; compare Leser v. Garnett, [1922] USSC 28; 258 U.S. 130, 42 S.Ct. 217, 66 L.Ed. 505. They are entitled to a hearing and to the District Court's decision on their claims. 'The very essence of civil liberty certainly consists in the right of every individual to claim the protection of the laws, whenever he receives an injury.' Marbury v. Madison, [1803] USSC 16; 1 Cranch 137, 163[1803] USSC 16; , 2 L.Ed. 60. IV. JUSTICIABILITY. In holding that the subject matter of this suit was not justiciable, the District Court relied on Colegrove v. Green, supra, and subsequent per curiam cases.29 The court stated: 'From a review of these decisions there can be no doubt that the federal rule * * * is that the federal courts * * * will not intervene in cases of this type to compel legislative reapportionment.' 179 F.Supp. at 826. We understand the District Court to have read the cited cases as compelling the conclusion that since the appellants sought to have a legislative apportionment held unconstitutional, their suit presented a 'political question' and was therefore nonjusticiable. We hold that this challenge to an apportionment presents no nonjusticiable 'political question.' The cited cases do not hold the contrary. Of course the mere fact that the suit seeks protection of a political right does not mean it presents a political question. Such an objection 'is little more than a play upon words.' Nixon v. Herndon, [1927] USSC 66; 273 U.S. 536, 540[1927] USSC 66; , 47 S.Ct. 446, 71 L.Ed. 759. Rather, it is argued that apportionment cases, whatever the actual wording of the complaint, can involve no federal constitutional right except one resting on the guaranty of a republican form of government,30 and that complaints based on that clause have been held to present political questions which are nonjusticiable. We hold that the claim pleaded here neither rests upon nor implicates the Guaranty Clause and that its justiciability is therefore not foreclosed by our decisions of cases involving that clause. The District Court misinterpreted Colegrove v. Green and other decisions of this Court on which it relied. Appellants' claim that they are being denied equal protection is justiciable, and if 'discrimination is sufficiently shown, the right to relief under the equal protection clause is not diminished by the fact that the discrimination relates to political rights.' Snowden v. Hughes, [1944] USSC 47; 321 U.S. 1, 11[1944] USSC 47; , 64 S.Ct. 397, 402[1944] USSC 47; , 88 L.Ed. 497. To show why we reject the argument based on the Guaranty Clause, we must examine the authorities under it. But because there appears to be some uncertainty as to why those cases did present political questions, and specifically as to whether this apportionment case is like those cases, we deem it necessary first to consider the contours of the 'political question' doctrine. Our discussion, even at the price of extending this opinion, requires review of a number of political question cases, in order to expose the attributes of the doctrine--attributes which, in various settings, diverge, combine, appear, and disappear in seeming disorderliness. Since that review is undertaken solely to demonstrate that neither singly nor collectively do these cases support a conclusion that this apportionment case is nonjusticiable, we of course do not explore their implications in other contexts. That review reveals that in the Guaranty Clause cases and in the other 'political question' cases, it is the relationship between the judiciary and the coordinate branches of the Federal Government, and not the federal judiciary's relationship to the States, which gives rise to the 'political question.' We have said that 'In determining whether a question falls within (the political question) category, the appropriateness under our system of government of attributing finality to the action of the political departments and also the lack of satisfactory criteria for a judicial determination are dominant considerations.' Coleman v. Miller, [1939] USSC 115; 307 U.S. 433, 454--455[1939] USSC 115; , 59 S.Ct. 972, 982[1939] USSC 115; , 83 L.Ed. 1385. The nonjusticiability of a political question is primarily a function of the separation of powers. Much confusion results from the capacity of the 'political question' label to obscure the need for case-by-case inquiry. Deciding whether a matter has in any measure been committed by the Constitution to another branch of government, or whether the action of that branch exceeds whatever authority has been committed, is itself a delicate exercise in constitutional interpretation, and is a responsibility of this Court as ultimate interpreter of the Constitution. To demonstrate this requires no less than to analyze representative cases and to infer from them the analytical threads that make up the political question doctrine. We shall then show that none of those threads catches this case. Foreign relations: There are sweeping statements to the effect that all questions touching foreign relations are political questions.31 Not only does resolution of such issues frequently turn on standards that defy judicial application, or involve the exercise of a discretion demonstrably committed to the executive or legislature;32 but many such questions uniquely demand single- voiced statement of the Government's views.33 Yet it is error to suppose that every case or controversy which touches foreign relations lies beyond judicial cognizance. Our cases in this field seem invariably to show a discriminating analysis of the particular question posed, in terms of the history of its management by the political branches, of its susceptibility to judicial handling in the light of its nature and posture in the specific case, and of the possible consequences of judicial action. For example, though a court will not ordinarily inquire whether a treaty has been terminated, since on that question 'governmental action * * * must be regarded as of controlling importance,' if there has been no conclusive 'governmental action' then a court can construe a treaty and may find it provides the answer. Compare Terlinden v. Ames, [1902] USSC 53; 184 U.S. 270, 285[1902] USSC 53; , 22 S.Ct. 484, 490[1902] USSC 53; , 46 L.Ed. 534, with Society for the Propagation of the Gospel in Foreign Parts v. New Haven, [1823] USSC 24; 8 Wheat. 464, 492--495[1823] USSC 24; , 5 L.Ed. 662.34 Though a court will not undertake to construe a treaty in a manner inconsistent with a subsequent federal statute, no similar hesitancy obtains if the asserted clash is with state law. Compare Whitney v. Robertson, [1888] USSC 25; 124 U.S. 190, 8 S.Ct. 456, 31 L.Ed. 386, with Kolovrat v. Oregon, [1961] USSC 79; 366 U.S. 187, 81 S.Ct. 922, 6 L.Ed.2d 218. While recognition of foreign governments so strongly defies judicial treatment that without executive recognition a foreign state has been called 'a republic of whose existence we know nothing,'35 and the judiciary ordinarily follows the executive as to which nation has sovereignty over disputed territory,36 once sovereignty over an area is politically determined and declared, courts may examine the resulting status and decide independently whether a statute applies to that area.37 Similarly, recognition of belligerency abroad is an executive responsibility, but if the executive proclamations fall short of an explicit answer, a court may construe them seeking, for example, to determine whether the situation is such that statutes designed to assure American neutrality have become operative. The Three Friends[1897] USSC 64; , 166 U.S. 1, 63, 66[1897] USSC 64; , 17 S.Ct. 495, 502, 503, 41 L.Ed. 497. Still again, though it is the executive that determines a person's status as representative of a foreign government, Ex parte Hitz, [1884] USSC 176; 111 U.S. 766, 4 S.Ct. 698, 28 L.Ed. 592, the executive's statements will be construed where necessary to determine the court's jurisdiction, In re Baiz[1890] USSC 158; , 135 U.S. 403, 10 S.Ct. 854, 34 L.Ed. 222. Similar judicial action in the absence of a recognizedly authoritative executive declaration occurs in cases involving the immunity from seizure of vessels owned by friendly foreign governments. Compare Ex parte Republic of Peru, [1943] USSC 69; 318 U.S. 578, 63 S.Ct. 793, 87 L.Ed. 1014, with Mexico v. Hoffman, [1945] USSC 42; 324 U.S. 30, 34--35[1945] USSC 42; , 65 S.Ct. 530, 532[1945] USSC 42; , 89 L.Ed. 729. Dates of duration of hostilities: Though it has been stated broadly that 'the power which declared the necessity is the power to declare its cessation, and what the cessation requires,' Commercial Trust Co. v. Miller, [1923] USSC 103; 262 U.S. 51, 57[1923] USSC 103; , 43 S.Ct. 486, 488, 489[1923] USSC 103; , 67 L.Ed. 858, here too analysis reveals isolable reasons for the presence of political questions, underlying this Court's refusal to review the political departments' determination of when or whether a war has ended. Dominant is the need for finality in the political determination, for emergency's nature demands 'A prompt and unhesitating obedience,' Martin v. Mott, [1827] USSC 13; 12 Wheat. 19, 30[1827] USSC 13; , 6 L.Ed. 537 (calling up of militia). Moreover, 'the cessation of hostilities does not necessarily end the war power. It was stated in Hamilton v. Kentucky Distilleries & W. Co., [1919] USSC 236; 251 U.S. 146, 161[1919] USSC 236; , 40 S.Ct. 106, 110[1919] USSC 236; , 64 L.Ed. 194, that the war power includes the power 'to remedy the evils which have arisen from its rise and progress' and continues during that emergency. Stewart v. Kahn, [1870] USSC 132; 11 Wall. 493, 507[1870] USSC 132; , 20 L.Ed. 176.' Fleming v. Mohawk Wrecking Co., [1947] USSC 69; 331 U.S. 111, 116[1947] USSC 69; , 67 S.Ct. 1129, 1132[1947] USSC 69; , 91 L.Ed. 1375. But deference rests on reason, not habit.38 The question in a particular case may not seriously implicate considerations of finality--e.g., a public program of importance (rent control) yet not central to the emergency effort.39 Further, clearly definable criteria for decision may be available. In such case the political question barrier falls away: '(A) Court is not at liberty to shut its eyes to an obvious mistake, when the validity of the law depends upon the truth of what is declared. * * * (It can) inquire whether the exigency still existed upon which the continued operation of the law depended.' Chastleton Corp. v. Sinclair, [1924] USSC 90; 264 U.S. 543, 547-- 548[1924] USSC 90; , 44 S.Ct. 405, 406[1924] USSC 90; , 68 L.Ed. 841.40 Compare Woods v. Cloyd W. Miller Co., [1948] USSC 24; 333 U.S. 138, 68 S.Ct. 421, 92 L.Ed. 596. On the other hand, even in private litigation which directly implicates no feature of separation of powers, lack of judicially discoverable standards and the drive for even-handed application may impel reference to the political departments' determination of dates of hostilities' beginning and ending. The Protector[1871] USSC 100; , 12 Wall. 700, 20 L.Ed. 463. Validity of enactments: In Coleman v. Miller, supra, this Court held that the questions of how long a proposed amendment to the Federal Constitution remained open to ratification, and what effect a prior rejection had on a subsequent ratification, were committed to congressional resolution and involved criteria of decision that necessarily escaped the judicial grasp.41 Similar considerations apply to the enacting process: 'The respect due to coequal and independent departments,' and the need for finality and certainty about the status of a statute contribute to judicial reluctance to inquire whether, as passed, it complied with all requisite formalities. Field v. Clark, [1892] USSC 54; 143 U.S. 649, 672, 676--677[1892] USSC 54; , 12 S.Ct. 495, 497, 499[1892] USSC 54; , 36 L.Ed. 294; see Leser v. Garnett, [1922] USSC 28; 258 U.S. 130, 137[1922] USSC 28; , 42 S.Ct. 217, 218[1922] USSC 28; , 66 L.Ed. 505. But it is not true that courts will never delve into a legislature's records upon such a quest: If the enrolled statute lacks an effective date, a court will not hesitate to seek it in the legislative journals in order to preserve the enactment. Gardner v. Collector, [1867] USSC 25; 6 Wall. 499, 18 L.Ed. 890. The political question doctrine, a tool for maintenance of governmental order, will not be so applied as to promote only disorder. The status of Indian tribes: This Court's deference to the political departments in determining whether Indians are recognized as a tribe, while it reflects familiar attributes of political questions,42 United States v. Holliday, [1865] USSC 68; 3 Wall. 407, 419[1865] USSC 68; , 18 L.Ed. 182, also has a unique element in that 'the relation of the Indians to the United States is marked by peculiar and cardinal distinctions which exist no where else. * * * (The Indians are) domestic dependent nations * * * in a state of pupilage. Their relation to the United States resembles that of a ward to his guardian.' Cherokee Nation v. Georgia, [1831] USSC 6; 5 Pet. 1, 16, 17[1831] USSC 6; , 8 L.Ed. 25.43 Yet, here too, there is no blanket rule. While "It is for (Congress) * * *, and not for the courts, to determine when the true interests of the Indian require his release from (the) condition of tutelage' * * *, it is not meant by this that Congress may bring a community or body of people within the range of this power by arbitrarily calling them an Indian tribe * * *.' United States v. Sandoval, [1913] USSC 247; 231 U.S. 28, 46[1913] USSC 247; , 34 S.Ct. 1, 6[1913] USSC 247; , 58 L.Ed. 107. Able to discern what is 'distinctly Indian,' ibid., the courts will strike down any heedless extension of that label. They will not stand impotent before an obvious instance of a manifestly unauthorized exercise of power. It is apparent that several formulations which vary slightly according to the settings in which the questions arise may describe a political question, although each has one or more elements which identify it as essentially a function of the separation of powers. Prominent on the surface of any case held to involve a political question is found a textually demonstrable constitutional commitment of the issue to a coordinate political department; or a lack of judicially discoverable and manageable standards for resolving it; or the impossibility of deciding without an initial policy determination of a kind clearly for nonjudicial discretion; or the impossibility of a court's undertaking independent resolution without expressing lack of the respect due coordinate branches of government; or an unusual need for unquestioning adherence to a political decision already made; or the potentiality of embarrassment from multifarious pronouncements by various departments on one question. Unless one of these formulations is inextricable from the case at bar, there should be no dismissal for non-justiciability on the ground of a political question's presence. The doctrine of which we treat is one of 'political questions,' not one of 'political cases.' The courts cannot reject as 'no law suit' a bona fide controversy as to whether some action denominated 'political' exceeds constitutional authority. The cases we have reviewed show the necessity for discriminating inquiry into the precise facts and posture of the particular case, and the impossibility of resolution by any semantic cataloguing. But it is argued that this case shares the characteristics of decisions that constitute a category not yet considered, cases concerning the Constitution's guaranty, in Art. IV, s 4, of a republican form of government. A conclusion as to whether the case at bar does present a political question cannot be confidently reached until we have considered those cases with special care. We shall discover that Guaranty Clause claims involve those elements which define a 'political question,' and for that reason and no other, they are nonjusticiable. In particular, we shall discover that the nonjusticiability of such claims has nothing to do with their touching upon matters of state governmental organization. Republican form of government: Luther v. Borden, [1849] USSC 25; 7 How. 1, 12 L.Ed. 581, though in form simply an action for damages for trespass was, as Daniel Webster said in opening the argument for the defense, 'an unusual case.'44 The defendants, admitting an otherwise tortious breaking and entering, sought to justify their action on the ground that they were agents of the established lawful government of Rhode Island, which State was then under martial law to defend itself from active insurrection; that the plaintiff was engaged in that insurrection; and that they entered under orders to arrest the plaintiff. The case arose 'out of the unfortunate political differences which agitated the people of Rhode Island in 1841 and 1842,' 7 How., at 34, and which had resulted in a situation wherein two groups laid competing claims to recognition as the lawful government.45 The plaintiff's right to recover depended upon which of the two groups was entitled to such recognition; but the lower court's refusal to receive evidence or hear argument on that issue, its charge to the jury that the earlier established or 'charter' government was lawful, and the verdict for the defendants, were affirmed upon appeal to this Court. Chief Justice Taney's opinion for the Court reasoned as follows: (1) If a court were to hold the defendants' acts unjustified because the charter government had no legal existence during the period in question, it would follow that all of that government's actions--laws enacted, taxes collected, salaries paid, accounts settled, sentences passed--were of no effect; and that 'the officers who carried their decisions into operation (were) answerable as trespassers, if not in some cases as criminals.'46 There was, of course, no room for application of any doctrine of de facto status to uphold prior acts of an officer not authorized de jure, for such would have defeated the plaintiff's very action. A decision for the plaintiff would inevitably have produced some significant measure of chaos, a consequence to be avoided if it could be done without abnegation of the judicial duty to uphold the Constitution. (2) No state court had recognized as a judicial responsibility settlement of the issue of the locus of state governmental authority. Indeed, the courts of Rhode Island had in several cases held that 'it rested with the political power to decide whether the charter government had been displaced or not,' and that that department had acknowledged no change. (3) Since '(t)he question relates, altogether, to the constitution and laws of (the) * * * State,' the courts of the United States had to follow the state courts' decisions unless there was a federal constitutional ground for overturning them. (4) No provision of the Constitution could be or had been invoked for this purpose except Art. IV, § 4, the Guaranty Clause. Having already noted the absence of standards whereby the choice between governments could be made by a court acting independently, Chief Justice Taney now found further textual and practical reasons for concluding that, if any department of the United States was empowered by the Guaranty Clause to resolve the issue, it was not the judiciary: 'Under this article of the Constitution it rests with Congress to decide what government is the established one in a State. For as the United States guarantee to each State a republican government, Congress must necessarily decide what government is established in the State before it can determine whether it is republican or not. And when the senators and representatives of a State are admitted into the councils of the Union, the authority of the government under which they are appointed, as well as its republican character, is recognized by the proper constitutional authority. And its decision is binding on every other department of the government, and could not be questioned in a judicial tribunal. It is true that the contest in this case did not last long enough to bring the matter to this issue; and * * * Congress was not called upon to decide the controversy. Yet the right to decide is placed there, and not in the courts. 'So, too, as relates to the clause in the above-mentioned article of the Constitution, providing for cases of demestic violence. It rested with Congress, too, to determine upon the means proper to be adopted to fulfill this guarantee. * * * (B)y the act of February 28, 1795, (Congress) provided, that, 'in case of an insurrection in any State against the government thereof, it shall be lawful for the President of the United States, on application of the legislature of such State or of the executive (when the legislature cannot be convened) to call forth such number of the militia of any other State or States, as may be applied for, as he may judge sufficient to suppress such insurrection.' 'By this act, the power of deciding whether the exigency had arisen upon which the government of the United States is bound to interfere, is given to the President. * * * 'After the President has acted and called out the militia, is a Circuit Court of the United States authorized to inquire whether his decision was right? * * * If the judicial power extends so far, the guarantee contained in the Constitution of the United States is a guarantee of anarchy, and not of order. * * * 'It is true that in this case the militia were not called out by the President. But upon the application of the governor under the charter government, the President recognized him as the executive power of the State, and took measures to call out the militia to support his authority if it should be found necessary for the general government to interfere * * *. (C)ertainly no court of the United States, with a knowledge of this decision, would have been justified in recognizing the opposing party as the lawful government * * *. In the case of foreign nations, the government acknowledged by the President is always recognized in the courts of justice. * * *' 7 How., at 42--44. Clearly, several factors were thought by the Court in Luther to make the question there 'political': the commitment to the other branches of the decision as to which is the lawful state government; the unambiguous action by the President, in recognizing the charter government as the lawful authority; the need for finality in the executive's decision; and the lack of criteria by which a court could determine which form of government was republican. But the only significance that Luther could have for our immediate purposes is in its holding that the Guaranty Clause is not a repository of judicially manageable standards which a court could utilize independently in order to identify a State's lawful government. The Court has since refused to resort to the Guaranty Clause--which alone had been invoked for the purpose--as the source of a constitutional standard for invalidating state action. See Taylor & Marshall v. Beckham (No. 1)[1900] USSC 153; , 178 U.S. 548, 20 S.Ct. 890, 44 L.Ed. 1187 (claim that Kentucky's resolution of contested gubernatorial election deprived voters of republican government held nonjusticiable); Pacific States Tel. & T. Co. v. Oregon, [1912] USSC 59; 223 U.S. 118, 32 S.Ct. 224, 56 L.Ed. 377 (claim that initiative and referendum negated republican government held nonjusticiable); Kiernan v. Portland, [1912] USSC 49; 223 U.S. 151, 32 S.Ct. 231, 56 L.Ed. 386 (claim that municipal charter amendment per municipal initiative and referendum negated republican government held nonjusticiable); Marshall v. Dye, [1913] USSC 270; 231 U.S. 250, 34 S.Ct. 92, 58 L.Ed. 206 (claim that Indiana's constitutional amendment procedure negated republican government held nonjusticiable); O'Neill v. Leamer, [1915] USSC 256; 239 U.S. 244, 36 S.Ct. 54, 60 L.Ed. 249 (claim that delegation to court of power to form drainage districts negated republican government held 'futile'); Ohio ex rel. Davis v. Hildebrant, 241 U.S. 565, 36 S.Ct. 708, 60 L.Ed. 1172 (claim that invalidation of state reapportionment statute per referendum negates republican government held nonjusticiable);49 Mountain Timber Co. v. Washington, [1916] USSC 75; 243 U.S. 219, 37 S.Ct. 260, 61 L.Ed. 685 (claim that workmen's compensation violates republican government held nonjusticiable); Ohio ex rel. Bryant v. Akron Metropolitan Park District, [1930] USSC 49; 281 U.S. 74, 50 S.Ct. 228, 74 L.Ed. 710 (claim that rule requiring invalidation of statute by all but one justice of state court negated republican government held nonjusticiable); Highland Farms Dairy v. Agnew, [1937] USSC 65; 300 U.S. 608, 57 S.Ct. 549, 81 L.Ed. 835 (claim that delegation to agency of power to control milk prices violated republican government, rejected). Just as the Court has consistently held that a challenge to state action based on the Guaranty Clause presents no justiciable question so has it held, and for the same reasons, that challenges to congressional action on the ground of inconsistency with that clause present no justiciable question. In Georgia v. Stanton, 6 Wall. 50, 18 L.Ed. 721, the State sought by an original bill to enjoin execution of the Reconstruction Acts, claiming that it already possessed 'A republican State, in every political, legal, constitutional, and juridical sense,' and that enforcement of the new Acts 'Instead of keeping the guaranty against a forcible overthrow of its government by foreign invaders or domestic insurgents, * * * is destroying that very government by force.'50 Congress had clearly refused to recognize the republican character of the government of the suing State.51 It seemed to the Court that the only constitutional claim that could be presented was under the Guaranty Clause, and Congress having determined that the effects of the recent hostilities required extraordinary measures to restore governments of a republican form, this Court refused to interfere with Congress' action at the behest of a claimant relying on that very guaranty. In only a few other cases has the Court considered Art. IV, § 4, in relation to congressional action. It has refused to pass on a claim relying on the Guaranty Clause to establish that Congress lacked power to allow the States to employ the referendum in passing on legislation redistricting for congressional seats. Ohio ex rel. Davis v. Hildebrant, supra. And it has pointed out that Congress is not required to establish republican government in the territories before they become States, and before they have attained a sufficient population to warrant a polularly elected legislature. Downes v. Bidwell, [1901] USSC 127; 182 U.S. 244, 278--279[1901] USSC 127; , 21 S.Ct. 770, 783-- 784[1901] USSC 127; , 45 L.Ed. 1088 (dictum). We come, finally, to the ultimate inquiry whether our precedents as to what constitutes a nonjusticiable 'political question' bring the case before us under the umbrella of that doctrine. A natural beginning is to note whether any of the common characteristics which we have been able to identify and label descriptively are present. We find none: The question here is the consistency of state action with the Federal Constitution. We have no question decided, or to be decided, by a political branch of government coequal with this Court. Nor do we risk embarrassment of our government abroad, or grave disturbance at home54 if we take issue with Tennessee as to the constitutionality of her action here challenged. Nor need the appellants, in order to succeed in this action, ask the Court to enter upon policy determinations for which judicially manageable standards are lacking. Judicial standards under the Equal Protection Clause are well developed and familiar, and it has been open to courts since the enactment of the Fourteenth Amendment to determine, if on the particular facts they must, that a discrimination reflects no policy, but simply arbitrary and capricious action. This case does, in one sense, involve the allocation of political power within a State, and the appellants might conceivably have added a claim under the Guaranty Clause. Of course, as we have seen, any reliance on that clause would be futile. But because any reliance on the Guaranty Clause could not have succeeded it does not follow that appellants may not be heard on the equal protection claim which in fact they tender. True, it must be clear that the Fourteenth Amendment claim is not so enmeshed with those political question elements which render Guaranty Clause claims nonjusticiable as actually to present a political question itself. But we have found that not to be the case here. In this connection special attention is due Pacific States Tel. & T. Co. v. Oregon, [1912] USSC 59; 223 U.S. 118, 32 S.Ct. 224, 56 L.Ed. 377. In that case a corporation tax statute enacted by the initiative was attacked ostensibly on three grounds: (1) due process; (2) equal protection; and (3) the Guaranty Clause. But it was clear that the first two grounds were invoked solely in aid of the contention that the tax was invalid by reason of its passage: 'The defendant company does not contend here that it could not have been required to pay a license tax. It does not assert that it was denied an opportunity to be heard as to the amount for which it was taxed, or that there was anything inhering in the tax or involved intrinsically in the law which violated any of its constitutional rights. If such questions had been raised, they would have been justiciable, and therefore would have required the calling into operation of judicial power. Instead, however, of doing any of these things, the attack on the statute here made is of a wholly different character. Its essentially political nature is at once made manifest by understanding that the assault which the contention here advanced makes it (sic) not on the tax as a tax, but on the state as a state. It is addressed to the framework and political character of the government by which the statute levying the tax was passed. It is the government, the political entity, which (reducing the case to its essence) is called to the bar of this court, not for the purpose of testing judicially some exercise of power, assailed on the ground that its exertion has injuriously affected the rights of an individual because of repugnancy to some constitutional limitation, but to demand of the state that it establish its right to exist as a State, republican in form.' 223 U.S. at 150--151, 32 S.Ct. at 231. The due process and equal protection claims were held nonjusticiable in Pacific States not because they happened to be joined with a Guaranty Clause claim, or because they sought to place before the Court a subject matter which might conceivably have been dealt with through the Guaranty Clause, but because the Court believed that they were invoked merely in verbal aid of the resolution of issues which, in its view, entailed political questions. Pacific States may be compared with cases such as Mountain Timber Co. v. Washington, [1916] USSC 75; 243 U.S. 219, 37 S.Ct. 260, 61 L.Ed. 685, wherein the Court refused to consider whether a workmen's compensation act violated the Guaranty Clause but considered at length, and rejected, due process and equal protection arguments advanced against it; and O'Neill v. Leamer, [1915] USSC 256; 239 U.S. 244, 36 S.Ct. 54, 60 L.Ed. 249, wherein the Court refused to consider whether Nebraska's delegation of power to form drainage districts violated the Guaranty Clause, but went on to consider and reject the contention that the action against which an injunction was sought was not a taking for a public purpose. We conclude then that the nonjusticiability of claims resting on the Guaranty Clause which arises from their embodiment of questions that were thought 'political,' can have no bearing upon the justiciability of the equal protection claim presented in this case. Finally, we emphasize that it is the involvement in Guaranty Clause claims of the elements thought to define 'political questions,' and no other feature, which could render them nonjusticiable. Specifically, we have said that such claims are not held nonjusticiable because they touch matters of state governmental organization. Brief examination of a few cases demonstrates this. When challenges to state action respecting matters of 'the administration of the affairs of the State and the officers through whom they are conducted'55 have rested on claims of constitutional deprivation which are amenable to judicial correction, this Court has acted upon its view of the merits of the claim. For example, in Boyd v. Nebraska ex rel. Thayer, [1892] USSC 37; 143 U.S. 135, 12 S.Ct. 375, we reversed the Nebraska Supreme Court's decision that Nebraska's Governor was not a citizen of the United States or of the State and therefore could not continue in office. In Kennard v. Louisiana ex rel. Morgan, [1875] USSC 83; 92 U.S. 480, 23 L.Ed. 478, and Foster v. Kansas ex rel. Johnston, [1884] USSC 206; 112 U.S. 201, 5 S.Ct. 8, 28 L.Ed. 629, we considered whether persons had been removed from public office by procedures consistent with the Fourteenth Amendment's due process guaranty, and held on the merits that they had. And only last Term, in Gomillion v. Lightfoot, [1960] USSC 151; 364 U.S. 339, 81 S.Ct. 125, 5 L.Ed.2d 110, we applied the Fifteenth Amendment to strike down a redrafting of municipal boundaries which effected a discriminatory impairment of voting rights, in the face of what a majority of the Court of Appeals thought to be a sweeping commitment to state legislatures of the power to draw and redraw such boundaries. Gomillion was brought by a Negro who had been a resident of the City of Tuskegee, Alabama, until the municipal boundaries were so recast by the State Legislature as to exclude practically all Negroes. The plaintiff claimed deprivation of the right to vote in municipal elections. The District Court's, 167 F.Supp. 405, dismissal for want of jurisdiction and failure to state a claim upon which relief could be granted was affirmed by the Court of Appeals, 5 Cir.[1959] USCA5 450; , 270 F.2d 594. This Court unanimously reversed. This Court's answer to the argument that States enjoyed unrestricted control over municipal boundaries was: 'Legislative control of municipalities, no less than other state power, lies within the scope of relevant limitations imposed by the United States Constitution. * * * The opposite conclusion, urged upon us by respondents, would sanction the achievement by a State of any impairment of voting rights whatever so long as it was cloaked in the garb of the realignment of political subdivisions. 'It is inconceivable that guaranties embedded in the Constitution of the United States may thus be manipulated out of existence." 364 U.S. at 344--345, 81 S.Ct. at 129. To a second argument, that Colegrove v. Green, supra, was a barrier to hearing the merits of the case, the Court responded that Gomillion was lifted 'out of the so-called 'political' arena and into the conventional sphere of constitutional litigation' because here was discriminatory treatment of a racial minority violating the Fifteenth Amendment. 'A statute which is alleged to have worked unconstitutional deprivations of petitioners' rights is not immune to attack simply because the mechanism employed by the legislature is a redefinition of municipal boundaries. * * * While in form this is merely an act redefining metes and bounds, if the allegations are established, the inescapable human effect of this essay in geometry and geography is to despoil colored citizens, and only colored citizens, of their theretofore enjoyed voting rights. That was not Colegrove v. Green. 'When a State exercises power wholly within the domain of state interest, it is insulated from federal judicial review. But such insulation is not carried over when state power is used as an instrument for circumventing a federally protected right.' 364 U.S. at 347, 81 S.Ct. at 130.57 We have not overlooked such cases as In re Sawyer[1888] USSC 12; , 124 U.S. 200, 8 S.Ct. 482, 31 L.Ed. 402, and Walton v. House of Representatives, 265 U.S. 487, 44 S.Ct. 628, 68 L.Ed. 1115, which held that federal equity power could not be exercised to enjoin a state proceeding to remove a public officer. But these decisions explicitly reflect only a traditional limit upon equity jurisdiction, and not upon federal courts' power to inquire into matters of state governmental organization. This is clear not only from the opinions in those cases, but also from White v. Berry, [1898] USSC 136; 171 U.S. 366, 18 S.Ct. 917, 43 L.Ed. 199, which, relying on Sawyer, withheld federal equity from staying removal of a federal officer. Wilson v. North Carolina, [1898] USSC 54; 169 U.S. 586, 18 S.Ct. 435, 42 L.Ed. 865, simply dismissed an appeal from an unsuccessful suit to upset a State's removal procedure, on the ground that the constitutional claim presented--that a jury trial was necessary if the removal procedure was to comport with due process requirements was frivolous. Finally, in Taylor and Marshall v. Beckham (No. 1)[1900] USSC 153; , 178 U.S. 548, 20 S.Ct. 890, 1009[1900] USSC 153; , 44 L.Ed. 1187, where losing candidates attacked the constitutionality of Kentucky's resolution of a contested gubernatorial election, the Court refused to consider the merits of a claim posited upon the Guaranty Clause, holding it presented a political question, but also held on the merits that the ousted candidates had suffered no deprivation of property without due process of law. Since, as has been established, the equal protection claim tendered in this case does not require decision of any political question, and since the presence of a matter affecting state government does not render the case nonjusticiable, it seems appropriate to examine again the reasoning by which the District Court reached its conclusion that the case was nonjusticiable. We have already noted that the District Court's holding that the subject matter of this complaint was nonjusticiable relied upon Colegrove v. Green, supra, and later cases. Some of those concerned the choice of members of a state legislature, as in this case; others, like Colegrove itself and earlier precedents, Smiley v. Holm, [1932] USSC 76; 285 U.S. 355, 52 S.Ct. 397, 76 L.Ed. 795; Koenig 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, concerned the choice of Representatives in the Federal Congress. Smiley, Koenig and Carroll settled the issue in favor of justiciability of questions of congressional redistricting. The Court followed these precedents in Colegrove although over the dissent of three of the seven Justices who participated in that decision. On the issue of justiciability, all four Justices comprising a majority relied upon Smiley v. Holm, but in two opinions, one for three Justices, 328 U.S. at 566, 568, 66 S.Ct. at 1209, and a separate one by Mr. Justice Rutledge, 328 U.S. at 564, 66 S.Ct. at 1208. The argument that congressional redistricting problems presented a 'political question' the resolution of which was confided to Congress might have been rested upon Art. I, § 4, Art. I, § 5, Art. I, § 2, and Amendment XIV, § 2. Mr. Justice Rutledge said: 'But for the ruling in Smiley v. Holm, 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 (but see Amendment XIV, § 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 qualifications 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. * * * Assuming that that decision is to stand, I think * * * 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.' 328 U.S. at 564 565, 66 S.Ct. at 1208. Accordingly, Mr. Justice Rutledge joined in the conclusion that the case was justiciable, although he held that the dismissal of the complaint should be affirmed. His view was that 'The shortness of the time remaining (before forthcoming elections) makes it doubtful whether action could, or would, be taken in time to secure for petitioners the effective relief they seek. * * * I think, therefore, the case is one in which the Court may properly, and should, decline to exercise its jurisdiction. Accordingly, the judgment should be affirmed and I join in that disposition of the cause.' 328 U.S., at 565--566, 66 S.Ct. at 1208.59 Article I, §§ 2, 4, and 5, and Amendment XIV, § 2, relate only to congressional elections and obviously do not govern apportionment of state legislatures. However, our decisions in favor of justiciability even in light of those provisions plainly afford no support for the District Court's conclusion that the subject matter of this controversy presents a political question. Indeed, the refusal to award relief in Colegrove resulted only from the controlling view of a want of equity. Nor is anything contrary to be found in those per curiams that came after Colegrove. This Court dismissed the appeals in Cook v. Fortson (Turman v. Duckworth), [1946] USSC 120; 329 U.S. 675, 67 S.Ct. 21, 91 L.Ed. 596, as moot. MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3, held only that in that case equity would not act to void the State's requirement that there be at least a minimum of support for nominees for state-wide office, over at least a minimal area of the State. Problems of timing were critical in Remmey v. Smith, 342 U.S. 916, 72 S.Ct. 368, 96 L.Ed. 685, dismissing for want of a substantial federal question a three-judge court's dismissal of the suit as prematurely brought, D.C., 102 F.Supp. 708; and in Hartsfield v. Sloan, [1958] USSC 115; 357 U.S. 916, 78 S.Ct. 1363, 2 L.Ed.2d 1363, denying mandamus sought to compel the convening of a three-judge court--movants urged the Court to advance consideration of their case 'Inasmuch as the mere lapse of time before this case can be reached in the normal course of * * * business may defeat the cause, and inasmuch as the time problem is due to the inherent nature of the case * * *.' South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834, like Colegrove appears to be a refusal to exercise equity's powers; see the statement of the holding, quoted, supra, 369 U.S., p. 203, 82 S.Ct. p. 703. And Cox v. Peters, 342 U.S. 936, 72 S.Ct. 559, 96 L.Ed. 697, dismissed for want of a substantial federal question the appeal from the state court's holding that their primary elections implicated no 'state action.' See 208 Ga. 498, 67 S.E.2d 579. But compare Terry v. Adams, [1953] USSC 90; 345 U.S. 461, 73 S.Ct. 809, 97 L.Ed. 1152 Tedesco v. Board of Supervisors, 339 U.S. 940, 70 S.Ct. 797, 94 L.Ed. 1357, indicates solely that no substantial federal question was raised by a state court's refusal to upset the districting of city council seats, especially as it was urged that there was a rational justification for the challenged districting. See La.App., 43 So.2d 514. Similarly, in Anderson v. Jordan, 343 U.S. 912, 72 S.Ct. 648, 96 L.Ed. 1328, it was certain only that the state court had refused to issue a discretionary writ, original mandamus in the Supreme Court. That had been denied without opinion, and of course it was urged here that an adequate state ground barred this Court's review. And in Kidd v. McCanless, 200 Tenn. 273, 292 S.W.2d 40, the Supreme Court of Tennessee held that it could not invalidate the very statute at issue in the case at bar, but its holding rested on its state law of remedies, i.e., the state view of de facto officers,60 and not on any view that the norm for legislative apportionment in Tennessee is not numbers of qualified voters resident in the several counties. Of course this Court was there precluded by the adequate state ground, and in dismissing the appeal, 352 U.S. 920, 77 S.Ct. 223, 1 L.Ed.2d 157, we cited Anderson, supra, as well as Colegrove. Nor does the Tennessee court's decision in that case bear upon this, for just as in Smith v. Holm, 220 Minn. 486, 19 N.W.2d 914, and Magraw v. Donovan, D.C., 163 F.Supp. 184; D.C., 177 F.Supp. 803, a state court's inability to grant relief does not bar a federal court's assuming jurisdiction to inquire into alleged deprivation of federal constitutional rights. Problems of relief also controlled in Radford v. Gary, [1957] USSC 22; 352 U.S. 991, 77 S.Ct. 559, 1 L.Ed.2d 540, affirming the District Court's refusal to mandamus the Governor to call a session of the legislature, to mandamus the legislature then to apportion, and if they did not comply, to mandamus the State Supreme Court to do so. And Matthews v. Handley, [1959] USSC 167; 361 U.S. 127, 80 S.Ct. 256, 4 L.Ed.2d 180, affirmed a refusal to strike down the State's gross income tax statute--urged on the ground that the legislature was malapportioned--that had rested on the adequacy of available state legal remedies for suits involving that tax, including challenges to its constitutionality. Lastly, Colegrove v. Barrett, 330 U.S. 804, 67 S.Ct. 973, 91 L.Ed. 1262, in which Mr. Justice Rutledge concurred in this Court's refusal to note the appeal from a dismissal for want of equity, is sufficiently explained by his statement in Cook v. Fortson, supra: 'The discretionary exercise or nonexercise of equitable or declaratory judgment jurisdiction * * * in one case is not precedent in another case where the facts differ.' 329 U.S. at 678, n. 8[1946] USSC 120; , 67 S.Ct. 21, at 22[1946] USSC 120; , 91 L.Ed. 596. (Citations omitted.) We conclude that the complaint's allegations of a denial of equal protection present a justiciable constitutional cause of action upon which appellants are entitled to a trial and a decision. The right asserted is within the reach of judicial protection under the Fourteenth Amendment. The judgment of the District Court is reversed and the cause is remanded for further proceedings consistent with this opinion. Reversed and remanded. Mr. Justice WHITTAKER did not participate in the decision of this case. APPENDIX TO OPINION OF THE COURT The Tennessee Code Annotated provides for representation in the General Assembly as follows: '3--101. Composition--Counties electing one representative each.--The general assembly of the state of Tennessee shall be composed of thirty-three (33) senators and ninty-nine (99) representatives, to be apportioned among the qualified voters of the state as follows: Until the next enumeration and apportionment of voters each of the following counties shall elect one (1) representative, to wit: Bedford, Blount, Cannon, Carroll, Chester, Cocke, Claiborne, Coffee, Crockett, DeKalb, Dickson, Dyer, Fayette, Franklin, Giles, Greene, Hardeman, Hardin, Henry, Hickman, Hawkins, Haywood, Jackson, Lake, Lauderdale, Lawrence, Lincoln, Marion, Marshall, Maury, Monroe, Montgomery, Moore, McMinn, McNairy, Obion, Overton, Putnam, Roane, Robertson, Rutherford, Sevier, Smith, Stewart, Sullivan, Sumner, Tipton, Warren, Washington, White, Weakley, Williamson and Wilson. (Acts 1881 (E.S.), ch. 5, § 1; 1881 (E.S.), ch. 6, § 1; 1901, ch. 122, § 2; 1907, ch. 178, §§ 1, 2; 1915, ch. 145; Shan., § 123; Acts 1919, ch. 147, §§ 1, 2; 1925 Private, ch. 472, § 1; Code 1932, § 140; Acts 1935, ch. 150, § 1; 1941, ch. 58, § 1; 1945, ch. 68, § 1; C.Supp.1950, § 140.)' '3--102. Counties electing two representatives each.--The following counties shall elect two (2) representatives each, to wit: Gibson and Madison. (Acts 1901, ch. 122, § 3; Shan., § 124; mod. Code 1932, § 141.)' '3--103. Counties electing three representatives each.--The following counties shall elect three (3) representatives each, to wit: Knox and Hamilton. (Acts 1901, ch. 122, § 4; Shan., § 125; Code 1932, § 142.)' '3--104. Davidson County.--Davidson county shall elect six (6) representatives. (Acts 1901, ch. 122, § 5; Shan., § 126; Code 1932, § 143.) '3--105. Shelby County.--Shelby county shall elect eight (8) representatives. Said county shall consist of eight (8) representative districts, numbered one (1) through eight (8), each district coextensive with the county, with one (1) representative to be elected from each district. (Acts 1901, ch. 122, § 6; Shan., § 126a 1; Code 1932; § 144; Acts 1957, ch. 220, § 1; 1959, ch. 213, § 1.) '3--106. Joint representatives.--The following counties jointly, shall elect one representative, as follows, to wit: 'First district--Johnson and Carter. 'Second district--Sullivan and Hawkins. 'Third district--Washington, Greene and Unicoi. 'Fourth district--Jefferson and Hamblen. 'Fifth district--Hancock and Grainger. 'Sixth district--Scott, Campbell, and Union. 'Seventh district--Anderson and Morgan. 'Eighth district--Knox and Loudon. 'Ninth district--Polk and Bradley. 'Tenth district--Meigs and Rhea. 'Eleventh district--Cumberland, Bledsoe, Sequatchie, Van Buren and Grundy. 'Twelfth district--Fentress, Pickett, Overton, Clay and Putnam. 'Fourteenth district--Sumner, Trousdale and Macon. 'Fifteenth district--Davidson and Wilson. 'Seventeenth district--Giles, Lewis, Maury and Wayne. 'Eighteenth district--Williamson, Cheatham and Robertson. 'Nineteenth district--Montgomery and Houston. 'Twentieth district--Humphreys and Perry. 'Twenty-first district--Benton and Decatur. 'Twenty-second district--Henry, Weakley and Carroll. 'Twenty-third district--Madison and Henderson. 'Twenty-sixth district--Tipton and Lauderdale. (Acts 1901, ch. 122, § 7; 1907, ch. 178, §§ 1, 2; 1915, ch. 145, §§ 1, 2; Shan., § 127; Acts 1919, ch. 147, § 1; 1925 Private, ch. 472, § 2; Code 1932, § 145; Acts 1933, ch. 167, § 1; 1935, ch. 150, § 2; 1941, ch. 58, § 2; 1945, ch. 68, § 2; C.Supp.1950, § 145; Acts 1957, ch. 220, § 2.) '3--107. State senatorial districts.--Until the next enumeration and apportionment of voters, the following counties shall comprise the senatorial districts, to wit: 'First district--Johnson, Carter, Unicoi, Greene, and Washington. 'Second district--Sullivan and Hawkins. 'Third district--Hancock, Morgan, Grainger, Claiborne, Union, Campbell, and Scott. 'Fourth district--Cocke, Hamblen, Jefferson, Sevier, and Blount. 'Fifth district--Knox. 'Sixth district--Knox, Loudon, Anderson, and Roane. 'Seventh district--McMinn, Bradley, Monroe, and Polk. 'Eighth district--Hamilton. 'Ninth district--Rhea, Meigs, Bledsoe, Sequatchie, Van Buren, White, and Cumberland. 'Tenth district--Fentress, Pickett, Clay, Overton, Putnam, and Jackson. 'Eleventh district--Marion, Franklin, Grundy and Warren. 'Twelfth district--Rutherford, Cannon, and DeKalb. 'Thirteenth district--Wilson and Smith. 'Fourteenth district--Sumner, Trousdale and Macon. 'Fifteenth district--Montgomery and Robertson. 'Sixteenth district--Davidson. 'Seventeenth district--Davidson. 'Eighteenth district--Bedford, Coffee and Moore. 'Nineteenth district--Lincoln and Marshall. 'Twentieth district--Maury, Perry and Lewis. 'Twenty-first district--Hickman, Williamson and Cheatham. 'Twenty-second district--Giles, Lawrence and Wayne. 'Twenty-third district--Dickson, Humphreys, Houston and Stewart. 'Twenty-fourth district--Henry and Carroll. 'Twenty-fifth district--Madison, Henderson and Chester. 'Twenty-sixth district--Hardeman, McNairy, Hardin, Decatur and Benton. 'Twenty-seventh district--Gibson. 'Twenty-eighth district--Lake, Obion and Weakley. 'Twenty-ninth district--Dyer, Lauderdale and Crockett. 'Thirtieth district--Tipton and Shelby. 'Thirty-first district--Haywood and Fayette. 'Thirty-second district--Shelby. 'Thirty-third district--Shelby. (Acts 1901, ch. 122, § 1; 1907, ch. 3, § 1; Shan., § 128; Code 1932, § 146; Acts 1945, ch. 11, § 1; C.Supp.1950, § 146.)' Today's apportionment statute is as enacted in 1901, with minor changes. For example: (1) In 1957, Shelby County was raised from 7 1/2 to 8 representatives. Acts of 1957, c. 220. See also Acts of 1959, c. 213. The 1957 Act, § 2, abolished the Twenty-seventh Joint Representative District, which had included Shelby and Fayette Counties. (2) In 1907, Marion County was given a whole House seat instead of sharing a joint seat with Franklin County. Acts of 1907, c. 178. Acts of 1915, c. 145, repealed that change, restoring the status quo ante. And that reversal was itself reversed, Acts of 1919, c. 147. (3) James County was in 1901 one of five counties in the Seventh State Senate District and one of the three in the Ninth House District. It appears that James County no longer exists but we are not advised when or how it was dissolved. (4) In 1945, Anderson and Roane Counties were shifted to the Sixth State Senate District from the Seventh, and Monroe and Polk Counties were shifted to the Seventh from the Sixth. Acts of 1945, c. 11. Mr. Justice DOUGLAS, concurring. While I join the opinion of the Court and, like the Court, do not reach the merits, a word of explanation is necessary.1 I put to one side the problems of 'political' questions involving the distribution of power between this Court, the Congress, and the Chief Executive. We have here a phase of the recurring problem of the relation of the federal courts to state agencies. More particularly, the question is the extent to which a State may weight one person's vote more heavily than it does another's. So far as voting rights are concerned, there are large gaps in the Constitution. Yet the right to vote is inherent in the republican form of government envisaged by Article IV, Section 4 of the Constitution. The House--and now the Senate--are chosen by the people. The time, manner, and place of elections of Senators and Representatives are left to the States (Article I, Section 4, Clause 1; Amendment XVII) subject to the regulatory power of Congress. A 'republican form' of government is guaranteed each State by Article IV, Section 4, and each is likewise promised protection against invasion.2 Ibid. That the States may specify the qualifications for voters is implicit in Article I, Section 2, Clause 1, which provides that the House of Representatives shall be chosen by the people and that 'the Electors (voters) in each state shall have the qualifications requisite for electors (voters) of the most numerous branch of the state legislature.' The same provision, contained in the Seventeenth Amendment, governs the election of Senators. Within limits those qualifications may be fixed by state law. See Lassiter v. Northampton Election Board, [1959] USSC 95; 360 U.S. 45, 50 51[1959] USSC 95; , 79 S.Ct. 985, 989[1959] USSC 95; , 3 L.Ed.2d 1072. Yet, as stated in Ex parte Yarbrough, [1884] USSC 81; 110 U.S. 651, 663--664[1884] USSC 81; , 4 S.Ct. 152, 158[1884] USSC 81; , 28 L.Ed. 274, those who vote for members of Congress do not 'owe their right to vote to the state law, in any sense which makes the exercise of the right to depend exclusively on the law of the state.' The power of Congress to prescribe the qualifications for voters and thus override state law is not in issue here. It is, however, clear that by reason of the commands of the Constitution there are several qualifications that a State may not require. Race, color, or previous condition of servitude is an impermissible standard by reason of the Fifteenth Amendment, and that alone is sufficient to explain Gomillion v. Lightfoot, [1960] USSC 151; 364 U.S. 339, 81 S.Ct. 125, 5 L.Ed.2d 110. See Taper, Gomillion versus Lightfoot (1962), pp. 12--17. Sex is another impermissible standard by reason of the Nineteenth Amendment. There is a third barrier to a State's freedom in prescribing qualifications of voters and that is the Equal Protection Clause of the Fourteenth Amendment, the provision invoked here. And so the question is, may a State weight the vote of one county or one district more heavily than it weights the vote in another? The traditional test under the Equal Protection Clause has been whether a State has made 'an invidious discrimination,' as it does when it selects 'a particular race or nationality for oppressive treatment.' See Skinner v. Oklahoma, [1942] USSC 129; 316 U.S. 535, 541[1942] USSC 129; , 62 S.Ct. 1110, 1113[1942] USSC 129; , 86 L.Ed. 1655. Universal equality is not the test; there is room for weighting. As we stated in Williamson v. Lee Optical Co., [1955] USSC 46; 348 U.S. 483, 489[1955] USSC 46; , 75 S.Ct. 461, 465[1955] USSC 46; , 99 L.Ed. 563, 'The prohibition of the Equal Protection Clause goes no further than the invidious discrimination.' I agree with my Brother CLARK that if the allegations in the complaint can be sustained a case for relief is established. We are told that a single vote in Moore County, Tennessee, is worth 19 votes in Hamilton County, that one vote in Stewart or in Chester County is worth nearly eight times a single vote in Shelby or Knox County. The opportunity to prove that an 'invidious discrimination' exists should therefore be given the appellants. It is said that any decision in cases of this kind is beyond the competence of courts. Some make the same point as regards the problem of equal protection in cases involving racial segregation. Yet the legality of claims and conduct is a traditional subject for judicial determination. Adjudication is often perplexing and complicated. An example of the extreme complexity of the task can be seen in a decree apportioning water among the several States. Nebraska v. Wyoming, [1945] USSC 113; 325 U.S. 589, 665[1945] USSC 113; , 65 S.Ct. 1332, 1373, 89 L.Ed. 1815. The constitutional guide is often vague, as the decisions under the Due Process and Commerce Clauses show. The problem under the Equal Protection Clause is no more intricate. See Lewis, Legislative Apportionment and the Federal Courts, 71 Harv.L.Rev. 1057, 1083--1084. There are, of course, some questions beyond judicial competence. Where the performance of a 'duty' is left to the discretion and good judgment of an executive officer, the judiciary will not compel the exercise of his discretion one way or the other (Commonwealth of Kentucky v. Dennison, 24 How. 66, 10 9[1860] USSC 13; , 16 L.Ed. 717), for to do so would be to take over the office. Cf. Federal Communications Comm. v. Broadcasting Co., [1940] USSC 15; 309 U.S. 134, 145[1940] USSC 15; , 60 S.Ct. 437, 442[1940] USSC 15; , 84 L.Ed. 656. Where the Constitution assigns a particular function wholly and indivisibly3 to another department, the federal judiciary does not intervene. Oetjen v. Central Leather Co., [1918] USSC 66; 246 U.S. 297, 302[1918] USSC 66; , 38 S.Ct. 309, 310[1918] USSC 66; , 62 L.Ed. 726. None of those cases is relevant here. There is no doubt that the federal courts have jurisdiction of controversies concerning voting rights. The Civil Rights Act gives them authority to redress the deprivation 'under color of any State law' of any 'right, privilege or immunity secured by the Constitution of the United States or by any Act of Congress providing for equal rights of citizens * * *.' 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3). And 28 U.S.C. § 1343(4), 28 U.S.C.A. § 1343(4) gives the federal courts authority to award damages or issue an injunction to redress the violation of 'any Act of Congress providing for the protection of civil rights, including the right to vote.' (Italics added.) The element of state action covers a wide range. For as stated in United States v. Classic, [1941] USSC 135; 313 U.S. 299, 326[1941] USSC 135; , 61 S.Ct. 1031, 1043[1941] USSC 135; , 85 L.Ed. 1368: 'Misuse of power, possessed by virtue of state law and made possible only because the wrongdoer is clothed with the authority of state law, is action taken 'under color of' state law.' And see Monroe v. Pape, [1961] USSC 22; 365 U.S. 167, 81 S.Ct. 473, 5 L.Ed.2d 492. The right to vote in both federal and state elections was protected by the judiciary long before that right received the explicit protection it is now accorded by § 1343(4). Discrimination against a voter on account of race has been penalized (Ex parte Yarbrough[1884] USSC 81; , 110 U.S. 651, 4 S.Ct. 152, 28 L.Ed. 274) or struck down. Nixon v. Herndon, [1927] USSC 66; 273 U.S. 536, 47 S.Ct. 446, 71 L.Ed. 759; Smith v. Allwright, [1944] USSC 108; 321 U.S. 649, 64 S.Ct. 757, 88 L.Ed. 987; Terry v. Admas, [1953] USSC 90; 345 U.S. 461, 73 S.Ct. 809, 97 L.Ed. 1152. Fraudulent acts that dilute the votes of some have long been held to be within judicial cognizance. Ex parte Siebold, [1879] USSC 51; 100 U.S. 371, 25 L.Ed. 717. The 'right to have one's vote counted' whatever his race or nationality or creed was held in United States v. Mosley, [1915] USSC 217; 238 U.S. 383, 386[1915] USSC 217; , 35 S.Ct. 904, 905[1915] USSC 217; , 59 L.Ed. 1355, to be 'as open to protection by Congress as the right to put a ballot in a box.' See also United States v. Classic, supra, 313 U.S. at 324--325, 61 S.Ct. at 1042; United States v. Saylor, [1944] USSC 92; 322 U.S. 385, 64 S.Ct. 1101, 88 L.Ed. 1341. Chief Justice Holt stated in Ashby v. White, [1790] EngR 55; 2 Ld.Raym. 938, 956 (a suit in which damages were awarded against election officials for not accepting the plaintiff's vote[1790] EngR 54; , 3 Ld.Raym. 320) that: 'To allow this action will make publick officers more careful to observe the constitution of cities and boroughs, and not to be so partial as they commonly are in all elections, which is indeed a great and growing mischief, and tends to the prejudice of the peace of the nation.' The same prophylactic effect will be produced here, as entrenched political regimes make other relief as illusory in this case as a petition to Parliament in Ashby v. White would have been. Intrusion of the Federal Government into the election machinery of the States has taken numerous forms--investigations (Hannah v. Larche[1960] USSC 101; , 363 U.S. 420, 80 S.Ct. 1502, 4 L.Ed.2d 1307); criminal proceedings (Ex parte Siebold, supra; Ex parte Yarbrough, supra; United States v. Mosley, supra; United States v. Classic, supra); collection of penalties (Smith v. Allwright, supra); suits for declaratory relief and for an injunction (Terry v. Adams, supra); suits by the United States under the Civil Rights Act to enjoin discriminatory practices. United States v. Raines, [1936] USSC 36; 362 U.S. 17, 80 S.Ct. 519, 4 L.Ed.2d 524. As stated by Judge McLaughlin in Dyer v. Kazuhisa Abe, D.C., 138 F.Supp. 220, 236 (an apportionment case in Hawaii which was reversed and dismissed as moot, 9 Cir.[1958] USCA9 225; , 256 F.2d 728): 'The whole thrust of today's legal climate is to end unconstitutional discrimination. It is ludicrous to preclude judicial relief when a mainspring of representative government is impaired. Legislators have no immunity from the Constitution. The legislatures of our land should be made as responsive to the Constitution of the United States as are the citizens who elect the legislators.' With the exceptions of Colegrove v. Green, [1946] USSC 119; 328 U.S. 549, 66 S.Ct. 1198, 90 L.Ed. 1432; MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3; South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834, and the decisions they spawned, the Court has never thought that protection of voting rights was beyond judicial cognizance. Today's treatment of those cases removes the only impediment to judicial cognizance of the claims stated in the present complaint. The justiciability of the present claims being established, any relief accorded can be fashioned in the light of wellknown principles of equity. Mr. Justice CLARK, concurring. One emerging from the rash of opinions with their accompanying clashing of views may well find himself suffering a mental blindness. The Court holds that the appellants have alleged a cause of action. However, it refuses to award relief here although the facts are undisputed--and fails to give the District Court any guidance whatever. One dissenting opinion, bursting with words that go through so much and conclude with so little, contemns the majority action as 'a massive repudiation of the experience of our whole past.' Another describes the complaint as merely asserting conclusory allegations that Tennessee's apportionment is 'incorrect,' 'arbitrary,' 'obsolete,' and 'unconstitutional.' I believe it can be shown that this case is distinguishable from earlier cases dealing with the distribution of political power by a State, that a patent violation of the Equal Protection Clause of the United States Constitution has been shown, and that an appropriate remedy may be formulated. I. I take the law of the case from MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3 (1948), which involved an attack under the Equal Protection Clause upon an Illinois election statute. The Court decided that case on its merits without hindrance from the 'political question' doctrine. Although the statute under attack was upheld, it is clear that the Court based its decision upon the determination that the statute represented a rational state policy. It stated: 'It would be strange indeed, and doctrinaire, for this Court, applying such broad constitutional concepts as due process and equal protection of the laws, to deny a State the power to assure a proper diffusion of political initiative as between its thinly populated counties and those having concentrated masses, in view of the fact that the latter have practical opportunities for exerting their political weight at the polls not available to the former.' Id., at 284, 69 S.Ct. at 2. (Emphasis supplied.) The other cases upon which my Brethren dwell are all distinguishable or inapposite. The widely heralded case of Colegrove v. Green, [1946] USSC 119; 328 U.S. 549, 66 S.Ct. 1198, 90 L.Ed. 1432 (1946), was one not only in which the Court was bobtailed but in which there was no majority opinion. Indeed, even the 'political question' point in Mr. Justice PRANKFURTER'S opinion was no more than an alternative ground.1 Moreover, the appellants did not present an equal protection argument.2 While it has served as a Mother Hubbard to most of the subsequent cases, I feel it was in that respect ill cast and for all of these reasons put it to one side.3 Likewise, I do not consider the Guaranty Clause cases based on Art. I, § 4, of the Constitution, because it is not invoked here and it involves different criteria, as the Court's opinion indicates. Cases resting on various other considerations not present here, such as Radford v. Gary, [1957] USSC 22; 352 U.S. 991, 77 S.Ct. 559, 1 L.Ed.2d 540 (1957) (lack of equity); Kidd v. McCanless, 352 U.S. 920, 77 S.Ct. 223, 1 L.Ed.2d 157 (1956) (adequate state grounds supporting the state judgment); Anderson v. Jordan, 343 U.S. 912, 72 S.Ct. 648, 96 L.Ed. 1328 (1952) (adequate state grounds); Remmey v. Smith, 342 U.S. 916, 72 S.Ct. 368, 96 L.Ed. 685 (1952) (failure to exhaust state procedures), are of course not controlling. Finally, the Georgia county-unit-system cases, such as South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834 (1950), reflect the viewpoint of MacDougall, i.e., to refrain from intervening where there is some rational policy behind the State's system. II. The controlling facts cannot be disputed. It appears from the record that 37% of the voters of Tennessee elect 20 of the 33 Senators while 40% of the voters elect 6o of the 99 members of the House. But this might not on its face be an 'invidious discrimination,' Williamson v. Lee Optical of Oklahoma, [1955] USSC 46; 348 U.S. 483, 489[1955] USSC 46; , 75 S.Ct. 461, 465[1955] USSC 46; , 99 L.Ed. 563 (1955), for a 'statutory discrimination will not be set aside if any state of facts reasonably may be conceived to justify it.' McGowan v. Maryland, [1961] USSC 101; 366 U.S. 420, 426[1961] USSC 101; , 81 S.Ct. 1101, 1105[1961] USSC 101; , 6 L.Ed.2d 393 (1961). It is true that the apportionment policy incorporated in Tennessee's Constitution, i.e., state-wide numerical equality of representation with certain minor qualifications,5 is a rational one. On a county-by-county comparison a districting plan based thereon naturally will have disparities in representation due to the qualifications. But this to my mind does not raise constitutional problems, for the overall policy is reasonable. However, the root of the trouble is not in Tennessee's Constitution, for admittedly its policy has not been followed. The discrimination lies in the action of Tennessee's Assembly in allocating legislative seats to counties or districts created by it. Try as one may, Tennessee's apportionment just cannot be made to fit the pattern cut by its Constitution. This was the finding of the District Court. The policy of the Constitution referred to by the dissenters, therefore, is of no relevance here. We must examine what the Assembly has done.6 The frequency and magnitude of the inequalities in the present districting admit of no policy whatever. An examination of Table I accompanying this opinion, 369 U.S., p. 262, 82 S.Ct., p. 734, conclusively reveals that the apportionment picture in Tennessee is a topsy-turvical of gigantic proportions. This is not to say that some of the disparity cannot be explained, but when the entire table is examined-- comparing the voting strength of counties of like population as well as contrasting that of the smaller with the larger counties--it leaves but one conclusion, namely that Tennessee's apportionment is a crazy quilt without rational basis. At the risk of being accused of picking out a few of the horribles I shall allude to a series of examples that are taken from Table I. As is admitted, there is a wide disparity of voting strength between the large and small counties. Some samples are: Moore County has a total representation of two7 with a population (2,340) of only one-eleventh of Rutherford County (25,316) with the same representation; Decatur County (5,563) has the same representation as Carter (23,303) though the latter has four times the population; likewise, Loudon County (13,264), Houston (3,084), and Anderson County (33,990) have the same representation, i.e., 1.25 each. But it is said that in this illustration all of the underrepresented counties contain municipalities of over 10,000 population and they therefore should be included under the 'urban' classification, rationalizing this disparity as an attempt to effect a ruralurban political balance. But in so doing one is caught up in the backlash of his own bull whip, for many counties have municipalities with a population exceeding 10,000, yet the same invidious discrimination is present. For example: 186 County............... Population. Representation Carter................. 23,303. 1.10 Maury.................. 24,556. 2.25 Washington............. 36,967. 1.93 Madison................ 37,245. 3.50 Likewise, counties with no municipality of over 10,000 suffer a similar discrimination: County............. Population. Representation Grundy............... 6,540. 0.95 Chester.............. 6,391. 2.00 Cumberland........... 9,593. 0.63 Crockett............. 9,676. 2.00 Loudon............... 13,264. 1.25 Fayette.............. 13,577. 2.50 This could not be an effort to attain political balance between rural and urban populations. Since discrimination is present among counties of like population, the plan is neither consistent nor rational. It discriminates horizontally creating gross disparities between rural areas themselves as well as between urban areas themselves,8 still maintaining the wide vertical disparity already pointed out between rural and urban. It is also insisted that the representation formula used above (see note 7) is 'patently deficient' because 'it eliminates from consideration the relative voting power of the counties that are joined together in a single election district.' This is a strange claim coming from those who rely on the proposition that 'the voice of every voter' need not have 'approximate equality.' Indeed, representative government, as they say, is not necessarily one of 'bare numbers.' The use of floterial districts in our political system is not ordinarily based on the theory that the floterial representative is splintered among the counties of his district per relative population. His function is to represent the whole district. However, I shall meet the charge on its own ground and by use of its 'adjusted 'total representation" formula show that the present apportionment is loco. For example, compare some 'urban' areas of like population, using the HARLAN formula: County Population Representation Washington........... 36,967. 2.65 Madison.............. 37,245. 4.87 Carter............... 23,303. 1.48 Greene............... 23,649. 2.05 Maury................ 24,556. 3.81 Coffee............... 13,406. 2.32 Hamblen.............. 14,090. 1.07 And now, using the same formula, compare some so-called 'rural' areas of like population: County Population Representation Moore................ 2,340. 1.23 Pickett.............. 2,565. .22 Stewart.............. 5,238. 1.60 Cheatham............. 5,263. .74 Chester.............. 6,391. 1.36 Grundy............... 6,540. .69 Smith................ 8,731. 2.04 Unicoi............... 8,787. 0.40 And for counties with similar representation but with gross differences in population, take: County Population Representation Sullivan............. 55,712. 4.07 Maury................ 24,556. 3.81 Blount............... 30,353. 2.12 Coffee............... 13,406. 2.32 These cannot be 'distorted effects,' for here the same formula proposed by the dissenters is used and the result is even 'a crazier' quilt. The truth is that--although this case has been here for two years and has had over six hours' argument (three times the ordinary case) and has been most carefully considered over and over again by us in Conference and individually--no one, not even the State nor the dissenters, has come up with any rational basis for Tennessee's apportionment statute. No one--except the dissenters advocating the HARLAN 'adjusted 'total representation" formula-- contends that mathematical equality among voters is required by the Equal Protection Clause. But certainly there must be some rational design to a State's districting. The discrimination here does not fit any pattern--as I have said, it is but a crazy quilt. My Brother HARLAN contends that other proposed apportionment plans contain disparities. Instead of chasing those rabbits he should first pause long enough to meet appellants' proof of discrimination by showing that in fact the present plan follows a rational policy. Not being able to do this, he merely counters with such generalities as 'classic legislative judgment,' no 'significant discrepancy,' and 'de minimis departures.' I submit that even a casual glance at the present apportionment picture shows these conclusions to be entirely fanciful. If present representation has a policy at all, it is to maintain the status quo of invidious discrimination at any cost. Like the District Court, I conclude that appellants have met the burden of showing 'Tennessee is guilty of a clear violation of the state constitution and of the (federal) rights of the plaintiffs. * * *' III. Although I find the Tennessee apportionment statute offends the Equal Protection Clause, I would not consider intervention by this Court into so delicate a field if there were any other relief available to the people of Tennessee. But the majority of the people of Tennessee have no 'PRACTICAL OPPORTUNITIES FOR EXERTING THEir political weight at the polls' to correct the existing 'invidious discrimination.' Tennessee has no initiative and referendum. I have searched diligently for other 'practical opportunities' present under the law. I find none other than through the federal courts. The majority of the voters have been caught up in a legislative strait jacket. Tennessee has an 'informed, civically militant electorate' and 'an aroused popular conscience,' but it does not sear 'the conscience of the people's representatives.' This is because the legislative policy has riveted the present seats in the Assembly to their respective constituencies, and by the votes of their incumbents a reapportionment of any kind is prevented. The people have been rebuffed at the hands of the Assembly; they have tried the constitutional convention route, but since the call must originate in the Assembly it, too, has been fruitless. They have tried Tennessee courts with the same result,9 and Governors have fought the tide only to flounder. It is said that there is recourse in Congress and perhaps that may be, but from a practical standpoint this is without substance. To date Congress has never undertaken such a task in any State. We therefore must conclude that the people of Tennessee are stymied and without judicial intervention will be saddled with the present discrimination in the affairs of their state government IV. Finally, we msut consider if there are any appropriate modes of effective judicial relief. The federal courts are of course not forums for political debate, nor should they resolve themselves into state constitutional conventions or legislative assemblies. Nor should their jurisdiction be exercised in the hope that such a declaration as is made today may have the direct effect of bringing on legislative action and relieving the courts of the problem of fashioning relief. To my mind this would be nothing less than blackjacking the Assembly into reapportioning the State. If judicial competence were lacking to fashion an effective decree, I would dismiss this appeal. However, like the Solicitor General of the United States, I see no such difficulty in the position of this case. One plan might be to start with the existing assembly districts, consolidate some of them, and award the seats thus released to those counties suffering the most egregious discrimination. Other possibilities are present and might be more effective. But the plan here suggested would at least release the stranglehold now on the Assembly and permit it to redistrict itself. In this regard the appellants have proposed a plan based on the rationale of state-wide equal representation. Not believing that numerical equality of representation throughout a State is constitutionally required, I would not apply such a standard albeit a permissive one. Nevertheless, the dissenters attack it by the application of the HARLAN 'adjusted 'total representation" formula. The result is that some isolated inequalities are shown, but this in itself does not make the proposed plan irrational or place it in the 'crazy quilt' category. Such inequalities, as the dissenters point out in attempting to support the present apportionment as rational, are explainable. Moreover, there is no requirement that any plan have mathematical exactness in its application. Only where, as here, the total picture reveals incommensurables of both magnitude and frequency can it be said that there is present an invidious discrimination. In view of the detailed study that the Court has given this problem, it is unfortunate that a decision is not reached on the merits. The majority appears to hold, at least sub silentio, that an invidious discrimination is present, but it remands to the three-judge court for it to make what is certain to be that formal determination. It is true that Tennessee has not filed a formal answer. However, it has filed voluminous papers and made extended arguments supporting its position. At no time has it been able to contradict the appellants' factual claims; it has offered no rational explanation for the present apportionment; indeed, it has indicated that there are none known to it. As I have emphasized, the case proceeded to the point before the three-judge court that it was able to find an invidious discrimination factually present, and the State has not contested that holding here. In view of all this background I doubt if anything more can be offered or will be gained by the State on remand, other than time. Nevertheless, not being able to muster a court to dispose of the case on the merits, I concur in the opinion of the majority and acquiesce in the decision to remand. However, in fairness I do think that Tennessee is entitled to have my idea of what it faces on the record before us and the trial court some light as to how it might proceed. As John Rutledge (later Chief Justice) said 175 years ago in the course of the Constitutional Convention, a chief function of the Court is to secure the national rights.10 Its decision today supports the proposition for which our forebears fought and many died, namely, that to be fully conformable to the principle of right, the form of government must be representative.11 That is the keystone upon which our government was founded and lacking which no republic can survive. It is well for this Court to practice self-restraint and discipline in constitutional adjudication, but never in its history have those principles received sanction where the national rights of so many have been so clearly infringed for so long a time. National respect for the courts is more enhanced through the forthright enforcement of those rights rather than by rendering them nugatory through the interposition of subterfuges. In my view the ultimate decision today is in the greatest tradition of this Court. TABLE I Present Proposed total Present total total representation representation representation (appellants' using using J. plan), using J. 1950 voting J.Clark's Harlan's Harlan's County population formula formula formula Van Buren. 2,039. .63 .23 .11 Moore.. 2,340. 2.00 1.23 .18 Pickett. 2,565. .70 .22 .24 Sequatchie. 2,904 .63 .33 .19 Meigs.. 3,039. .93 .48 .17 Houston. 3,084. 1.25 .46 .24 Trousdale. 3,351. 1.33 .43 .12 Lewis.. 3,413. 1.25 .39 .25 Perry.. 3,711. 1.50 .71 .40 Bledsoe. 4,198. .63 .49 .24 Clay... 4,528. .70 .40 .42 Union.. 4,600. .76 .37 .45 Hancock. 4,710. .93 .62 .49 Stewart. 5,238. 1.75 1.60 .41 Cheatham. 5,263. 1.33 .72 .20 Cannon. 5,341. 2.00 1.43 .52 Decatur. 5,563. 1.10 .79 .52 Lake... 6,252. 2.00 1.44 .41 Chester. 6,391. 2.00 1.36 .19 Grundy. 6,540. .95 .69 .43 Humphreys. 6,588. 1.25 1.39 .72 Johnson. 6,649. 1.10 .42 .43 Present Proposed total Present total total representation representation representation (appellants' using using J. plan), using J. 1950 voting J.Clark's Harlan's Harlan's County population formula formula formula Jackson. 6,719. 1.50 1.43 .63 De Kalb. 6,984. 2.00 1.56 .68 Benton. 7,023. 1.10 1.01 .66 Fentress. 7,057. .70 .62 .64 Grainger. 7,125. .93 .94 .65 Wayne.. 7,176. 1.25 .69 .76 Polk... 7,330. 1.25 .68 .73 Hickman. 7,598. 2.00 1.85 .80 Macon.. 7,974. 1.33 1.01 .61 Morgan. 8,308. .93 .59 .75 Scott.. 8,417. .76 .68 .62 Smith.. 8,731. 2.50 2.04 .67 Unicoi. 8,787. .93 .40 .63 Rhea... 8,937. .93 1.42 .21 White.. 9,244. 1.43 1.69 .90 Overton. 9,474. 1.70 1.83 .89 Hardin. 9,577. 1.60 1.61 .93 Cumberland. 9,593 .63 1.10 .87 Crockett. 9,676. 2.00 1.66 .63 Henderson. 10,199 1.50 .78 .96 Marion. 10,998. 1.75 1.73 .72 Marshall. 11,288. 2.50 2.28 .84 Dickson. 11,294. 1.75 2.29 1.23 Jefferson. 11,359 1.10 .87 1.03 McNairy. 11,601. 1.60 1.74 1.13 Cocke. 12,572. 1.60 1.46 .89 Sevier. 12,793. 1.60 1.47 .69 Claiborne. 12,799 1.43 1.61 1.34 Monroe. 12,884. 1.75 1.68 1.30 Loudon. 13,264. 1.25 .28 .52 Warren. 13,337. 1.75 1.89 1.68 Coffee. 13,406. 2.00 2.32 1.68 Hardeman. 13,565. 1.60 1.86 1.11 Fayette. 13,577. 2.50 2.48 1.11 Haywood. 13,934. 2.50 2.52 1.69 Williamson. 14,064 2.33 2.96 1.71 Present Proposed total Present total total representation representation representation (appellants' using using J. plan), using J. 1950 voting J.Clark's Harlan's Harlan's County population formula formula formula Hamblen 14,090 1.10 1.07 1.67 Franklin 14,297 1.75 1.95 1.73 Lauderdale 14,413 2.50 2.45 1.73 Bedford 14,732 2.00 1.45 1.74 Lincoln 15,092 2.50 2.72 1.77 Henry 15,465 2.83 2.76 1.73 Lawrence 15,847 2.00 2.22 1.81 Giles 15,935 2.25 2.54 1.81 Tipton 15,944 3.00 1.68 1.13 Robertson 16,456 2.83 2.62 1.85 Wilson 16,459 3.00 3.03 1.21 Carroll 16,472 2.83 2.88 1.82 Hawkins 16,900 3.00 1.93 1.82 Putnam 17,071 1.70 2.50 1.86 Campbell 17,477 .76 1.40 1.94 Roane 17,639 1.75 1.26 1.30 Weakley 18,007 2.33 2.63 1.85 Bradley 18,273 1.25 1.67 1.92 McMinn 18,347 1.75 1.97 1.92 Obion 18,434 2.00 2.30 1.94 Dyer 20,062 2.00 2.36 2.32 Sumner 20,143 2.33 3.56 2.54 Carter 23,303 1.10 1.48 2.55 Greene 23,649 1.93 2.05 2.68 Maury 24,556 2.25 3.81 2.85 Rutherford 25,316 2.00 3.02 2.39 Montgomery 26,284 3.00 3.73 3.06 Gibson 29,832 5.00 5.00 2.86 Blount 30,353 1.60 2.12 2.19 Anderson 33,990 1.25 1.30 3.62 Washington 36,967 1.93 2.65 3.45 Madison 37,245 3.50 4.87 3.69 Sullivan 55,712 3.00 4.07 5.57 Hamilton 131,971 6.00 6.00 15.09 Knox 140,559 7.25 8.96 15.21 Davidson 211,930 12.50 12.93 21.57 Shelby 312,345 15.50 16.85 31.59 Mr. Justice STEWART, concurring. The separate writings of my dissenting and concurring Brothers stray so far from the subject of today's decision as to convey, I think, a distressingly inaccurate impression of what the Court decides. For that reason, I think it appropriate, in joining the opinion of the Court, to emphasize in a few words what the opinion does and does not say. The Court today decides three things and no more: '(a) that the court possessed jurisdiction of the subject matter; (b) that a justiciable cause of action is stated upon which appellants would be entitled to appropriate relief; and (c) * * * that the appellants have standing to challenge the Tennessee apportionment statutes.' 369 U.S., pp. 197--198, 82 S.Ct., p. 699. The complaint in this case asserts that Tennessee's system of apportionment is utterly arbitrary-- without any possible justification in rationality. The District Court did not reach the merits of that claim, and this Court quite properly expresses no view on the subject. Contrary to the suggestion of my Brother HARLAN, the Court does not say or imply that 'state legislatures must be so structured as to reflect with approximate equality the voice of every voter.' 369 U.S., p. 332, 82 S.Ct., p. 772. The Court does not say or imply that there is anything in the Federal Constitution 'to prevent a State, acting not irrationally, from choosing any electoral legislative structure it thinks best suited to the interests, temper, and customs of its people.' 369 U.S., p. 334, 82 S.Ct., p. 773. And contrary to the suggestion of my Brother DOUGLAS, the Court most assuredly does not decide the question, 'may a State weight the vote of one county or one district more heavily than it weights the vote in another?' 369 U.S., p. 244, 82 S.Ct., p. 724. In MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3, the Court held that the Equal Protection Clause does not 'deny a State the power to assure a proper diffusion of political initiative as between its thinly populated counties and those having concentrated masses, in view of the fact that the latter have practical opportunities for exerting their political weight at the polls not available to the former.' 335 U.S. at 284, 69 S.Ct. at 2. In case after case arising under the Equal Protection Clause the Court has said what it said again only last Term--that 'the Fourteenth Amendment permits the States a wide scope of discretion in enacting laws which affect some groups of citizens differently than others.' McGowan v. Maryland, [1961] USSC 101; 366 U.S. 420, 425[1961] USSC 101; , 81 S.Ct. 1101, 1105[1961] USSC 101; , 6 L.Ed.2d 393. In case after case arising under that Clause we have also said that 'the burden of establishing the unconstitutionality of a statute rests on him who assails it.' Metropolitan Casualty Ins. Co. v. Brownell, [1935] USSC 67; 294 U.S. 580, 584[1935] USSC 67; , 55 S.Ct. 538, 540[1935] USSC 67; , 79 L.Ed. 1070. Today's decision does not turn its back on these settled precedents. I repeat, the Court today decides only: (1) that the District Court possessed jurisdiction of the subject matter; (2) that the complaint presents a justiciable controversy; (3) that the appellants have standing. My Brother CLARK has made a convincing prima facie showing that Tennessee's system of apportionment is in fact utterly arbitrary--without any possible justification in rationality. My Brother HARLAN has, with imagination and ingenuity, hypothesized possibly rational bases for Tennessee's system. But the merits of this case are not before us now. The defendants have not yet had an opportunity to be heard in defense of the State's system of apportionment; indeed, they have not yet even filed an answer to the complaint. As in other cases, the proper place for the trial is in the trial court, not here. Mr. Justice FRANKFURTER, whom Mr. Justice HARLAN joins, dissenting. The Court today reverses a uniform course of decision established by a dozen cases, including one by which the very claim now sustained was unanimously rejected only five years ago. The impressive body of rulings thus cast aside reflected the equally uniform course of our political history regarding the relationship between population and legislative representation--a wholly different matter from denial of the franchise to individuals because of race, color, religion or sex. Such a massive repudiation of the experience of our whole past in asserting destructively novel judicial power demands a detailed analysis of the role of this Court in our constitutional scheme. Disregard of inherent limits in the effective exercise of the Court's 'judicial Power' not only presages the futility of judicial intervention in the essentially political conflict of forces by which the relation between population and representation has time out of mind been and now is determined. It may well impair the Court's position as the ultimate organ of 'the supreme Law of the Land' in that vast range of legal problems, often strongly entangled in popular feeling, on which this Court must pronounce. The Court's authority--possessed of neither the purse nor the sword--ultimately rests on sustained public confidence in its moral sanction. Such feeling must be nourished by the Court's complete detachment, in fact and in appearance, from political entanglements and by abstention from injecting itself into the clash of political forces in political settlements. A hypothetical claim resting on abstract assumptions is now for the first time made the basis for affording illusory relief for a particular evil even though it foreshadows deeper and more pervasive difficulties in consequence. The claim is hypothetical and the assumptions are abstract because the Court does not vouchsafe the lower courts--state and federal--guidelines for formulating specific, definite, wholly unprecedented remedies for the inevitable litigations that today's umbrageous disposition is bound to stimulate in connection with politically motivated reapportionments in so many States. In such a setting, to promulgate jurisdiction in the abstract is meaningless. It is as devoid of reality as 'a brooding omnipresence in the sky,' for it conveys no intimation what relief, if any, a District Court is capable of affording that would not invite legislatures to play ducks and drakes with the judiciary. For this Court to direct the District Court to enforce a claim to which the Court has over the years consistently found itself required to deny legal enforcement and at the same time to find it necessary to withhold any guidance to the lower court how to enforce this turnabout, new legal claim, manifests an odd indeed an esoteric--conception of judicial propriety. One of the Court's supporting opinions, as elucidated by commentary, unwittingly affords a disheartening preview of the mathematical quagmire (apart from divers judicially inappropriate and elusive determinants) into which this Court today catapults the lower courts of the country without so much as adumbrating the basis for a legal calculus as a means of extrication. Even assuming the indispensable intellectual disinterestedness on the part of judges in such matters, they do not have accepted legal standards or criteria or even reliable analogies to draw upon for making judicial judgments. To charge courts with the task of accommodating the incommensurable factors of policy that underlie these mathematical puzzles is to attribute, however flatteringly, omnicompetence to judges. The Framers of the Constitution persistently rejected a proposal that embodied this assumption and Thomas Jefferson never entertained it. Recent legislation, creating a district appropriately described as 'an atrocity of ingenuity,' is not unique. Considering the gross inequality among legislative electoral units within almost every State, the Court naturally shrinks from asserting that in districting at least substantial equality is a constitutional requirement enforceable by courts.* Room continues to be allowed for weighting. This of course implies that geography, economics, urbun-rural conflict, and all the other non-legal factors which have throughout our history entered into political districting are to some extent not to be ruled out in the undefined vista now opened up by review in the federal courts of state reapportionments. To some extent--aye, there's the rub. In effect, today's decision empowers the courts of the country to devise what should constitute the proper composition of the legislatures of the fifty States. If state courts should for one reason or another find themselves unable to discharge this task, the duty of doing so is put on the federal courts or on this Court, if State views do not satisfy this Court's notion of what is proper districting. We were soothingly told at the bar of this Court that we need not worry about the kind of remedy a court could effectively fashion once the abstract constitutional right to have courts pass on a state- wide system of electoral districting is recognized as a matter of judicial rhetoric, because legislatures would heed the Court's admonition. This is not only a euphoric hope. It implies a sorry confession of judicial impotence in place of a frank acknowledgment that there is not under our Constitution a judicial remedy for every political mischief, for every undesirable exercise of legislative power. The Framers carefully and with deliberate forethought refused so to enthrone the judiciary. In this situation, as in others of like nature, appeal for relief does not belong here. Appeal must be to an informed, civically militant electorate. In a democratic society like ours, relief must come through an aroused popular conscience that sears the conscience of the people's representatives. In any event there is nothing judicially more unseemly nor more self-defeating than for this Court to make in terrorem pronouncements, to indulge in merely empty rhetoric, sounding a word of promise to the ear, sure to be disappointing to the hope. This is the latest in the series of cases in which the Equal Protection and Due Process Clauses of the Fourteenth Amendment have been invoked in federal courts as restrictions upon the power of the States to allocate electoral weight among the voting populations of their various geographical subdivisions.1 The present action, which comes here on appeal from an order of a statutory three-judge District Court dismissing amended complaints seeking declaratory and injunctive relief, challenges the provisions of Tenn.Code Ann.1955, §§ 3--101 to 3--109, which apportion state representative and senatorial seats among Tennessee's ninety-five counties. The original plaintiffs, citizens and qualified voters entitled to vote for members of the Tennessee Legislature in the several counties in which they respectively reside, bring this action in their own behalf and 'on behalf of all other voters in the State of Tennessee,' or, as they alternatively assert, 'on behalf of all qualified voters of their respective counties, and further, on behalf of all voters of the State of Tennessee who are similarly situated.' The cities of Knoxville and Chattanooga, and the Mayor of Nashville--on his own behalf as a qualified voter and, pursuant to an authorizing resolution by the Nashville City Council, as a representative of all the city's residents--were permitted to intervene as parties plaintiff.2 The defendants are executive officials charged with statutory duties in connection with state elections. The original plaintiff's amended complaint avers, in substance, the following.4 The Constitution of the State of Tennessee declares that 'elections shall be free and equal,' provides that no qualifications other than age, citizenship and specified residence requirements shall be attached to the right of suffrage, and prohibits denying to any person the suffrage to which he is entitled except upon conviction of an infamous crime. Art. I, § 5; Art. IV, § 1. It requires an enumeration of qualified voters within every term of ten years after 1871 and an apportionment of representatives and senators among the several counties or districts according to the number of qualified voters in each5 at the time of each decennial enumeration. Art. II, §§ 4, 5, 6. Notwithstanding these provisions, the State Legislature has not reapportioned itself since 1901. The Reapportionment Act of that year, Tenn.Acts 1901, c. 122, now Tenn. Code Ann.1955, §§ 3--101 to 3--109,6 was unconstitutional when enacted, because not preceded by the required enumeration of qualified voters and because it allocated legislative seats arbitrarily, unequally and discriminatorily, as measured by the 1900 federal census. Moreover, irrespective of the question of its validity in 1901, it is asserted that the Act became 'unconstitutional and obsolete' in 1911 by virtue of the decennial reapportionment requirement of the Tennessee Constitution. Continuing a 'purposeful and systematic plan to discriminate against a geographical class of persons,' recent Tennessee Legislatures have failed, as did their predecessors, to enact reapportionment legislation, although a number of bills providing for reapportionment have been introduced. Because of population shifts since 1901, the apportionment fixed by the Act of that year and still in effect is not proportionate to population, denies to the counties in which the plaintiffs live an additional number of representatives to which they are entitled, and renders plaintiffs' votes 'not as effective as the votes of the voters residing in other senatorial and representative districts * * *.' Plaintiffs 'suffer a debasement of their votes by virtue of the incorrect, arbitrary, obsolete and unconstitutional apportionment of the General Assembly * * *,' and the totality of the malapportionment's effect--which permits a minority of about thirty-seven percent of the voting population of the State to control twenty of the thirty-three members of Tennessee's Senate, and a minority of forty percent of the voting population to control sixty-three of the ninety-nine members of the House--results in 'a distortion of the constitutional system' established by the Federal and State Constitutions, prevents the General Assembly 'from being a body representative of the people of the State of Tennessee, * * *' and is 'contrary to the basic principle of representative government * * *,' and 'contrary to the philosophy of government in the United States and all anglo-Saxon jurisprudence * * *.' Exhibits appended to the complaint purport to demonstrate the extent of the inequalities of which plaintiffs complain. Based upon 'approximate voting population,'7 these set forth figures showing that the State Senator from Tennessee's most populous senatorial district represents five and two- tenths times the number of voters represented by the Senator from the least populous district, while the corresponding ratio for most and least populous House districts is more than eighteen to one. The General Assembly thus apportioned has discriminated against the underrepresented counties and in favor of the overrepresented counties in the collection and distribution of various taxes and tax revenues, notably in the distribution of school and highway-improvement founds,8 this discrimination being 'made possible and effective' by the Legislature's failure to reapportion itself. Plaintiffs conclude that election of the State Legislature pursuant to the apportionment fixed by the 1901 Act violates the Tennessee Constitution and deprives them of due process of law and of the equal protection of the laws guaranteed by the Fourteenth Amendment. Their prayer below was for a declaratory judgment striking down the Act, an injunction restraining defendants from any acts necessary to the holding of elections in the districts prescribed by Tenn.Code Ann. 1955, §§ 3--101 to 3--109, until such time as the legislature is reapportioned 'according to the Constitution of the State of Tennessee,' and an order directing defendants to declare the next primary and general elections for members of the Tennessee Legislature on an atlarge basis--the thirty-three senatorial candidates and the ninety-nine representative candidates receiving the highest number of votes to be declared elected. Motions to dismiss for want of jurisdiction of the subject matter and for failure to state a claim were made and granted, 179 F.Supp. 824, the District Court relying upon this Court's series of decisions beginning with Colegrove v. Green, [1946] USSC 119; 328 U.S. 549, 66 S.Ct. 1198, 90 L.Ed. 1432, rehearing denied, 329 U.S. 825, 67 S.Ct. 118, 91 L.Ed. 701, motion for reargument before the full bench denied, 329 U.S. 828, 67 S.Ct. 199, 91 L.Ed. 703. The original and intervening plaintiffs bring the case here on appeal. 364 U.S. 898, 81 S.Ct. 230, 5 L.Ed.2d 193. In this Court they have altered their request for relief, suggesting a 'step-by-step approach.' The first step is a remand to the District Court with directions to vacate the order dismissing the complaint and to enter an order retaining jurisdiction, providing 'the necessary spur to legislative action * * *.' If this proves insufficient, appellants will ask the 'additional spur' of an injunction prohibiting elections under the 1901 Act, or a declaration of the Act's unconstitutionality, or both. Finally, all other means failing, the District Court is invited by the plaintiffs, greatly daring, to order an election at large or redistrict the State itself or through a master. The Solicitor General of the United States, who has filed a brief amicus and argued in favor of reversal, asks the Court on this appeal to hold only that the District Court has 'jurisdiction' and may properly exercise it to entertain the plaintiffs' claims on the merits. This would leave to that court after remand the questions of the challenged statute's constitutionality and of some undefined, unadumbrated relief in the event a constitutional violation is found. After an argument at the last Term, the case was set down for reargument, 366 U.S. 907, 81 S.Ct. 1082 and heard this Term. I. In sustaining appellants' claim, based on the Fourteenth Amendment, that the District Court may entertain this suit, this Court's uniform course of decision over the years is overruled or disregarded. Explicitly it begins with colegrove v. Green, supra, decided in 1946, but its roots run deep in the Court's historic adjudicatory process. Colegrove held that a federal court should not entertain an action for declaratory and injunctive relief to adjudicate the constitutionality, under the Equal Protection Clause and other federal constitutional and statutory provisions, of a state statute establishing the respective districts for the State's election of Representatives to the Congress. Two opinions were written by the four Justices who composed the majority of the seven sitting members of the Court. Both opinions joining in the result in Colegrove v. Green agreed that considerations were controlling which dictated denial of jurisdiction though not in the strict sense of want of power. While the two opinions show a divergence of view regarding some of these considerations, there are important points of concurrence. Both opinions demonstrate a predominant concern, first, with avoiding federal judicial involvement in matters traditionally left to legislative policy making; second, with respect to the difficulty--in view of the nature of the problems of apportionment and its history in this country-- of drawing on or devising judicial standards for judgment, as opposed to legislative determinations, of the part which mere numerical equality among voters should play as a criterion for the allocation of political power; and, third, with problems of finding appropriate modes of relief--particularly, the problem of resolving the essentially political issue of the relative merits of atlarge elections and elections held in districts of unequal population. The broad applicability of these considerations--summarized in the loose shorthand phrase, 'political question'--in cases involving a State's apportionment of voting power among its numerous localities has led the Court, since 1946, to recognize their controlling effect in a variety of situations. (In all these cases decision was by a full Court.) The 'political question' principle as applied in Colegrove has found wide application commensurate with its function as 'one of the rules basic to the federal system and this Court's appropriate place within that structure.' Rescue Army v. Municipal Court, [1947] USSC 91; 331 U.S. 549, 570[1947] USSC 91; , 67 S.Ct. 1409, 1420, 91 L.Ed. 1666. In Colegrove v. Barrett, 330 U.S. 804, 67 S.Ct. 973, 91 L.Ed. 1262, litigants brought suit in a Federal District Court challenging as offensive to the Equal Protection Clause Illinois' state legislative-apportionment laws. They pointed to state constitutional provisions requiring decennial reapportionment and allocation of seats in proportion to population, alleged a failure to reapportion for more than forty-five years--during which time extensive population shifts had rendered the legislative districts grossly unequal--and sought declaratory and injunctive relief with respect to all elections to be held thereafter. After the complaint was dismissed by the District Court, this Court dismissed an appeal for want of a substantial federal question. A similar District Court decision was affirmed here in Radford v. Gary, [1957] USSC 22; 352 U.S. 991, 77 S.Ct. 559, 1 L.Ed.2d 540. And cf. Remmey v. Smith, 342 U.S. 916, 72 S.Ct. 368, 96 L.Ed. 685. In Tedesco v. Board of Supervisors, 339 U.S. 940, 70 S.Ct. 797, 94 L.Ed. 1357, the Court declined to hear, for want of a substantial federal question, the claim that the division of a municipality into voting districts of unequal population for the selection for councilmen fell afoul of the Fourteenth Amendment, and in Cox v. Peters, 342 U.S. 936, 72 S.Ct. 559, 96 L.Ed. 697, rehearing denied[1952] USSC 47; , 343 U.S. 921, 72 S.Ct. 675, 96 L.Ed. 1334, it found no substantial federal question raised by a state court's dismissal of a claim for damages for 'devaluation' of plaintiff's vote by application of Georgia's county-unit system in a primary election for the Democratic gubernatorial candidate. The same Georgia system was subsequently attacked in a complaint for declaratory judgment and an injunction; the federal district judge declined to take the requisite steps for the convening of a statutory three-judge court; and this Court, in Hartsfield v. Sloan, [1958] USSC 115; 357 U.S. 916, 78 S.Ct. 1363, 2 L.Ed.2d 1363, denied a motion for leave to file a petition for a writ of mandamus to compel the district judge to act. In MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 283[1948] USSC 108; , 69 S.Ct. 1, 93 L.Ed. 3, the Court noted that 'To assume that political power is a function exclusively of numbers is to disregard the practicalities of government,' and, citing the Colegrove cases, declined to find in 'such broad constitutional concepts as due process and equal protection of the laws,' id., at 284, 69 S.Ct. at 2, a warrant for federal judicial invalidation of an Illinois statute requiring as a condition for the formation of a new political party the securing of at least two hundred signatures from each of fifty counties. And in South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834, another suit attacking Georgia's county-unit law, it affirmed a District Court dismissal, saying 'Federal courts consistently refuse to exercise their equity powers in cases posing political issues arising from a state's geographical distribution of electoral strength among its political subdivisions.' Id., at 277, 70 S.Ct. at 642. Of course it is important to recognize particular, relevant diversities among comprehensively similar situations. Appellants seek to distinguish several of this Court's prior decisions on one or another ground--Colegrove v. Green on the ground that federal, not state, legislative apportionment was involved; Remmey v. Smith on the ground that state judicial remedies had not been tried; Radford v. Gary on the ground that Oklahoma has the initiative, whereas Tennessee does not. It would only darken counsel to discuss the relevance and significance of each of these assertedly distinguishing factors here and in the context of this entire line of cases. Suffice it that they do not serve to distinguish Colegrove v. Barrett, supra, which is on all fours with the present case, or to distinguish Kidd v. McCanless, 352 U.S. 920, 77 S.Ct. 223, 1 L.Ed.2d 157, in which the full Court without dissent, only five years ago, dismissed on authority of Colegrove v. Green and Anderson v. Jordan, 343 U.S. 912, 72 S.Ct. 648, 96 L.Ed. 1328, an appeal from the Supreme Court of Tennessee in which a precisely similar attack was made upon the very statute now challenged. If the weight and momentum of an unvarying course of carefully considered decisions are to be respected, appellants' claims are foreclosed not only by precedents governing the exact facts of the present case but are themselves supported by authority the more persuasive in that it gives effect to the Colegrove principle in distinctly varying circumstances in which state arrangements allocating relative degrees of political influence among geographic groups of voters were challenged under the Fourteenth Amendment. II. The colegrove doctrine, in the form in which repeated decisions have settled it, was not an innovation. It represents long judicial thought and experience. From its earliest opinions this Court has consistently recognized a class of controversies which do not lend themselves to judicial standards and judicial remedies. To classify the various instances as 'political questions' is rather a form of stating this conclusion than revealing of analysis.10 Some of the cases so labelled have no relevance here. But from others emerge unifying considerations that are compelling. 1. The cases concerning war or foreign affairs, for example, are usually explained by the necessity of the country's speaking with one voice in such matters. While this concern alone undoubtedly accounts for many of the decisions,11 others do not fit the pattern. It would hardly embarrass the conduct of war were this Court to determine, in connection with private transactions between litigants, the date upon which war is to be deemed terminated. But the Court has refused to do so. See, e.g., The Protector[1871] USSC 100; , 12 Wall. 700, 20 L.Ed. 463; Brown v. Hiatts, [1872] USSC 18; 15 Wall. 177, 21 L.Ed. 128; Adger v. Alston, [1872] USSC 6; 15 Wall. 555, 21 L.Ed. 234; Williams v. Bruffy, [1877] USSC 243; 96 U.S. 176, 192--193[1877] USSC 243; , 24 L.Ed. 716. It does not suffice to explain such cases as Ludecke v. Watkins, [1948] USSC 103; 335 U.S. 160, 68 S.Ct. 1429, 92 L.Ed. 1881--deferring to political determination the question of the duration of war for purposes of the Presidential power to deport alien enemies--that judicial intruction would seriously impede the President's power effectively to protect the country's interests in time of war. Of course, this is true; but the precise issue presented is the duration of the time of war which demands the power. Cf. Martin v. Mott, [1827] USSC 13; 12 Wheat. 19, 6 L.Ed. 537; Lamar v. Browne, [1876] USSC 88; 92 U.S. 187, 193[1876] USSC 88; , 23 L.Ed. 650; Hamilton v. Kentucky Distilleries & Warehouse Co., [1919] USSC 236; 251 U.S. 146, 40 S.Ct. 106, 64 L.Ed. 194; Kahn v. Anderson, [1919] USSC 219; 255 U.S. 1, 41 S.Ct. 224, 65 L.Ed. 469. And even for the purpose of determining the extent of congressional regulatory power over the tribes and dependent communities of Indians, it is ordinarily for Congress, not the Court, to determine whether or not a particular Indian group retains the characteristics constitutionally requisite to confer the power.12 E.g., United States v. Holliday, [1865] USSC 68; 3 Wall. 407, 18 L.Ed. 182; Tiger v. Western Investment Co., [1911] USSC 94; 221 U.S. 286, 31 S.Ct. 578, 55 L.Ed. 738; United States v. Sandoval, [1913] USSC 247; 231 U.S. 28, 34 S.Ct. 1, 58 L.Ed. 107. A controlling factor in such cases is that, decision respecting these kinds of complex matters of policy being traditionally committed not to courts but to the political agencies of government for determination by criteria of political expendiency, there exists no standard ascertainable by settled judicial experience or process by reference to which a political decision affecting the question at issue between the parties can be judged. Where the question arises in the course of a litigation involving primarily the adjudication of other issues between the litigants, the Court accepts as a basis for adjudication the political departments' decision of it. But where its determination is the sole function to be served by the exercise of the judicial power, the Court will not entertain the action. See Chicago & Southern Air Lines, Inc. v. Waterman S.S. Corp., [1948] USSC 46; 333 U.S. 103, 68 S.Ct. 431, 92 L.Ed. 568. The dominant consideration is 'the lack of satisfactory criteria for a judicial determination * * *.' Mr. Chief Justice Hughes, for the Court, in Coleman v. Miller, [1939] USSC 115; 307 U.S. 433, 454--455[1939] USSC 115; , 59 S.Ct. 972, 982[1939] USSC 115; , 83 L.Ed. 1385. Compare United States v. Rogers, 4 How. 567, 572[1846] USSC 42; , 11 L.Ed. 1105, with Worcester v. Georgia, [1832] USSC 39; 6 Pet. 515, 8 L.Ed. 483.13 This may be, like so many questions of law, a matter of degree. Questions have arisen under the Constitution to which adjudication gives answer although the criteria for decision are less than unwavering bright lines. Often in these cases illumination was found in the federal structures established by, or the underlying presuppositions of, the Constitution. With respect to such questions, the Court has recognized that, concerning a particular power of Congress put in issue, '* * * effective restraints on its exercise must proceed from political rather than from judicial processes.' Wickard v. Filburn, [1942] USSC 142; 317 U.S. 111, 120[1942] USSC 142; , 63 S.Ct. 82, 87[1942] USSC 142; , 87 L.Ed. 122. It is also true that even regarding the duration of war and the status of Indian tribes, referred to above as subjects ordinarily committed exclusively to the nonjudicial branches, the Court has suggested that some limitations exist upon the range within which the decisions of those branches will be permitted to go unreviewed. See United States v. Sandoval, supra, 231 U.S. at 46, 34 S.Ct. at 5; cf. Chastleton Corp. v. Sinclair, [1924] USSC 90; 264 U.S. 543, 44 S.Ct. 405, 68 L.Ed. 841. But this is merely to acknowledge that particular circumstances may differ so greatly in degree as to differ thereby in kind, and that, although within a certain range of cases on a continuum, no standard of distinction can be found to tell between them, other cases will fall above or below the range. The doctrine of political questions, like any other, is not to be applied beyond the limits of its own logic, with all the quiddities and abstract disharmonies it may manifest. See the disposition of contentions based on logically distorting views of Colegrove v. Green and Hunter v. Pittsburgh, [1907] USSC 157; 207 U.S. 161, 28 S.Ct. 40, 52 L.Ed. 151, in Gomillion v. Lightfoot, [1960] USSC 151; 364 U.S. 339, 81 S.Ct. 125, 5 L.Ed.2d 110. 2. The Court has been particularly unwilling to interven in matters concerning the structure and organization of the political institutions of the States. The abstention from judicial entry into such areas has been greater even than that which marks the Court's ordinary approach to issues of state power challenged under broad federal guarantees. 'We should be very reluctant to decide that we had jurisdiction in such a case, and thus in an action of this nature to supervise and review the political administration of a state government by its own officials and through its own courts. The jurisdiction of this court would only exist in case there had been * * * such a plain and substantial departure from the fundamental principles upon which our government is based that it could with truth and propriety be said that, if the judgment were suffered to remain, the party aggrieved would be deprived of his life, liberty, or property in violation of the provisions of the federal constitution.' Wilson v. North Carolina, [1898] USSC 54; 169 U.S. 586, 596[1898] USSC 54; , 18 S.Ct. 435, 439[1898] USSC 54; , 42 L.Ed. 865. See Taylor and Marshall v. Beckham (No. 1)[1900] USSC 153; , 178 U.S. 548, 20 S.Ct. 890, 44 L.Ed. 1187; Walton v. House of Representatives, 265 U.S. 487, 44 S.Ct. 628, 68 L.Ed. 1115; Snowden v. Hughes, [1944] USSC 47; 321 U.S. 1, 64 S.Ct. 397, 88 L.Ed. 497. Cf. In re Sawyer[1888] USSC 12; , 124 U.S. 200, 220 221[1888] USSC 12; , 8 S.Ct. 482, 492--493[1888] USSC 12; , 31 L.Ed. 402. Where, however, state law has made particular federal questions determinative of relations within the structure of state government, not in challenge of it, the Court has resolved such narrow, legally defined questions in proper proceedings. See Boyd v. Nebraska ex rel. Thayer, [1892] USSC 37; 143 U.S. 135, 12 S.Ct. 375, 36 L.Ed. 103. In such instances there is no conflict between state policy and the exercise of federal judicial power. This distinction explains the decisions in Smiley v. Holm, [1932] USSC 76; 285 U.S. 355, 52 S.Ct. 397, 76 L.Ed. 795; Koenig 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, in which the Court released state constitutional provisions prescribing local lawmaking procedures from misconceived restriction of superior federal requirements. Adjudication of the federal claim involved in those cases was not one demanding the accommodation of conflicting interests for which no readily accessible judicial standards could be found. See McPherson v. Blacker, [1892] USSC 198; 146 U.S. 1, 13 S.Ct. 3, 36 L.Ed. 869, in which, in a case coming here on writ of error from the judgment of a state court which had entertained it on the merits, the Court treated as justiciable the claim that a State could not constitutionally select its presidential electors by districts, but held that Art. II, § 1, cl. 2, of the Constitution left the mode of choosing electors in the absolute discretion of the States. Cf. Pope v. Williams, [1904] USSC 86; 193 U.S. 621, 24 S.Ct. 573, 48 L.Ed. 817; Breedlove v. Suttles, [1937] USSC 163; 302 U.S. 277, 58 S.Ct. 205, 82 L.Ed. 252. To read with literalness the abstracted jurisdictional discussion in the McPherson opinion reveals the danger of conceptions of 'justiciability' derived from talk and not from the effective decision in a case. In probing beneath the surface of cases in which the Court has declined to interfere with the actions of political organs of government, of decisive significance is whether in each situation the ultimate decision has been to intervene or not to intervene. Compare the reliance in South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834, on MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, 69 S.Ct. 1, 93 L.Ed. 3, and the 'jurisdictional' form of the opinion in Wilson v. North Carolina, [1898] USSC 54; 169 U.S. 586, 596[1898] USSC 54; , 18 S.Ct. 435, 439, 43 L.Ed. 865, supra. 3. The cases involving Negro disfranchisement are no exception to the principle of avoiding federal judicial intervention into matters of state government in the absence of an explicit and clear constitutional imperative. For here the controlling command of Supreme Law is plain and unequivocal. An end of discrimination against the Negro was the compelling motive of the Civil War Amendments. The Fifteenth expresses this in terms, and it is no less true of the Equal Protection Clause of the Fourteenth. Slaughter-House Cases[1872] USSC 142; , 16 Wall. 36, 67-- 72[1872] USSC 142; , 21 L.Ed. 394; Strauder v. West Virginia, [1879] USSC 165; 100 U.S. 303, 306--307[1879] USSC 165; , 25 L.Ed. 664; Nixon v. Herndon, [1927] USSC 66; 273 U.S. 536, 541[1927] USSC 66; , 47 S.Ct. 446, 447[1927] USSC 66; , 71 L.Ed. 759. Thus the Court, in cases involving discrimination against the Negro's right to vote, has recognized not only the action at law for damages,14 but, in appropriate circumstances, the extraordinary remedy of declaratory or injunctive relief.15 Schnell v. Davis, 336 U.S. 933, 69 S.Ct. 749, 93 L.Ed. 1093; Terry v. Adams, [1953] USSC 90; 345 U.S. 461, 73 S.Ct. 809, 97 L.Ed. 1152.16 Injunctions in these cases, it should be noted, would not have restrained statewide general elections. Compare Giles v. Harris, 189 U.S. 475, 23 S.Ct. 639, 47 L.Ed. 909. 4. The Court has refused to exercise its jurisdiction to pass on 'abstract questions of political power, of sovereignty, of government.' Massachusetts v. Mellon, [1923] USSC 153; 262 U.S. 447, 485[1923] USSC 153; , 43 S.Ct. 597, 600[1923] USSC 153; , 67 L.Ed. 1078. See Texas v. Interstate Commerce Commission, [1922] USSC 48; 258 U.S. 158, 162[1922] USSC 48; , 42 S.Ct. 261, 262[1922] USSC 48; , 66 L.Ed. 531; New Jersey v. Sargent, [1926] USSC 7; 269 U.S. 328, 337[1926] USSC 7; , 46 S.Ct. 122, 124[1926] USSC 7; , 70 L.Ed. 289. The 'political question' doctrine, in this aspect, reflects the policies underlying the requirement of 'standing': that the litigant who would challenge official action must claim infringement of an interest particular and personal to himself, as distinguished from a cause of dissatisfaction with the general frame and functioning of government--a complaint that the political institutions are awry. See Stearns v. Wood, [1915] USSC 25; 236 U.S. 75, 35 S.Ct. 229, 59 L.Ed. 475; Fairchild v. Hughes, [1922] USSC 18; 258 U.S. 126, 42 S.Ct. 274, 66 L.Ed. 499; United Public Workers of America (C.I.O.) v. Mitchell, [1947] USSC 23; 330 U.S. 75, 89--91[1947] USSC 23; , 67 S.Ct. 556, 564--565[1947] USSC 23; , 91 L.Ed. 754. What renders cases of this kind non-justiciable is not necessarily the nature of the parties to them, for the Court has resolved other issues between similar parties;17 nor is it the nature of the legal question involved, for the same type of question has been adjudicated when presented in other forms of controversy.18 The crux of the matter is that courts are not fit instruments of decision where what is essentially at stake is the composition of those large contests of policy traditionally fought out in non-judicial forums, by which governments and the actions of governments are made and unmade. See Texas v. White, [1868] USSC 97; 7 Wall. 700, 19 L.Ed. 227; White v. Hart, [1871] USSC 150; 13 Wall. 646, 20 L.Ed. 685; Phillips v. Payne, [1875] USSC 130; 92 U.S. 130, 23 L.Ed. 649; Marsh v. Burroughs, Fed.Cas.No. 9,112, 1 Woods 463, 471--472 (Bradley, Circuit Justice); cf. Wilson v. Shaw, [1907] USSC 16; 204 U.S. 24, 27 S.Ct. 233, 51 L.Ed. 351; but see Coyle v. Smith, [1911] USSC 109; 221 U.S. 559, 31 S.Ct. 688, 55 L.Ed. 853. Thus, where the Cherokee Nation sought by an original motion to restrain the State of Georgia from the enforcement of laws which assimilated Cherokee territory to the State's counties, abrogated Cherokee law, and abolished Cherokee government, the Court held that such a claim was not judicially cognizable. Cherokee Nation v. Georgia, 5 Pet. 1, 8 L.Ed. 25.19 And in Georgia v. Stanton, 6 Wall. 50, 18 L.Ed. 721, the Court dismissed for want of jurisdiction a bill by the State of Georgia seeking to enjoin enforcement of the Reconstruction Acts on the ground that the command by military districts which they established extinguished existing state government and replaced it with a form of government unauthorized by the Constitution: 'That these matters, both as stated in the body of the bill, and, in the prayers for relief, call for the judgment of the court upon political questions, and, upon rights, not of persons or property, but of a political character, will hardly be denied. For the rights for the protection of which our authority is invoked, are the rights of sovereignty, of political jurisdiction, of government, of corporate existence as a State, with all its constitutional powers and privileges. No case of private rights or private property infringed, or in danger of actual or threatened infringement, is presented by the bill, in a judicial form, for the judgment of the court.' Id., at 77.21 5. The influence of these converging considerations--the caution not to undertake decision where standards meet for judicial judgment are lacking, the reluctance to interfere with matters of state government in the absence of an unquestionable and effectively enforceable mandate, the unwillingness to make courts arbiters of the broad issues of political organization historically committed to other institutions and for whose adjustment the judicial process is illadapted--has been decisive of the settled line of cases, reaching back more than a century, which holds that Art. IV, § 4, of the Constitution, guaranteeing to the States 'a Republican Form of Government,'22 is not enforceable through the courts. E.g., O'Neill v. Leamer, [1915] USSC 256; 239 U.S. 244, 36 S.Ct. 54, 60 L.Ed. 249; Mountain Timber Co. v. Washington, [1916] USSC 75; 243 U.S. 219, 37 S.Ct. 260, 61 L.Ed. 685; Cochran v. Louisiana State Board of Education, [1930] USSC 81; 281 U.S. 370, 50 S.Ct. 335, 74 L.Ed. 913; Highland Farms Dairy, Inc. v. Agnew, [1937] USSC 65; 300 U.S. 608, 57 S.Ct. 549, 81 L.Ed. 835.23 Claims resting on this specific guarantee of the Constitution have been held non-justiciable which challenged state distribution of powers between the legislative and judicial branches, Ohio ex rel. Bryant v. Akron Metropolitan Park District, [1930] USSC 49; 281 U.S. 74, 50 S.Ct. 228, 74 L.Ed. 710, state delegation of power to municipalities, Kiernan v. Portland, Oregon, [1912] USSC 49; 223 U.S. 151, 32 S.Ct. 231, 56 L.Ed. 386, state adoption of the referendum as a legislative institution, Ohio ex rel. Davis v. Hildebrant, [1916] USSC 190; 241 U.S. 565, 569[1916] USSC 190; , 36 S.Ct. 708, 710[1916] USSC 190; , 60 L.Ed. 1172, and state restriction upon the power of state constitutional amendment, Marshall v. Dye, [1913] USSC 270; 231 U.S. 250, 256--257[1913] USSC 270; , 34 S.Ct. 92, 93 94[1913] USSC 270; , 58 L.Ed. 206. The subject was fully considered in Pacific States Telephone & Telegraph Co. v. Oregon, [1912] USSC 59; 223 U.S. 118, 32 S.Ct. 224, 56 L.Ed. 377, in which the Court dismissed for want of jurisdiction a writ of error attacking a state licensetax statute enacted by the initiative, on the claim that this mode of legislation was inconsistent with a Republican Form of Government and violated the Equal Protection Clause and other federal guarantees. After noting '* * * the ruinous destruction of legislative authority in matters purely political which would necessarily be occasioned by giving sanction to the doctrine which underlies and would be necessarily involved in sustaining the propositions contended for,'24 the Court said: '* * * (The) essentially political nature (of this claim) is at once made manifest by understanding that the assault which the contention here advanced makes it (sic) not on the tax as a tax, but on the State as a State. It is addressed to the framework and political character of the government by which the statute levying the tax was passed. It is the government, the political entity, which (reducing the case to its essence) is called to the bar of this court, not for the purpose of testing judicially some exercise of power assailed, on the ground that its exertion has injuriously affected the rights of an individual because of repugnancy to some constitutional limitation, but to demand of the State that it establish its right to exist as a State, republican in form.' Id., at 150--151, 32 S.Ct. at 231. The starting point of the doctrine applied in these cases is, of course, Luther v. Borden, [1849] USSC 25; 7 How. 1, 12 L.Ed. 581. The case arose out of the Dorr Rebellion in Rhode Island in 1841--1842. Rhode Island, at the time of the separation from England, had not adopted a new constitution but had continued, in its existence as an independent State, under its original royal Charter, with certain statutory alterations. This frame of government provided no means for amendment of the fundamental law; the right of suffrage was to be prescribed by legislation, which limited it to freeholders. In the 1830's, largely because of the growth of towns in which there developed a propertied class whose means were not represented by freehold estates, dissatisfaction arose with the suffrage qualifications of the charter government. In addition, population shifts had caused a dated apportionment of seats in the lower house to yield substantial numerical inequality of political influence, even among qualified voters. The towns felt themselves underrepresented, and agitation began for electoral reform. When the charter government failed to respond, popular meetings of those who favored the broader suffrage were held and delegates elected to a convention which met and drafted a state constitution. This constitution provided for universal manhood suffrage (with certain qualifications); and it was to be adopted by vote of the people at elections at which a similarly expansive franchise obtained. This new scheme of government was ratified at the polls and declared effective by the convention, but the government elected and organized under it, with Dorr at its head, never came to power. The charter government denied the validity of the convention, the constitution and its government and, after an insignificant skirmish, routed Dorr and his followers. It meanwhile provided for the calling of its own convention, which drafted a constitution that went peacefully into effect in 1843.25 Luther v. Borden was a trespass action brought by one of Dorr's supporters in a United States Circuit Court to recover damages for the breaking and entering of his house. The defendants justified under military orders pursuant to martial law declared by the charter government, and plaintiff, by his reply, joined issue on the legality of the charter government subsequent to the adoption of the Dorr constitution. Evidence offered by the plaintiff tending to establish that the Dorr government was the rightful government of Rhode Island was rejected by the Circuit Court; the court charged the jury that the charter government was lawful; and on a verdict for defendants, plaintiff brought a writ of error to this Court. The Court, through Mr. Chief Justice Taney, affirmed. After noting that the issue of the charter government's legality had been resolved in that government's favor by the state courts of Rhode Island--that the state courts, deeming the matter a political one unfit for judicial determination, had declined to entertain attacks upon the existence and authority of the charter government the Chief Justice held that the courts of the United States must follow those of the State in this regard. Id., at 39--40. It was recognized that the compulsion to follow state law would not apply in a federal court in the face of a superior command found in the Federal Constitution, ibid., but no such command was found. The Constitution, the Court said--referring to the Guarantee Clause of the Fourth Article--'* * * as far as it has provided for an emergency of this kind, and authorized the general government to interfere in the domestic concerns of a State, has treated the subject as political in its nature, and placed the power in the hands of that department.' Id., at 42. 'Under this article of the Constitution it rests with Congress to decide what government is the established one in a State. For as the United States guarantee to each State a republican government, Congress must necessarily decide what government is established in the State before it can determine whether it is republican or not. And when the senators and representatives of a State are admitted into the councils of the Union, the authority of the government under which they are appointed, as well as its republican character, is recognized by the proper constitutional authority. And its decision is binding on every other department of the government, and could not be questioned in a judicial tribunal. It is true that the contest in this case did not last long enough to bring the matter to this issue; and as no senators or representatives were elected under the authority of the government of which Mr. Dorr was the head, Congress was not called upon to decide the controversy. Yet the right to decide is placed there, and not in the courts.' Ibid.26 In determining this issue non-justiciable, the Court was sensitive to the same considerations to which its later decisions have given the varied applications already discussed. It adverted to the delicacy of judicial intervention into the very structure of government.27 It acknowledged that tradition had long entrusted questions of this nature to non-judicial processes,28 and that judicial processes were unsuited to their decision.29 The absence of guiding standards for judgment was critical, for the question whether the Dorr constitution had been rightfully adopted depended, in part, upon the extent of the franchise to be recognized--the very point of contention over which rebellion had been fought. '* * * (I)f the Circuit Court had entered upon this inquiry, by what rule could it have determined the qualification of voters upon the adoption or rejection of the proposed constitution, unless there was some previous law of the State to guide it? It is the province of a court to expound the law, not to make it. And certainly it is no part of the judicial functions of any court of the United States to prescribe the qualification of voters in a State, giving the right to those to whom it is denied by the written and established constitution and laws of the State, or taking it away from those to whom it is given; nor has it the right to determine what political privileges the citizens of a State are entitled to, unless there is an established constitution or law to govern its decision.' Id., at 41. Mr. Justice Woodbury (who dissented with respect to the effect of martial law) agreed with the Court regarding the inappropriateness of judicial inquiry into the issues: 'But, fortunately for our freedom from political excitements in judicial duties, this court can never with propriety be called on officially to be the umpire in questions merely political. The adjustment of these questions belongs to the people and their political representatives, either in the State or general government. These questions relate to matters not to be settled on strict legal principles. They are adjusted rather by inclination,--or prejudice or compromise, often. Some of them succeed or are defeated even by public policy alone, or mere naked power, rather than intrinsic right. * * * 'Another evil, alarming and little foreseen, involved in regarding these as questions for the final arbitrament of judges would be, that in such an event all political privileges and rights would, in a dispute among the people, depend on our decision finally. * * * (D)isputed points in making constitutions, depending often, as before shown, on policy, inclination, popular resolves, and popular will, * * * if the people, in the distribution of powers under the constitution, should ever think of making judges supreme arbiters in political controversies, when not selected by nor, frequently, amenable to them, nor at liberty to follow such various considerations in their judgments as belong to mere political questions, they will dethrone themselves and lose one of their own invaluable birthrights; building up in this way--slowly, but surely--a new sovereign power in the republic, in most respects irresponsible and unchangeable for life, and one more dangerous, in theory at least, than the worst elective oligarchy in the worst of times * * *.' Id., at 51--53.30 III. The present case involves all of the elements that have made the Guarantee Clause cases non- justiciable. It is, in effect, a Guarantee Clause claim masquerading under a different label. But it cannot make the case more fit for judicial action that appellants invoke the Fourteenth Amendment rather than Art. IV, § 4, where, in fact, the gist of their complaint is the same--unless it can be found that the Fourteenth Amendment speaks with greater particularity to their situation. We have been admonished to avoid 'the tyranny of labels.' Snyder v. Massachusetts, [1934] USSC 17; 291 U.S. 97, 114[1934] USSC 17; , 54 S.Ct. 330, 335[1934] USSC 17; , 78 L.Ed. 674. Art. IV, § 4, is not committed by express constitutional terms to Congress. It is the nature of the controversies arising under it, nothing else, which has made it judicially unenforceable. Of course, if a controversy falls within judicial power, it depends 'on how he (the plaintiff) casts his action,' Pan American Petroleum Corp. v. Superior Court, [1961] USSC 102; 366 U.S. 656, 662[1961] USSC 102; , 81 S.Ct. 1303, 1307, 6 L.Ed.2d 584, whether he brings himself within a jurisdictional statute. But where judicial competence is wanting, it cannot be created by invoking one clause of the Constitution rather than another. When what was essentially a Guarantee Clause claim was sought to be laid, as well, under the Equal Protection Clause in Pacific States Telephone & Telegraph Co. v. Oregon, supra, the Court had no difficulty in 'dispelling any mere confusion resulting from forms of expression, and considering the substance of things * * *.' 223 U.S., at 140, 32 S.Ct. at 227[1912] USSC 59; , 56 L.Ed. 377. Here appellants attack 'the State as a State,' precisely as it was perceived to be attacked in the Pacific States case, id., at 150, 32 S.Ct. at 231. Their complaint is that the basis of representation of the Tennessee Legislature hurts them. They assert that 'a minority now rules in Tennessee,' that the apportionment statute results in a 'distortion of the constitutional system,' that the General Assembly is no longer 'a body representative of the people of the State of Tennessee,' all 'contrary to the basic principle of representative government * * *.' Accepting appellants' own formulation of the issue, one can know this handsaw from a hawk. Such a claim would be non-justiciable not merely under Art. IV, § 4, but under any clause of the Constitution, by virtue of the very fact that a federal court is not a forum for political debate. Massachusetts v. Mellon, supra. But appellants, of course, do not rest on this claim simpliciter. In invoking the Equal Protection Clause, they assert that the distortion of representative government complained of is produced by systematic discrimination against them, by way of 'a debasement of their votes * * *.' Does this characterization, with due regard for the facts from which it is derived, add anything to appellants' case?31 At first blush, this charge of discrimination based on legislative underrepresentation is given the appearance of a more private, less impersonal claim, than the assertion that the frame of government is askew. Appellants appear as representatives of a class that is prejudiced as a class, in contradistinction to the polity in its entirety. However, the discrimination relied on is the deprivation of what appellants conceive to be their proportionate share of political influence. This, of course, is the practical effect of any allocation of power within the institutions of government. Hardly any distribution of political authority that could be assailed as rendering government nonrepublican would fail similarly to operate to the prejudice of some groups, and to the advantage of others, within the body politic. It would be ingenuous not to see, or consciously blind to deny, that the real battle over the initiative and referendum, or over a delegation of power to local rather than state- wide authority, is the battle between forces whose influence is disparate among the various organs of government to whom power may be given. No shift of power but works a corresponding shift in political influence among the groups composing a society. What, then, is this question of legislative apportionment? Appellants invoke the right to vote and to have their votes counted.32 But they are permitted to vote and their votes are counted. They go to the polls, they cast their ballots, they send their representatives to the state councils. Their complaint is simply that the representatives are not sufficiently numerous or powerful--in short, that Tennessee has adopted a basis of representation with which they are dissatisfied. Talk of 'debasement' or 'dilution' is circular talk. One cannot speak of 'debasement' or 'dilution' of the value of a vote until there is first defined a standard of reference as to what a vote should be worth. What is actually asked of the Court in this case is to choose among competing bases of representation ultimately, really, among competing theories of political philosophy--in order to establish an appropriate frame of government for the State of Tennessee and thereby for all the States of the Union. In such a matter, abstract analogies which ignore the facts of history deal in unrealities; they betray reason. This is not a case in which a State has, through a device however oblique and sophisticated, denied Negroes or Jews or redheaded persons a vote, or given them only a third or a sixth of a vote. That was Gomillion v. Lightfoot, [1960] USSC 151; 364 U.S. 339, 81 S.Ct. 125, 5 L.Ed.2d 110. What Tennessee illustrates is an old and still widespread method of representation--representation by local geographical division, only in part respective of population--in preference to others, others, forsooth, more appealing. Appellants contest this choice and seek to make this Court the arbiter of the disagreement. They would make the Equal Protection Clause the charter of adjudication, asserting that the equality which it guarantees comports, if not the assurance of equal weight to every voter's vote, at least the basic conception that representation ought to be proportionate to population, a standard by reference to which the reasonableness of apportionment plans may be judged. To find such a political conception legally enforceable in the broad and unspecific guarantee of equal protection is to rewrite the Constitution. See Luther v. Borden, supra. Certainly, 'equal protection' is no more secure a foundation for judicial judgment of the permissibility of varying forms of representative government than is 'Republican Form.' Indeed since 'equal protection of the laws' can only mean an equality of persons standing in the same relation to whatever governmental action is challenged, the determination whether treatment is equal presupposes a determination concerning the nature of the relationship. This, with respect to apportionment, means an inquiry into the theoretic base of representation in an acceptably republican state. For a court could not determine the equal-protection issue without in fact first determining the Republican-Form issue, simply because what is reasonable for equal-protection purposes will depend upon what frame of government, basically, is allowed. To divorce 'equal protection' from 'Republican Form' is to talk about half a question. The notion that representation proportioned to the geographic spread of population is so universally accepted as a necessary element of equality between man and man that it must be taken to be the standard of a political equality preserved by the Fourteenth Amendment--that it is, in appellants' words 'the basic principle of representative government'--is, to put it bluntly, not true. However desirable and however desired by some among the great political thinkers and framers of our government, it has never been generally practiced, today or in the past. It was not the English system, it was not the colonial system, it was not the system chosen for the national government by the Constitution, it was not the system exclusively or even predominantly practiced by the States at the time of adoption of the Fourteenth Amendment, it is not predominantly practiced by the States today. Unless judges, the judges of this Court, are to make their private views of political wisdom the measure of the Constitution--views which in all honesty cannot but give the appearance, if not reflect the reality, of involvement with the business of partisan politics so inescapably a part of apportionment controversies--the Fourteenth Amendment, 'itself a historical product,' Jackman v. Rosenbaum Co., [1922] USSC 146; 260 U.S. 22, 31[1922] USSC 146; , 43 S.Ct. 9, 10[1922] USSC 146; , 67 L.Ed. 107, provides no guide for judicial oversight of the representation problem. 1. Great Britain. Writing in 1958, Professor W. J. M. Mackenzie aptly summarized the British history of the principle of representation proportioned to population: "Equal electoral districts' formed part of the programme of radical reform in England in the 1830s, the only part of that programme which has not been realised.'33 Until the late nineteenth century, the sole base of representation (with certain exceptions not now relevant) was the local geographical unit: each county or borough returned its fixed number of members, usually two for the English units, regardless of population.34 Prior to the Reform Act of 1832, this system was marked by the almost total disfranchisement of the populous northern industrial centers, which had grown to significant size at the advent of the Industrial Revolution and had not been granted borough representation, and by the existence of the rotten borough, playing its substantial part in the Crown's struggle for continued control of the Commons.35 In 1831, ten southernmost English counties, numbering three and a quarter million people, had two hundred and thirty-five parliamentary representatives, while the six northernmost counties, with more than three and a half million people, had sixty-eight.36 It was said that one hundred and eighty persons appointed three hundred and fifty members in the Commons.37 Less than a half century earlier, Madison in the Federalist had remarked that half the House was returned by less than six thousand of the eight million people of England and Scotland.38 The Act of 1832, the product of a fierce partisan political struggle and the occasion of charges of gerrymandering not without foundation,39 effected eradication of only the most extreme numerical inequalities of the unreformed system. It did not adopt the principle of representation based on population, but merely disfranchised certain among the rotten borough and enfranchised most of the urban centers--still quite without regard to their relative numbers.40 In the wake of the Act there remained substantial electoral inequality: the boroughs of Cornwall were represented sixteen times as weightily, judged by population, as the county's eastern division; the average ratio of seats to population in ten agricultural counties was four and a half times that in ten manufacturing divisions; Honiton, with about three thousand inhabitants, was equally represented with Liverpool, which had four hundred thousand.41 In 1866 apportionment by population began to be advocated generally in the House, but was not made the basis of the redistribution of 1867, although the act of that year did apportion representation more evenly, gauged by the population standard.42 Population shifts increased the surviving inequalities; by 1884 the representation ratio in many small boroughs was more than twenty-two times that of Birmingham or Manchester, forty-to-one disparities could be found elsewhere, and, in sum, in the 1870's and 1880's, a fourth of the electorate returned two-thirds of the members of the House. The first systematic English attempt to distribute seats by population was the Redistribution Act of 1885.44 The statute still left ratios of inequality of as much as seven to one,45 which had increased to fifteen to one by 1912.46 In 1918 Parliament again responded to 'shockingly bad' conditions of inequality,47 and to partisan political inspiration,48 by redistribution.49 In 1944, redistribution was put on a periodic footing by the House of Commons (Redistribution of Seats) Act of that year,50 which committed a continuing primary responsibility for reapportioning the Commons to administrative agencies (Boundary Commissions for England, Scotland, Wales and Northern Ireland, respectively).51 The Commissions, having regard to certain rules prescribed for their guidance, are to prepare at designated intervals reports for the Home Secretary's submission to Parliament, along with the draft of an Order in Council to give effect to the Commissions' recommendations. The districting rules adopt the basic principle of representation by population, although the principle is significantly modified by directions to respect local geographic boundaries as far as practicable, and by discretion to take account of special geographical conditions, including the size, shape and accessibility of constituencies. Under the original 1944 Act, the rules provided that (subject to the exercise of the discretion respecting special geographical conditions and to regard for the total size of the House of Commons as prescribed by the Act) so far as practicable, the single-member districts should not deviate more than twenty-five percent from the electoral quota (population divided by number of constituencies). However, apparently at the recommendation of the Boundary Commission for England, the twenty-five percent standard was eliminated as too restrictive in 1947, and replaced by the flexible provision that constituencies are to be as near the electoral quota as practicable, a rule which is expressly subordinated both to the consideration of special geographic conditions and to that of preserving local boundaries.52 Free of the twenty-five percent rule, the Commissions drew up plans of distribution in which inequalities among the districts run, in ordinary cases, as high as two to one and, in the case of a few extraordinary constituencies, three to one.53 The action of the Boundary Commission for England was twice challenged in the courts in 1954--the claim being that the Commission had violated statutory rules prescribing the standards for its judgment--and in both cases the Judges declined to intervene. In Hammersmith Borough Council v. Boundary Commission for England,54 Harman, J., was of opinion that the nature of the controversy and the scheme of the Acts made the matter inappropriate for judicial interference, and in Harper v. Home Secretary,55 the Court of Appeal, per Evershed, M.R., quoting Harman, J., with approval, adverting to the wide range of discretion entrusted to the Commission under the Acts, and remarking the delicate character of the parliamentary issues in which it was sought to engage the court, reached the same conclusion. The House of Commons (Redistribution of Seats) Act, 1958,57 made two further amendments to the law. Responsive to the recommendation of the Boundary Commission for England,58 the interval permitted between Commission reports was more than doubled, to a new maximum of fifteen years.59 And at the suggestion of the same Commission that 'It would ease the future labours of the Commission and remove much local irritation if Rule 5 (requiring that the electorate of each constituency be as near the electoral quota as practicable) were to be so amended as to allow us to make recommendations preserving the status quo in any area where such a course appeared to be desirable and not inconsistent with the broad intention of the Rules,'60 the Commissions were directed to consider the inconveniences attendant upon the alteration of constituencies, and the local ties which such alteration might break. The Home Secretary's view of this amendment was that it worked to erect 'a presumption against making changes unless there is a very strong case for them.' 2. The Colonies and the Union. For the guiding political theorists of the Revolutionary generation, the English system of representation, in its most salient aspects of numerical inequality, was a model to be avoided, not followed.62 Nevertheless, the basic English principle of apportioning representatives among the local governmental entities, towns or counties, rather than among units of approximately equal population, had early taken root in the colonies.63 In some, as in Massachusetts and Rhode Island, numbers of electors were taken into account, in a rough fashion, by allotting increasing fixed quotas of representatives to several towns or classes of towns graduated by population, but in most of the colonies delegates were allowed to the local units without respect to numbers.64 This resulted in grossly unequal electoral units.65 The representation ratio in one North Carolina county was more than eight times that in another.66 Moreover, American rotten boroughs had appeared,67 and apportionment was made an instrument first in the political struggles between the King or the royal governors and the colonial legislatures,68 and, later, between the older tidewater regions in the colonies and the growing interior.69 Madison in the Philadelphia Convention adverted to the 'inequality of the Representation in the Legislatures of particular States, * * *'70 arguing that it was necessary to confer on Congress the power ultimately to regulate the times, places and manner of selecting Representatives,71 in order to forestall the overrepresented counties' securing themselves a similar overrepresentation in the national councils. The example of South Carolina, where Charleston's overrepresentation was a continuing bone of contention between the tidewater and the back country, was cited by Madison in the Virginia Convention and by King in the Massachusetts Convention, in support of the same power, and King also spoke of the extreme numerical inequality arising from Connecticut's town-representation system. Such inequalities survived the constitutional period. The United States Constitution itself did not largely adopt the principle of numbers. Apportionment of the national legislature among the States was one of the most difficult problems for the Convention;73 its solution--involving State representation in the Senate74 and the three-fifths compromise in the House75--left neither chamber apportioned proportionately to population. Within the States, electoral power continued to be allotted to favor the tidewater.76 Jefferson, in his Notes on Virginia, recorded the 'very unequal' representation there: individual counties differing in population by a ratio of more than seventeen to one elected the same number of representatives, and those nineteen thousand of Virginia's fifty thousand men who lived between the falls of the rivers and the seacoast returned half the State's senators and almost half its delegates.77 In South Carolina in 1790, the three lower districts, with a white population of less than twenty-nine thousand elected twenty senators and seventy assembly members; while in the uplands more than one hundred and eleven thousand white persons elected seventeen senators and fifty-four assemblymen. In the early nineteenth century, the demands of the interior became more insistent. The apportionment quarrel in Virginia was a major factor in precipitating the calling of a constitutional convention in 1829. Bitter animosities racked the convention, threatening the State with disunion. At last a compromise which gave the three hundred and twenty thousand people of the west thirteen senators, as against the nineteen senators returned by the three hundred sixty-three thousand people of the east, commanded agreement. It was adopted at the polls but left the western counties so dissatisfied that there were threats of revolt and realignment with the State of Maryland. Maryland, however, had her own numerical disproportions. In 1820, one representative vote in Calvert County was worth five in Frederick County, and almost two hundred thousand people were represented by eighteen members, while fifty thousand others elected twenty.80 This was the result of the county-representation system of allotment. And, except for Massachusetts which, after a long struggle, did adopt representation by population at the mid-century, a similar town-representation principle continued to prevail in various forms throughout New England, with all its attendant, often gross inequalities. 3. The States at the time of ratification of the Fourteenth Amendment, and those later admitted. The several state conventions throughout the first half of the nineteenth century were the scenes of fierce sectional and party strifes respecting the geographic allocation of representation.82 Their product was a wide variety of apportionment methods which recognized the element of population in differing ways and degrees. Particularly pertinent to appraisal of the contention that the Fourteenth Amendment embodied a standard limiting the freedom of the States with regard to the principles and bases of local legislative apportionment is an examination of the apportionment provisions of the thirty-three States which ratified the Amendment between 1866 and 1870, at their respective times of ratification. These may be considered in two groups: (A) the ratifying States other than the ten Southern States whose constitutions, at the time of ratification or shortly thereafter, were the work of the Reconstruction Act conventions;83 and (B) the ten Reconstruction-Act States. All thirty-three are significant, because they demonstrate how unfounded is the assumption that the ratifying States could have agreed on a standard apportionment theory or practice, and how baseless the suggestion that by voting for the Equal Protection Clause they sought to establish a test mold for apportionment which--if appellants' argument is sound--struck down sub silentio not a few of their own state constitutional provisions. But the constitutions of the ten Reconstruction-Act States have an added importance, for it is scarcely to be thought that the Congress which was so solicitous for the adoption of the Fourteenth Amendment as to make the readmission of the late rebel States to Congress turn on their respective ratifications of it, would have approved constitutions which-- again, under appellants' theory contemporaneously offended the Amendment. A. Of the twenty-three ratifying States of the first group, seven or eight had constitutions which demanded or allowed apportionment of both houses on the basis of population,84 unqualifiedly or with only qualifications respecting the preservation of local boundaries.85 Three more apportioned on what was essentially a population base, but provided that in one house counties having a specified fraction of a ratio--a moiety or two-thirds--should have a representative.86 Since each of these three States limited the size of their chambers, the fractional rule could operate--and, at least in Michigan, has in fact operated87--to produce substantial numerical inequalities in favor of the sparsely populated counties.88 Iowa favored her small counties by the rule that no more than four counties might be combined in a representative district,89 and New York and Kansas compromised population and county-representation principles by assuring every county, regardless of the number of its inhabitants, at least one seat in their respective Houses. Ohio and Maine recognized the factor of numbers by a different device. The former gave a House representative to each county having half a ratio, two representatives for a ratio and three-quarters, three representatives for three ratios, and a single additional representative for each additional ratio.91 The latter, after apportioning among counties on a population base, gave each town of fifteen hundred inhabitants one representative, each town of three thousand, seven hundred and fifty inhabitants two representatives, and so on in increasing intervals to twenty-six thousand, two hundred and fifty inhabitants--towns of that size or larger receiving the maximum permitted number of representatives: seven.92 The departure from numerical equality under these systems is apparent: in Maine, assuming the incidence of towns in all categories, representative ratios would differ by factors of two and a half to one, at a minimum. Similarly, Missouri gave each of its counties, however small, one representative, two representatives for three ratios, three representatives for six ratios, and one additional representative for each three ratios above six.93 New Hampshire allotted a representative to each town of one hundred and fifty ratable male polls of voting age and one more representative for each increment of three hundred above that figure;94 its Senate was not apportioned by population but among districts based on the proportion of direct taxes paid.95 In Pennsylvania, the basis of apportionment in both houses was taxable inhabitants; and in the House every county of at least thirty-five hundred taxables had a representative, nor could more than three counties be joined in forming a representative district; while in the Senate no city or county could have more than four of the State's twenty-five to thirty-three senators. Finally, four States apportioned at least one House with no regard whatever to population. In Connecticut97 and Vermont98 representation in the House was on a town basis; Rhode Island gave one senator to each of its towns or cities,99 and New Jersey, one to each of its counties.100 Nor, in any of these States, was the other House apportioned on a strict principle of equal numbers: Connecticut gave each of its counties a minimum of two senators101 and Vermont, one;102 New Jersey assured each county a representative;103 and in Rhode Island, which gave at least one representative to each town or city, no town or city could have more than one-sixth of the total number in the House. B. Among the ten late Confederate States affected by the Reconstruction Acts, in only four did it appear that apportionment of both state legislative houses would or might be based strictly on population.105 In North Carolina,106 South Carolina,107 Louisiana,108 and Alabama,109 each county (in the case of Louisiana, each parish) was assured at least one seat in the lower House irrespective of numbers--a distribution which exhausted, respectively, on the basis of the number of then-existing counties, three-quarters, one-quarter, two-fifths and three-fifths of the maximum possible number of representatives, before a single seat was available for assignment on a population basis; and in South Carolina, moreover, the Senate was composed of one member elected from each county, except that Charleston sent two.110 In Florida's House, each county had one seat guaranteed and an additional seat for every thousand registered voters up to a maximum of four representatives;111 while Georgia, whose Senate seats were distributed among forty-four single- member districts each composed of three contiguous counties,112 assigned representation in its House as follows: three seats to each of the six most populous counties, two to each of the thirty-one next most populous, one to each of the remaining ninety-five.113 As might be expected, the one- representative-per-county minimum pattern has proved incompatible with numerical equality,114 and Georgia's county-clustering system has produced representative-ratio disparities, between the largest and smallest counties, of more than sixty to one. C. The constitutions116 of the thirteen States which Congress admitted to the Union after the ratification of the Fourteenth Amendment showed a similar pattern. Six of them required or permitted apportionment of both Houses by population, subject only to qualifications concerning local boundaries.117 Wyoming, apportioning by population, guaranteed to each of its counties at least one seat in each House,118 and Idaho, which prescribed (after the first legislative session) that apportionment should be 'as may be provided by law,' gave each county at least one representative.119 In Oklahoma, House members were apportioned among counties so as to give one seat for half a ratio, two for a ratio and three-quarters, and one for each additional ratio up to a maximum of seven representatives per county.120 Montana required reapportionment of its House on the basis of periodic enumerations according to ratios to be fixed by law121 but its counties were represented as counties in the Senate, each county having one senator.122 Alaska123 and Hawaii124 each apportioned a number of senators among constitutionally fixed districts; their respective Houses were to be periodically reapportioned by population, subject to a moiety rule in Alaska125 and to Hawaii's guarantee of one representative to each of four constitutionally designated areas.126 The Arizona Constitution assigned representation to each county in each house, giving one or two senators and from one to seven representatives to each, and making no provision for reapportionment. 4. Contemporary apportionment. Detailed recent studies are available to describe the present-day constitutional and statutory status of apportionment in the fifty States.128 They demonstrate a decided twentieth-century trend away from population as the exclusive base of representation. Today, only a dozen state constitutions provide for periodic legislative reapportionment of both houses by a substantially unqualified application of the population standard,129 and only about a dozen more prescribe such reapportionment for even a single chamber. 'Specific provision for county representation in at least one house of the state legislature has been increasingly adopted since the end of the 19th century. * * *'130 More than twenty States now guarantee each county at least one seat in one of their houses regardless of population, and in nine others county or town units are given equal representation in one legislative branch, whatever the number of each unit's inhabitants. Of course, numerically considered, 'These provisions invariably result in over- representation of the least populated areas. * * *'131 And in an effort to curb and political dominance of metropolitan regions, at least ten States now limit the maximum entitlement of any single county (or, in some cases, city) in one legislative house--another source of substantial numerical disproportion. Moreover, it is common knowledge that the legislatures have not kept reapportionment up to date, even where state constitutions in terms require it.133 In particular, the pattern of according greater per capita representation to rural, relatively sparsely populated areas--the same pattern which finds expression in various state constitutional provisions,134 and which has been given effect in England and elsewhere135--has, in some of the States, been made the law by legislative inaction in the face of population shifts.136 Throughout the country, urban and suburban areas tend to be given higher representation ratios than do rural areas. The stark fact is that if among the numerous widely varying principles and practices that control state legislative apportionment today there is any generally prevailing feature, that feature is geographic inequality in relation to the population standard.138 Examples could be endlessly multiplied. In New Jersey, counties of thirty-five thousand and of more than nine hundred and five thousand inhabitants respectively each have a single senator.139 Representative districts in Minnesota range from 7,290 inhabitants to 107,246 inhabitants.140 Rations of senatorial representation in California vary as much as two hundred and ninety-seven to one.141 In Oklahoma, the range is ten to one for House constituencies and roughly sixteen to one for Senate constituencies.142 Colebrook, Connecticut--population 592--elects two House representatives; Hartford--population 177,397--also elects two.143 The first, third and fifth of these examples are the products of constitutional provisions which subordinate population to regional considerations in apportionment; the second is the result of legislative inaction; the fourth derives from both constitutional and legislative sources. A survey made in 1955, in sum, reveals that less than thirty percent of the population inhabit districts sufficient to elect a House majority in thirteen States and a Senate majority in nineteen States.144 These figures show more than individual variations from a generally accepted standard of electoral equality. They show that there is not--as there has never been--a standard by which the place of equality as a factor in apportionment can be measured. Manifestly, the Equal Protection Clause supplies no clearer guide for judicial examination of apportionment methods than would the Guarantee Clause itself. Apportionment, by its character, is a subject of extraordinary complexity, involving--even after the fundamental theoretical issues concerning what is to be represented in a representative legislature have been fought out or compromised--considerations of geography, demography, electoral convenience, economic and social cohesions or divergencies among particular local groups, communications, the practical effects of political institutions like the lobby and the city machine, ancient traditions and ties of settled usage, respect for proven incumbents of long experience and senior status, mathematical mechanics, censuses compiling relevant data, and a host of others.145 Legislative responses throughout the country to the reapportionment demands of the 1960 Census have glaringly confirmed that these are not factors that lend themselves to evaluations of a nature that are the staple of judicial determinations or for which judges are equipped to adjudicate by legal training or experience or native wit. And this is the more so true because in every strand of this complicated, intricate web of values meet the contending forces of partisan politics.146 The practical significance of apportionment is that the next election results may differ because of it. Apportionment battles are overwhelmingly party or intra-party contests.147 It will add a virulent source of friction and tension in federal-state relations to embroil the federal judiciary in them. IV. Appellants, however, contend that the federal courts may provide the standard which the Fourteenth Amendment lacks by reference to the provisions of the constitution of Tennessee. The argument is that although the same or greater disparities of electoral strength may be suffered to exist immune from federal judicial review in States where they result from apportionment legislation consistent with state constitutions, the Tennessee Legislature may not abridge the rights which, on its face, its own constitution appears to give, without by that act denying equal protection of the laws. It is said that the law of Tennessee, as expressed by the words of its written constitution, has made the basic choice among policies in favor of representation proportioned to population, and that it is no longer open to the State to allot its voting power on other principles. This reasoning does not bear analysis. Like claims invoking state constitutional requirement have been rejected here and for good reason. It is settled that whatever federal consequences may derive from a discrimination worked by a state statute must be the same as if the same discrimination were written into the State's fundamental law. Nashville, C. & St. L.R. Co. v. Browning, [1940] USSC 88; 310 U.S. 362, 60 S.Ct. 968, 84 L.Ed. 1254. And see Castillo v. McConnico, [1898] USSC 2; 168 U.S. 674, 18 S.Ct. 229, 42 L.Ed. 622; Coulter v. Louisville & N.R. Co., [1905] USSC 33; 196 U.S. 599, 608--609[1905] USSC 33; , 25 S.Ct. 342, 344 345[1905] USSC 33; , 49 L.Ed. 615; Owensboro Waterworks Co. v. Owensboro, [1906] USSC 17; 200 U.S. 38, 26 S.Ct. 249, 50 L.Ed. 361; Hebert v. Louisiana, [1926] USSC 184; 272 U.S. 312, 316--317[1926] USSC 184; , 47 S.Ct. 103, 104[1926] USSC 184; , 71 L.Ed. 270; Snowden v. Hughes, [1944] USSC 47; 321 U.S. 1, 11[1944] USSC 47; , 64 S.Ct. 397, 402[1944] USSC 47; , 88 L.Ed. 497. Appellants complain of a practice which, by their own allegations, has been the law of Tennessee for sixty years. They allege that the Apportionment Act of 1901 created unequal districts when passed and still maintains unequal districts. They allege that the Legislature has since 1901 purposefully retained unequal districts. And the Supreme Court of Tennessee has refused to invalidate the law establishing these unequal districts. Kidd v. McCanless, 200 Tenn. 273, 292 S.W.2d 40; appeal dismissed here in 352 U.S. 920, 77 S.Ct. 223, 1 L.Ed.2d 157. In these circumstances, what was said in the Browning case, supra, at 369, 60 S.Ct. at 972, clearly governs this case: '* * * Here, according to petitioner's own claim, all the organs of the state are conforming to a practice, systematic, unbroken for more than forty years, and now questioned for the first time. It would be a narrow conception of jurisprudence to confine the notion of 'laws' to what is found written on the statute books, and to disregard the gloss which life has written upon it. Settled state practice cannot supplant constitutional guarantees, but it can establish what is state law. The equal protection clause did not write an empty formalism into the Constitution. Deeply embedded traditional ways of carrying out state policy, such as those of which petitioner complains, are often tougher and truer law than the dead words of the written text. * * * (T) he equal protection clause is not a command of candor. * * *' Tennessee's law and its policy respecting apportionment are what 60 years of practice show them to be, not what appellants cull from the unenforced and, according to its own judiciary, unenforceable words of its Constitution. The statute comes here on the same footing, therefore, as would the apportionment laws of New Jersey, California or Connecticut,149 and is unaffected by its supposed repugnance to the state constitutional language on which appellants rely. In another aspect, however, the Kidd v. McCanless case, supra, introduces a factor peculiar to this litigation, which only emphasizes the duty of declining the exercise of federal judicial jurisdiction. In all of the apportionment cases which have come before the Court, a consideration which has been weighty in determining their non-justiciability has been the difficulty or impossibility of devising effective judicial remedies in this class of case. An injunction restraining a general election unless the legislature reapportions would paralyze the critical centers of a State's political system and threaten political dislocation whose consequences are not foreseeable. A declaration devoid of implied compulsion of injunctive or other relief would be an idle threat.151 Surely a Federal District Court could not itself remap the State: the same complexities which impede effective judicial review of apportionment a fortiori make impossible a court's consideration of these imponderables as an original matter. And the choice of elections at large as opposed to elections by district, however unequal the districts, is a matter of sweeping political judgment having enormous political implications, the nature and reach of which are certainly beyond the informed understanding of, and capacity for appraisal by, courts. In Tennessee, moreover, the McCanless case has closed off several among even these unsatisfactory and dangerous modes of relief. That case was a suit in the state courts attacking the 1901 Reapportionment Act and seeking a declaration and an injunction of the Act's enforcement or, alternatively, a writ of mandamus compelling state election officials to hold the elections at large, or, again alternatively, a decree of the court reapportioning the State. The Chancellor denied all coercive relief, but entertained the suit for the purpose of rendering a declaratory judgment. It was his view that despite an invalidation of the statute under which the present legislature was elected, that body would continue to possess de facto authority to reapportion, and that therefore the maintaining of the suit did not threaten the disruption of the government. The Tennessee Supreme Court agreed that no coercive relief could be granted; in particular, it said, 'There is no provision of law for election of our General Assembly by an election at large over the State.' 200 Tenn., at 277, 292 S.W.2d, at 42. Thus, a legislature elected at large would not be the legally constituted legislative authority of the State. The court reversed, however, the Chancellor's determination to give declaratory relief, holding that the ground of demurrer which asserted that a striking down of the statute would disrupt the orderly process of government should have been sustained: '(4) It seems obvious and we therefore hold that if the Act of 1901 is to be declared unconstitutional, then the de facto doctrine cannot be applied to maintain the present members of the General Assembly in office. If the Chancellor is correct in holding that this statute has expired by the passage of the decade following its enactment then for the same reason all prior apportionment acts have expired by a like lapse of time and are nonexistent. Therefore we would not only not have any existing members of the General Assembly but we would have no apportionment act whatever under which a new election could be held for the election of members to the General Assembly. 'The ultimate result of holding this Act unconstitutional by reason of the lapse of time would be to deprive us of the present Legislature and the means of electing a new one and ultimately bring about the destruction of the State itself.' 200 Tenn., at 281--282, 292 S.W.2d, at 44. A federal court enforcing the Federal Constitution is not, to be sure, bound by the remedial doctrines of the state courts. But it must consider as pertinent to the propriety or impropriety of exercising its jurisdiction those state-law effects of its decree which it cannot itself control. A federal court cannot provide the authority requisite to make a legislature the proper governing body of the State of Tennessee. And it cannot be doubted that the striking down of the statute here challenged on equal protection grounds, no less than on grounds of failure to reapportion decennially, would deprive the State of all valid apportionment legislation and--under the ruling in McCanless--deprive the State of an effective law-based legislative branch. Just such considerations, among others here present, were determinative in Luther v. Borden and the Oregon initiative cases. Although the District Court had jurisdiction in the very restricted sense of power to determine whether it could adjudicate the claim, the case is of that class of political controversy which, by the nature of its subject, is unfit for federal judicial action. The judgment of the District Court, in dismissing the complaint for failure to state a claim on which relief can be granted, should therefore be affirmed. Dissenting opinion of Mr. Justice HARLAN, whom Mr. Justice FRANKFURTER joins. The dissenting opinion of Mr. Justice FRANKFURTER, in which I join, demonstrates the abrupt departure the majority makes from judicial history by putting the federal courts into this area of state concerns--an area which, in this instance, the Tennessee state courts themselves have refused to enter. It does not detract from his opinion to say that the panorama of judicial history it unfolds, though evincing a steadfast underlying principle of keeping the federal courts out of these domains, has a tendency, because of variants in expression, to becloud analysis in a given case. With due respect to the majority, I think that has happened here. Once one cuts through the thicket of discussion devoted to 'jurisdiction,' 'standing,' 'justiciability,' and 'political question,' there emerges a straightforward issue which, in my view, is determinative of this case. Does the complaint disclose a violation of a federal constitutional right, in other words, a claim over which a United States District Court would have jurisdiction under 28 U.S.C. § 1343(3), 28 U.S.C.A. § 1343(3) and 42 U.S.C. § 1983, 42 U.S.C.A. § 1983? The majority opinion does not actually discuss this basic question, but, as one concurring Justice observes, seems to decide it 'sub silentio.' 369 U.S., p. 261, 82 S.Ct., p. 733. However, in my opinion, appellants' allegations, accepting all of them as true, do not, parsed down or as a whole, show an infringement by Tennessee of any rights assured by the Fourteenth Amendment. Accordingly, I believe the complaint should have been dismissed for 'failure to state a claim upon which relief can be granted.' Fed.Rules Civ.Proc., Rule 12(b)(6), 28 U.S.C.A. It is at once essential to recognize this case for what it is. The issue here relates not to a method of state electoral apportionment by which seats in the federal House of Representatives are allocated, but solely to the right of a State to fix the basis of representation in its own legislature. Until it is first decided to what extent that right is limited by the Federal Constitution, and whether what Tennessee has done or failed to do in this instance runs afoul of any such limitation, we need not reach the issues of 'justiciability' or 'political question' or any of the other considerations which in such cases as Colegrove v. Green, [1946] USSC 119; 328 U.S. 549, 66 S.Ct. 1198, 90 L.Ed. 1432, led the Court to decline to adjudicate a challenge to a state apportionment affecting seats in the federal House of Representatives, in the absence of a controlling Act of Congress. See also Wood v. Broom, [1932] USSC 128; 287 U.S. 1, 53 S.Ct. 1, 77 L.Ed. 131. The appellants' claim in this case ultimately rests entirely on the Equal Protection Clause of the Fourteenth Amendment. It is asserted that Tennessee has violated the Equal Protection Clause by maintaining in effect a system of apportionment that grossly favors in legislative representation the rural sections of the State as against its urban communities. Stripped to its essentials the complaint purports to set forth three constitutional claims of varying breadth: (1) The Equal Protection Clause requires that each vote cast in state legislative elections be given approximately equal weight. (2) Short of this, the existing apportionment of state legislators is so unreasonable as to amount to an arbitrary and capricious act of classification on the part of the Tennessee Legislature, which is offensive to the Equal Protection Clause. (3) In any event, the existing apportionment is rendered invalid under the Fourteenth Amendment because it flies in the face of the Tennessee Constitution. For reasons given in Mr. Justice FRANKFURTER'S opinion, 369 U.S., pp. 325--327, 82 S.Ct., pp. 768--769, the last of these propositions is manifestly untenable, and need not be dealt with further. I turn to the other two. I. I can find nothing in the Equal Protection Clause or elsewhere in the Federal Constitution which expressly or impliedly supports the view that state legislatures must be so structured as to reflect with approximate equality the voice of every voter. Not only is that proposition refuted by history, as shown by my Brother FRANKFURTER, but it strikes deep into the heart of our federal system. Its acceptance would require us to turn our backs on the regard which this Court has always shown for the judgment of state legislatures and courts on matters of basically local concern. In the last analysis, what lies at the core of this controversy is a difference of opinion as to the function of representative government. It is surely beyond argument that those who have the responsibility for devising a system of representation may permissibly consider that factors other than bare numbers should be taken into account. The existence of the United States Senate is proof enough of that. To consider that we may ignore the Tennessee Legislature's judgment in this instance because that body was the product of an asymmetrical electoral apportionment would in effect be to assume the very conclusion here disputed. Hence we must accept the present form of the Tennessee Legislature as the embodiment of the State's choice, or, more realistically, its compromise, between competing political philosophies. The federal courts have not been empowered by the Equal Protection Clause to judge whether this resolution of the State's internal political conflict is desirable or undesirable, wise or unwise. With respect to state tax statutes and regulatory measures, for example, it has been said that the 'day is gone when this Court uses the * * * Fourteenth Amendment to strike down state laws * * * because they may be unwise, improvident, or out of harmony with a particular school of thought.' Williamson v. Lee Optical Co., [1955] USSC 46; 348 U.S. 483, 488[1955] USSC 46; , 75 S.Ct. 461, 464[1955] USSC 46; , 99 L.Ed. 563. I would think it all the more compelling for us to follow this principle of self-restraint when what is involved is the freedom of a State to deal with so intimate a concern as the structure of its own legislative branch. The Federal Constitution imposes no limitation on the form which a state government may take other than generally committing to the United States the duty to guarantee to every State 'a Republican Form of Government.' And, as my Brother FRANKFURTER so conclusively proves (ante, 369 U.S., pp. 308--317, 82 S.Ct., pp. 759--764), no intention to fix immutably the means of selecting representatives for state governments could have been in the minds of either the founders or the draftsmen of the Fourteenth Amendment. In short, there is nothing in the Federal Constitution to prevent a State, acting not irrationally, from choosing any electoral legislative structure it thinks best suited to the interests, temper, and customs of its people. I would have thought this proposition settled by MacDougall v. Green, [1948] USSC 108; 335 U.S. 281, at p. 283[1948] USSC 108; , 69 S.Ct. 1, at p. 2[1948] USSC 108; , 93 L.Ed. 3, in which the Court observed that to 'assume that political power is a function exclusively of numbers is to disregard the practicalities of government,' and reaffirmed by South v. Peters, [1950] USSC 38; 339 U.S. 276, 70 S.Ct. 641, 94 L.Ed. 834. A State's choice to distribute electoral strength among geographical units, rather than according to a census of population, is certainly no less a rational decision of policy than would be its choice to levy a tax on property rather than a tax on income. Both are legislative judgments entitled to equal respect from this Court. II. The claim that Tennessee's system of apportionment is so unreasonable as to amount to a capricious classification of voting strength stands up no better under dispassionate analysis. The Court has said time and again that the Equal Protection Clause does not demand of state enactments either mathematical identity or rigid equality. E.g., Allied Stores of Ohio, Inc., v. Bowers, [1959] USSC 22; 358 U.S. 522, 527--528[1959] USSC 22; , 79 S.Ct. 437, 440, 441[1959] USSC 22; , 3 L.Ed.2d 480, and authorities there cited; McGowan v. State of Maryland, [1961] USSC 101; 366 U.S. 420, 425--426[1961] USSC 101; , 81 S.Ct. 1101, 1104, 1105[1961] USSC 101; , 6 L.Ed.2d 393. All that is prohibited is 'invidious discrimination' bearing no rational relation to any permissible policy of the State. Williamson v. Lee Optical Co., supra, 348 U.S. at 489[1955] USSC 46; , 75 S.Ct. 461, 99 L.Ed. 563. And in deciding whether such discrimination has been practiced by a State, it must be borne in mind that a 'statutory discrimination will not be set aside if any state of facts reasonably may be conceived to justify it.' McGowan v. Maryland, supra. It is not inequality alone that calls for a holding of unconstitutionality; only if the inequality is based on an impermissible standard may this Court condemn it. What then is the basis for the claim made in this case that the distribution of state senators and representatives is the product of capriciousness or of some constitutionally prohibited policy? It is not that Tennessee has arranged its electoral districts with a deliberate purpose to dilute the voting strength of one race, cf. Gomillion v. Lightfoot, [1960] USSC 151; 364 U.S. 339, 81 S.Ct. 125, 5 L.Ed.2d 110, or that some religious group is intentionally underrepresented. Nor is it a charge that the legislature has indulged in sheer caprice by allotting representatives to each county on the basis of a throw of the dice, or of some other determinant bearing no rational relation to the question of apportionment. Rather, the claim is that the State Legislature has unreasonably retained substantially the same allocation of senators and representatives as was established by statute in 1901, refusing to recognize the great shift in the population balance between urban and rural communities that has occurred in the meantime. It is further alleged that even as of 1901 the apportionment was invalid, in that it did not allocate state legislators among the counties in accordance with the formula set out in Art. II, § 5, of the Tennessee Constitution. In support of this the appellants have furnished a Table which indicates that as of 1901 six counties were overrepresented and 11 were underrepresented. But that Table in fact shows nothing in the way of significant discrepancy; in the instance of each county it is only one representative who is either lacking or added. And it is further perfectly evident that the variations are attributable to nothing more than the circumstance that the then enumeration of voters resulted in fractional remainders with respect to which the precise formula of the Tennessee Constitution was in some instances slightly disregarded. Unless such de minimis departures are to be deemed of significance, these statistics certainly provide no substantiation for the charge that the 1901 apportionment was arbitrary and capricious. Indeed, they show the contrary. Thus reduced to its essentials, the charge of arbitrariness and capriciousness rests entirely on the consistent refusal of the Tennessee Legislature over the past 60 years to alter a pattern of apportionment that was reasonable when conceived. A Federal District Court is asked to say that the passage of time has rendered the 1901 apportionment obsolete to the point where its continuance becomes vulnerable under the Fourteenth Amendment. But is not this matter one that involves a classic legislative judgment? Surely it lies within the province of a state legislature to conclude that an existing allocation of senators and representatives constitutes a desirable balance of geographical and demographical representation, or that in the interest of stability of government it would be best to defer for some further time the redistribution of seats in the state legislature. Indeed, I would hardly think it unconstitutional if a state legislature's expressed reason for establishing or maintaining an electoral imbalance between its rural and urban population were to protect the State's agricultural interests from the sheer weight of numbers of those residing in its cities. A State may, after all, take account of the interests of its rural population in the distribution of tax burdens, e.g., American Sugar Rfg. Co. v. State of Louisiana, [1900] USSC 187; 179 U.S. 89, 21 S.Ct. 43, 45 L.Ed. 102, and recognition of the special problems of agricultural interests has repeatedly been reflected in federal legislation, e.g., Capper-Volstead Act, 42 Stat. 388, 7 U.S.C.A. §§ 291, 292; Agricultural Adjustment Act of 1938, 52 Stat. 31, 7 U.S.C.A. § 601 et seq. Even the exemption of agricultural activities from state criminal statutes of otherwise general application has not been deemed offensive to the Equal Protection Clause. Tigner v. State of Texas, [1940] USSC 109; 310 U.S. 141, 60 S.Ct. 879, 84 L.Ed. 1124. Does the Fourteenth Amendment impose a stricter limitation upon a State's apportionment of political representatives to its central government? I think not. These are matters of local policy, on the wisdom of which the federal judiciary is neither permitted nor qualified to sit in judgment. The suggestion of my Brother FRANKFURTER that courts lack standards by which to decide such cases as this, is relevant not only to the question of 'justiciability,' but also, and perhaps more fundamentally, to the determination whether any cognizable constitutional claim has been asserted in this case. Courts are unable to decide when it is that an apportionment originally valid becomes void because the factors entering into such a decision are basically matters appropriate only for legislative judgment. And so long as there exists a possible rational legislative policy for retaining an existing apportionment, such a legislative decision cannot be said to breach the bulwark against arbitrariness and caprice that the Fourteenth Amendment affords. Certainly, with all due respect, the facile arithmetical argument contained in Part II of my Brother CLARK's separate opinion (369 U.S., pp. 253--258, 82 S.Ct. pp. 729--732) provides no tenable basis for considering that there has been such a breach in this instance. (See the Appendix to this opinion.) These conclusions can hardly be escaped by suggesting that capricious state action might be found were it to appear that a majority of the Tennessee legislators, in refusing to consider reapportionment, had been actuated by self-interest in perpetuating their own political offices or by other unworthy or improper motives. Since Fletcher v. Peck, [1810] USSC 10; 6 Cranch 87, 3 L.Ed. 162, was decided many years ago, it has repeatedly been pointed out that it is not the business of the federal courts to inquire into the personal motives of legislators. E.g., State of Arizona v. State of California, [1931] USSC 114; 283 U.S. 423, 455 & n. 7[1931] USSC 114; , 51 S.Ct. 522, 526[1931] USSC 114; , 75 L.Ed. 1154. The function of the federal judiciary ends in matters of this kind once it appears, as I think it does here on the undisputed facts, that the state action complained of could have rested on some rational basis. (See the Appendix to this opinion.) It is my view that the majority opinion has failed to point to any recognizable constitutional claim alleged in this complaint. Indeed, it is interesting to note that my Brother STEWART is at pains to disclaim for himself, and to point out that the majority opinion does not suggest, that the Federal Constitution requires of the States any particular kind of electoral apportionment, still less that they must accord to each voter approximately equal voting strength. Concurring opinion, 369 U.S., p. 265, 82 S.Ct., pp. 736, 737. But that being so, what, may it be asked, is left of this complaint? Surely the bare allegations that the existing Tennessee apportionment is 'incorrect,' 'arbitrary,' 'obsolete' and 'unconstitutional' amounting to nothing more than legal conclusions--do not themselves save the complaint from dismissal. See Snowden v. Hughes, [1944] USSC 47; 321 U.S. 1, 64 S.Ct. 397, 88 L.Ed. 497; Collins v. Hardyman, [1951] USSC 71; 341 U.S. 651, 71 S.Ct. 937, 95 L.Ed. 1253. Nor do those allegations shift to the appellees the burden of proving the constitutionality of this state statute; as is so correctly emphasized by my Brother STEWART (369 U.S., p. 266, 82 S.Ct., p. 737), this Court has consistently held in cases arising under the Equal Protection Clause that "the burden of establishing the unconstitutionality of a statute rests on him who assails it.' Metropolitan Casualty Ins. Co. of New York v. Brownell, [1935] USSC 67; 294 U.S. 580, 584[1935] USSC 67; , 55 S.Ct. 538, 540[1935] USSC 67; , 79 L.Ed. 1070.' (Emphasis added.) Moreover, the appellants do not suggest that they could show at a trial anything beyond the matters previously discussed in this opinion, which add up to nothing in the way of a supportable constitutional challenge against this statute. And finally, the majority's failure to come to grips with the question whether the complaint states a claim cognizable under the Federal Constitution--an issue necessarily presented by appellees' motion to dismiss-- does not of course furnish any ground for permitting this action to go to trial. From a reading of the majority and concurring opinions one will not find it difficult to catch the premises that underlie this decision. The fact that the appellants have been unable to obtain political redress of their asserted grievances appears to be regarded as a matter which should lead the Court to stretch to find some basis for judicial intervention. While the Equal Protection Clause is invoked, the opinion for the Court notably eschews explaining how, consonant with past decisions, the undisputed facts in this case can be considered to show a violation of that constitutional provision. The majority seems to have accepted the argument, pressed at the bar, that if this Court merely asserts authority in this field, Tennessee and other 'malapportioning' States will quickly respond with appropriate political action, so that this Court need not be greatly concerned about the federal courts becoming further involved in these matters. At the same time the majority has wholly failed to reckon with what the future may hold in store if this optimistic prediction is not fulfilled. Thus, what the Court is doing reflects more an adventure in judicial experimentation than a solid piece of constitutional adjudication. Whether dismissal of this case should have been for want of jurisdiction or, as is suggested in Bell v. Hood, [1946] USSC 69; 327 U.S. 678, 682--683[1946] USSC 69; , 66 S.Ct. 773, 776, 777[1946] USSC 69; , 90 L.Ed. 939, for failure of the complaint to state a claim upon which relief could be granted, the judgment of the District Court was correct. In conclusion, it is appropriate to say that one need not agree, as a citizen, with what Tennessee has done or failed to do, in order to deprecate, as a judge, what the majority is doing today. Those observers of the Court who see it primarily as the last refuge for the correction of all inequality or injustice, no matter what its nature or source, will no doubt applaud this decision and its break with the past. Those who consider that continuing national respect for the Court's authority depends in large measure upon its wise exercise of self-restraint and discipline in constitutional adjudication, will view the decision with deep concern. I would affirm. APPENDIX TO OPINION OF MR. JUSTICE HARLAN. THE INADEQUACY OF ARITHMETICAL FORMULAS AS MEASURES OF THE RATIONALITY OFTENNESSEE'S APPORTIONMENT. Two of the three separate concurring opinions appear to concede that the Equal Protection Clause does not guarantee to each state voter a vote of approximately equal weight for the State Legislature. Whether the existing Tennessee apportionment is constitutional is recognized to depend only on whether it can find 'any possible justification in rationality' (369 U.S., p. 265, 82 S.Ct., p. 736); it is to be struck down only if 'the discrimination here does not fit any pattern' (369 U.S., p. 258, 82 S.Ct., p. 732). One of the concurring opinions, that of my Brother STEWART, suggests no reasons which would justify a finding that the present distribution of state legislators is unconstitutionally arbitrary. The same is true of the majority opinion. My Brother CLARK, on the other hand, concludes that 'the apportionment picture in Tennessee is a topsy-turvical of gigantic proportions' (369 U.S., p. 254, 82 S.Ct., p. 730), solely on the basis of certain statistics presented in the text of his separate opinion and included in a more extensive Table appended thereto. In my view, that analysis is defective not only because the 'total representation' formula set out in footnote 7 of the opinion (369 U.S., p. 255, 82 S.Ct., pp. 730, 731), rests on faulty mathematical foundations, but, more basically, because the approach taken wholly ignores all other factors justifying a legislative determination of the sort involved in devising a proper apportionment for a State Legislature. In failing to take any of such other matters into account and in focusing on a particular mathematical formula which, as will be shown, is patently unsound, my Brother CLARK'S opinion has, I submit, unwittingly served to bring into basrelief the very reasons that support the view that this complaint does not state a claim on which relief could be granted. For in order to warrant holding a state electoral apportionment invalid under the Equal Protection Clause, a court, in line with well-established constitutional doctrine, must find that none of the permissible policies and none of the possible formulas on which it might have been based could rationally justify particular inequalities. I. At the outset, it cannot be denied that the apportionment rules explicitly set out in the Tennessee Constitution are rational. These rules are based on the following obviously permissible policy determinations: (1) to utilize counties as electoral units; (2) to prohibit the division of any county in the composition of electoral districts; (3) to allot to each county that has a substantial voting population--at least two-thirds of the average voting population per county--a separate 'direct representative'; (4) to create 'floterial' districts (multicounty representative districts) made up of more than one county; and (5) to require that such districts be composed of adjoining counties.1 Such a framework unavoidably leads to unreliable arithmetic inequalities under any mathematical formula whereby the counties' 'total representation' is sought to be measured. It particularly results in egregiously deceptive disparities if the formula proposed in my Brother CLARKS'S opinion is applied. That formula computes a county's 'total representation' by adding (1) the number of 'direct representatives' the county is entitled to elect; (2) a fraction of any other seats in the Tennessee House which are allocated to that county jointly with one or more others in a 'floterial district'; (3) triple the number of senators the county is entitled to elect alone; and (4) triple a fraction of any seats in the Tennessee Senate which are allocated to that county jointly with one or more others in a multicounty senatorial district. The fractions used for items (2) and (4) are computed by allotting to each county in a combined district an equal share of the House or Senate seat, regardless of the voting population of each of the counties that make up the election district. This formula is patently deficient in that it eliminates from consideration the relative voting power of the counties that are joined together in a single election district. As a result, the formula unrealistically assigns to Moore County one-third of a senator, in addition to its direct representative (369 U.S., p. 255, 82 S.Ct., p. 730), although it must be obvious that Moore's voting strength in the Eighteenth Senatorial District is almost negligible. Since Moore County could cast only 2,340 votes of a total eligible vote of 30,478 in the senatorial district, it should in truth be considered as represented by one-fifteenth of a senator. Assuming, arguendo, that any 'total representation' figure is of significance, Moore's 'total representation' should be 1.23, not 2.3 The formula suggested by my Brother CLARK must be adjusted regardless whether one thinks, as I assuredly do not, that the Federal Constitution requires that each vote be given equal weight. The correction is necessary simply to reflect the real facts of political life. It may, of course, be true that the floterial representative's 'function is to represent the whole district' (369 U.S., p. 256, 82 S.Ct., p. 731). But can it be gainsaid that so long as elections within the district are decided not by a county-unit system, in which each county casts one vote, but by adding the total number of individual votes cast for each candidate, the concern of the elected representatives will primarily be with the most populous counties in the district? II. I do not mean to suggest that any mathematical formula, albeit an 'adjusted' one, would be a proper touchstone to measure the rationality of the present or of appellants' proposed apportionment plan. For, as the Table appended to my Brother CLARK'S opinion so conclusively shows, whether one applies the formula he suggests or one that is adjusted to reflect proportional voting strength within an election district, no plan of apportionment consistent with the principal policies of the Tennessee Constitution could provide proportionately equal 'total representation' for each of Tennessee's 95 counties. The pattern suggested by the appellants in Exhibits 'A' and 'B' attached to their complaint is said to be a 'fair distribution' which accords with the Tennessee Constitution, and under which each of the election districts represents approximately equal voting population. But even when tested by the 'adjusted' formula, the plan reveals gross 'total representation' disparities that would make it appear to be a 'crazy quilt.' For example, Loudon County, with twice the voting population of Humphreys County would have less representation than Humphreys, and about one-third the representation of Warren County, which has only 73 more voters. Among the more populous counties, similar discrepancies would appear. Although Anderson County has only somewhat over 10% more voters than Blount County, it would have approximately 75% more representation. And Blount would have approximately two-thirds the representation of Montgomery County, which has about 13% less voters. III. The fault with a purely statistical approach to the case at hand lies not with the particular mathematical formula used, but in the failure to take account of the fact that a multitude of legitimate legislative policies, along with circumstances of geography and demography, could account for the seeming electoral disparities among counties. The principles set out in the Tennessee Constitution are just some of those that were deemed significant. Others may have been considered and accepted by those entrusted with the responsibility for Tennessee's apportionment. And for the purposes of judging constitutionality under the Equal Protection Clause it must be remembered that what is controlling on the issue of 'rationality' is not what the State Legislature may actually have considered but what it may be deemed to have considered. For example, in the list of 'horribles' cited by my Brother CLARK (369 U.S., p. 255, 82 S.Ct., p. 730), all the 'underrepresented' counties are semiurban: all contain municipalities of over 10,000 population.5 This is not to say, however, that the presence of any such municipality within a county necessarily demands that its proportional representation be reduced in order to render it consistent with an 'urban versus rural' plan of apportionment. Other considerations may intervene and outweigh the Legislature's desire to distribute seats so as to achieve a proper balance between urban and rural interests. The size of a county, in terms of its total area, may be a factor.6 Or the location within a county of some major industry may be thought to call for dilution of voting strength.7 Again, the combination of certain smaller counties with their more heavily populated neighbors in senatorial or 'floterial' districts may result in apparent arithmetic inequalities. More broadly, the disparities in electoral strength among the various counties in Tennessee, both those relied upon by my Brother CLARK and others, may be accounted for by various economic,9 political,10 and geographic11 considerations. No allegation is made by the appellants that the existing apportionment is the result of any other forces than are always at work in any legislative process; and the record, briefs, and arguments in this Court themselves attest to the fact that the appellants could put forward nothing further at a trial. By disregarding the wide variety of permissible legislative considerations that may enter into a state electoral apportionment by Brother CLARK has turned a highly complex process into an elementary arithmetical puzzle. It is only by blinking reality that such an analysis can stand and that the essentially legislative determination can be made the subject of judicial inquiry. IV. Apart from such policies as those suggested which would suffice to justify particular inequalities, there is a further consideration which could rationally have led the Tennessee Legislature, in the exercise of a deliberate choice, to maintain the status quo. Rigidity of an apportionment pattern may be as much a legislative policy decision as is a provision for periodic reapportionment. In the interest of stability, a State may write into its fundamental law a permanent distribution of legislators among its various election districts, thus forever ignoring shifts in population. Indeed, several States have achieved this result by providing for minimum and maximum representation from various political subdivisions such as counties, districts, cities, or towns. See Harvey, Reapportionments of State Legislatures--Legal Requirements, 17 Law & Contemp. Probs. (1952), 364, 368--372. It is said that one cannot find any rational standard in what the Tennessee Legislature has failed to do over the past 60 years. But surely one need not search far to find rationality in the Legislature's continued refusal to recognize the growth of the ruban population that has accompanied the development of industry over the past half decade. The existence of slight disparities between rural areas does not overcome the fact that the foremost apparent legislative motivation has been to preserve the electoral strength of the rural interests notwithstanding shifts in population. And I understand it to be conceded by at least some of the majority that this policy is not rendered unconstitutional merely because it favors rural voters. Once the electoral apportionment process is recognized for what it is--the product of legislative give-and-take and of compromise among policies that often conflict--the relevant constitutional principles at once put these appellants out of the federal courts.