SUPREME COURT OF UNITED STATES Robert F. Kennedy, Attorney General of the United States Vs. Francisco Mendoza-Martinez. Dean Rusk, Secretary of State Nos. 2, 3. Reargued Dec. 4 and 5, 1962. Decided Feb. 18, 1963. [Syllabus from pages 144-145 intentionally omitted] No. 2: Bruce J. Terris, Washington, D.C., for appellant. Thomas R. Davis, for appellee. No. 3: J. William Doolittle, Washington, D.C., for appellant. Leonard B. Boudin, New York City, for appellee. Mr. Justice GOLDBERG delivered the opinion of the Court. We are called upon in these two cases to decide the grave and fundamental problem, common to both, of the constitutionality of Acts of Congress which divest an American of his citizenship for '(d)eparting from or remaining outside of the jurisdiction of the United States in time of war or * * * national emergency for the purpose of evading or avoiding training and service' in the Nation's armed forces.1 I. THE FACTS. A. Mendoza-Martinez--No. 2. The facts of both cases are not in dispute. Mendoza-Martinez, the appellee in No. 2, was born in this country in 1922 and therefore acquired American citizenship by birth. By reason of his parentage, he also, under Mexican law, gained Mexican citizenship, thereby possessing dual nationality. In 1942 he departed from this country and went to Mexico solely, as he admits, for the purpose of evading military service in our armed forces. He concedes that he remained there for that sole purpose until November 1946, when he voluntarily returned to this country. In 1947, in the United States District Court for the Southern District of California, he pleaded guilty to and was convicted of evasion of his service obligations in violation of § 11 of the Selective Training and Service Act of 1940.2 He served the imposed sentence of a year and a day. For all that appears in the record, he was, upon his release, allowed to reside undisturbed in this country until 1953, when, after a lapse of five years, he was served with a warrant of arrest in deportation proceedings. This was premised on the assertion that, by remaining outside the United States to avoid military service after September 27, 1944, when § 401(j) took effect, he had lost his American citizenship. Following hearing, the Attorney General's special inquiry officer sustained the warrant and ordered that Mendoza-Martinez be deported as an alien. He appealed to the Board of Immigration Appeals of the Department of Justice, which dismissed his appeal. Thereafter, Mendoza-Martinez brought a declaratory judgment action in the Federal District Court for the Southern District of California, seeking a declaration of his status as a citizen, of the unconstitutionality of § 401(j), and of the voidness of all orders of deportation directed against him. A single-judge District Court in an unreported decision entered judgment against Mendoza-Martinez in 1955, holding that by virtue of § 401(j), which the court held to be constitutional, he had lost his nationality by remaining outside the jurisdiction of the United States after September 27, 1944. The Court of Appeals for the Ninth Circuit affirmed the judgment[1956] USCA9 404; , 238 F.2d 239. This Court, in 1958, Mendoza-Martinez v. Mackey, [1958] USSC 60; 356 U.S. 258, 78 S.Ct. 713, 2 L.Ed.2d 757, granted certiorari, vacated the judgment, and remanded the cause to the District Court for reconsideration in light of its decision a week earlier in Trop v. Dulles, [1958] USSC 57; 356 U.S. 86, 78 S.Ct. 590, 2 L.Ed.2d 596. On September 24, 1958, the District Court announced its new decision, also unreported, that in light of Trop § 401(j) is unconstitutional because not based on any 'rational nexus * * * between the content of a specific power in Congress and the action of Congress in carrying that power into execution.' On direct appeal under 28 U.S.C. § 1252, this Court noted probable jurisdiction, Mackey v. Mendoza-Martinez, 359 U.S. 933, 79 S.Ct. 648, 3 L.Ed.2d 635, and then of its own motion remanded the cause, this time with permission to the parties to amend the pleadings to put in issue the question of whether the facts as determined on the draft-evasion conviction in 1947 collaterally estopped the Attorney General from now claiming that Mendoza-Martinez had lost his American citizenship while in Mexico. Mackey v. Mendoza-Martinez, [1960] USSC 54; 362 U.S. 384, 80 S.Ct. 785, 4 L.Ed.2d 812. The District Court on remand held that the Government was not collaterally estopped because the 1947 criminal proceedings entailed no determination of Mendoza-Martinez' citizenship. The court, however, reaffirmed its previous holding that § 401(j) is unconstitutional, adding as a further basis of invalidity that § 401(j) is 'essentially penal in character and deprives the plaintiff of procedural due process. * * * (T)he requirements of procedural due process are not satisfied by the administrative hearing of the Immigration Service nor in this present proceedings.'3 The Attorney General's current appeal is from this decision. Probable jurisdiction was noted on February 20, 1961, Rogers v. Mendoza-Martinez, 365 U.S. 809, 81 S.Ct. 691, 5 L.Ed.2d 689. The case was argued last Term, and restored to the calendar for reargument this Term[1962] USSC 45; , 369 U.S. 832, 82 S.Ct. 863, 7 L.Ed.2d 841. B. Cort--No. 3. Cort, the appellee in No. 3, is also a native-born American, born in Boston in 1927. Unlike Mendoza-Martinez, he has no dual nationality. His wife and two young children are likewise American citizens by birth. Following receipt of his M.D. degree from the Yale University School of Medicine in 1951, he went to England for the purpose of undertaking a position as a Research Fellow at Cambridge University. He had earlier registered in timely and proper fashion for the draft and shortly before his departure supplemented his regular Selective Service registration by registering under the newly enacted Doctors Draft Act.4 In late 1951 he received a series of letters from the American Embassy in London instructing him to deliver his passport to it to be made 'valid only for return to the United States.' He did not respond to these demands because, he now says in an affidavit filed in the trial court in this proceeding, 'I believed that they were unlawful and I did not wish to subject myself to this and similar forms of political persecution then prevalent in the United States. * * * I was engaged in important research and teaching work in physiology and I desired to continue earning a livelihood for my family.' Cort had been a member of the Communist Party while he was a medical student at Yale from 1946 to 1951, except for the academic year 1948--1949 when he was in England. In late 1952, while still in England at Cambridge, he accepted a teaching position for the following academic year at Harvard University Medical School. When, however, the school discovered through further correspondence that he had not yet fulfilled his military obligations, it advised him that it did not regard his teaching position as essential enough to support his deferment from military service in order to enter upon it. Thereafter, his local draft board in Brookline, Massachusetts, notified him in February 1953 that his request for deferment was denied and that he should report within 30 days for a physical examination either in Brookline or in Frankfurt, Germany. On June 4 and on July 3 the draft board again sent Cort notices to report for a physical examination, the first notice for examination on July 1 in Brookline, and the second for examination within 30 days in Frankfurt. He did not appear at either place, and the board on August 13 ordered him to report for induction on September 14, 1953. He did not report, and consequently he was indicted in December 1954 for violation of § 12(a) of the Selective Service Act of 19485 by reason of his failure to report for induction. This indictment is still outstanding. His complaint in this action states that he did not report for induction because he believed 'that the induction order was not issued in good faith to secure his military services, that his past political associations and present physical disabilities made him ineligible for such service, and that he was being ordered to report back to the United States to be served with a Congressional committee subpoena or indicted under the Smith Act * * *.' Meanwhile, the British Home Office had refused to renew his residence permit, and in mid-1954 he and his family moved to Prague, Czechoslovakia, where he took a position as Senior Scientific Worker at the Cardiovascular Institute. He has lived there since. In April 1959, his previous United States passport having long since expired, Cort applied at the American Embassy in Prague for a new one. His complaint in this action states that he wanted the passport 'in order to return to the United States with his wife and children so that he might fulfill his obligations under the Selective Service laws and his wife might secure medical treatment for multiple sclerosis.' Mrs. Cort received a passport and came to this country temporarily in late 1959, both for purposes of medical treatment and to facilitate arrangements for her husband's return. Cort's application, however, was denied on the ground that he had, by his failure to report for induction on September 14, 1953, as ordered, remained outside the country to avoid military service and thereby automatically forfeited his American citizenship by virtue of § 349(a)(10) of the Immigration and Nationality Act of 1952, which had superseded § 401(j). The State Department's Passport Board of Review affirmed the finding of expatriation, and the Department's legal adviser affirmed the decision. Cort, through counsel, thereupon brought this suit in the District Court for the District of Columbia for a declaratory judgment that he is a citizen of the United States, for an injunction against enforcement of § 349(a)(10) because of its unconstitutionality, and for an order directing revocation of the certificate of loss of nationality and issuance of a United States passport to him. Pursuant to Cort's demand, a three-judge court was convened. The court held that he had remained outside the United States to evade military service, but that § 349(a)(10) is unconstitutional because 'We perceive no substantial difference between the constitutional issue in the Trop case and the one facing us.' It therefore concluded that Cort is a citizen of this country and enjoined the Secretary of State from withholding a passport from Cort on the ground that he is not a citizen and from otherwise interfering with his rights of citizenship. Cort v. Herter, D.C., 187 F.Supp. 683. The Secretary of State appealed directly to this Court, 28 U.S.C. §§ 1252, 1253, which postponed the question of jurisdiction to the hearing of the case on the merits. Herter v. Cort, 365 U.S. 808, 81 S.Ct. 691, 5 L.Ed.2d 690. The preliminary question of jurisdiction was affirmatively resolved last Term, Rusk v. Cort, 369 U.S. 367, 82 S.Ct. 787, 7 L.Ed.2d 809, leaving the issue of the validity of § 349(a)(10) for decision now, after reargument. 369 U.S., at 380, 82 S.Ct. at 794. Before we consider the essential question in these cases, the constitutionality of §§ 401(j) and 349(a)(10), two preliminary issues peculiar to No. 2 must be discussed. II. THE THREE-JUDGE COURT ISSUE. At the threshold in Mendoza-Martinez' case is the question whether the proceeding should have been heard by a three-judge District Court convened pursuant to 28 U.S.C. § 2282, which requires such a tribunal as a prerequisite to the granting of any 'interlocutory or permanent injunction restraining the enforcement, operation or execution of any Act of Congress for repugnance to the Constitution of the United States * * *.' If § 2282 governs this litigation, we are once again faced with the prospect of a remand and a new trial, this time by a three-judge panel. We are, however, satisfied that the case was properly heard by a single district judge, as both parties urge. In the complaint under which the case was tried the first and second times, Mendoza-Martinez asked for no injunctive relief, and none was granted. In the amended complaint which he filed in 1960 to put in issue the question of collateral estoppel, he added a prayer asking the court to adjudge 'that defendants herein are enjoined and restrained henceforth from enforcing' all deportation orders against him. However, it is abundantly clear from the amended trial stipulation which was entered into by the parties and approved by the judge to 'govern the course of the trial,' that the issues were framed so as not to contemplate any injunctive relief. The first question was articulated only in terms of whether the Government was 'herein estopped by reason of the indictment and conviction of plaintiff for (draft evasion) * * * from denying that the plaintiff is now a national and citizen of the United States.' The second question asked only for a declaration as to whether § 401(j) was 'unconstitutional, either on its face or as applied to the plaintiff herein.' The conclusion that no request for injunctive relief nor even any contemplation of it attended the case as it went to trial is borne out by the total lack of reference to injunctive relief in the District Court's memorandum opinion, findings of fact and conclusions of law, and judgment. See Mendoza-Martinez v. Rogers, D.C., 192 F.Supp. 1. The relief granted was merely a declaration that the 1944 Amendment 'is unconstitutional, both on its face and as applied to the plaintiff herein,' and '(t)hat the plaintiff is now, and ever since the date of his birth has been, a national and citizen of the United States.' Thus, despite the amendment to Mendoza-Martinez' complaint before the third trial, it is clear that neither the parties nor the judge at any relevant time regarded the action as one in which injunctive relief was material to the disposition of the case. Since no injunction restraining the enforcement of § 401(j) was at issue, § 2282 was not in terms applicable to require the convening of a three-judge District Court. Whether an action solely for declaratory relief would under all circumstances be inappropriate for consideration by a three-judge court we need not now decide, for it is clear that in the present case the congressional policy underlying the statute was not frustrated by trial before a single judge. The legislative history of § 2282 and of its complement, § 2281,6 requiring three judges to hear injunctive suits directed against federal and state legislation, respectively, indicates that these sections were enacted to prevent a single federal judge from being able to paralyze totally the operation of an entire regulatory scheme, either state or federal, by issuance of a broad injunctive order. Section 2281 'was a means of protection the increasing body of state legislation regulating economic enterprise from invalidation by a conventional suit in equity. * * * The crux of the business is procedural protection against an improvident state-wide doom by a federal court of a state's legislative policy. This was the aim of Congress * * *.' Phillips v. United States, [1941] USSC 30; 312 U.S. 246, 250--251[1941] USSC 30; , 61 S.Ct. 480, 483[1941] USSC 30; , 85 L.Ed. 800. Repeatedly emphasized during the congressional debates on § 2282 were the heavy pecuniary costs of the unforeseen and debilitating interruptions in the administration of federal law which could be wrought by a single judge's order, and the great burdens entailed in coping with harassing actions brought one after another to challenge the operation of an entire statutory scheme, wherever jurisdiction over government officials could be acquired, until a judge was ultimately found who would grant the desired injunction. 81 Cong.Rec. 479--481, 2142--2143 (1937). The present action, which in form was for declaratory relief and which in its agreed substance did not contemplate injunctive relief, involves none of the dangers to which Congress was addressing itself. The relief sought an the order entered affected an Act of Congress in a totally noncoercive fashion. There was no interdiction of the operation at large of the statute. It was declared unconstitutional, but without even an injunctive sanction against the application of the statute by the Government to Mendoza-Martinez. Pending review in the Court of Appeals and in this Court, the Government has been free to continue to apply the statute. That being the case, there is here no conflict with the purpose of Congress to provide for the convocation of a three-judge court whenever the operation of a statutory scheme may be immediately disrupted before a final judicial determination of the validity of the trial court's order can be obtained. Thus there was no reason whatever in this case to invoke the special and extraordinary procedure of a three-judge court. Compare Schneider v. Rusk, [1963] USSC 24; 372 U.S. 224, 83 S.Ct. 621, decided this day. III. THE COLLATERAL-ESTOPPEL ISSUE. Mendoza-Martinez' second amended complaint, filed in 1960 pursuant to the suggestion of this Court earlier that year, charged that 'the government of the United States has admitted the fact of his United States citizenship by virtue of the indictment and judgment of conviction (in 1947 for draft evasion) * * * and is therefore collaterally estopped now to deny such citizenship * * *.' The District Court rejected this assertion. Mendoza-Martinez renews it here as an alternative ground for upholding the judgment entered below 'That the plaintiff is now, and ever since the date of his birth has been, a national and citizen of the United States.' 192 F.Supp., at 3. We too reject Mendoza-Martinez' contention on this point. His argument, stated more fully, is as follows: The Selective Training and Service Act of 1940 applies only to citizens and resident aliens. Both the indictment and the judgment spoke in terms of his having remained the Mexico for the entire period from November 15, 1942, until November 1, 1946, when he returned to this country.7 For the period from September 27, 1944, when § 401(j) became effective, until November 1, 1946, he could not have been in violation of our draft laws unless he remained a citizen of the United States, since the draft laws do not apply to nonresident aliens. Therefore, he concludes, the Government must be taken to have admitted that he did not lose his citizenship by remaining outside the country after September 27, 1944, because it charged him with draft evasion for that period as well as for the period preceding that date. It is true that 'as to those matters in issue or points controverted, upon the determination of which the finding or verdict was rendered,' Cromwell v. County of Sac, [1876] USSC 62; 94 U.S. 351, 353[1876] USSC 62; , 24 L.Ed. 195, the findings in a prior criminal proceeding may estop a party in a subsequent civil action, Emich Motors Corp. v. General Motors Corp., [1951] USSC 33; 340 U.S. 558, 568--569[1951] USSC 33; , 71 S.Ct. 408, 413 414[1951] USSC 33; , 95 L.Ed. 534, and that the United Staes may be estopped to deny even an erroneous prior determination of status, United States v. Moser, [1924] USSC 198; 266 U.S. 236, 45 S.Ct. 66, 69 L.Ed. 262. However, Mendoza-Martinez' citizenship status was not at issue in his trial for draft evasion. Putting aside the fact that he pleaded guilty, which in itself may support the conclusion that his citizenship status was not litigated and thereby without more preclude his assertion of estoppel,8 the basic flaw in his argument is in the assertion that he was charged with a continuing violation of the draft laws while he remained in Mexico, particularly after September 27, 1944, the date on which § 401(j) became effective. He was in fact charged with a violation 'on or about November 15, 1942,' because he 'did knowingly evade service * * * in that he did knowingly depart from the United States and go to a foreign county, namely: Mexico, for the purpose of evading service * * *.' This constituted the alleged violation. The additional language that he 'did there remain until on or about November 1, 1946,' was merely surplusage in relation to the substantive offense, although it might, for example, serve a purpose in relation to problems connected with the tolling of the statute of limitations. No language appears charging the elements of violation--knowledge and purpose to evade in connection with it. The only crime charged is what happened 'on or about November 15, 1942,' and conviction thereon, even if it had entailed a finding as to Mendoza-Martinez' citizenship on that date,9 in nowise estopped the Government with reference to his status after September 27, 1944. The trial court's judgment was worded no differently. Mendoza-Martinez was convicted of: 'Having on or about November 15th 1942, knowingly departed from the United States to Mexico, for the purpose of evading service in the land or naval forces of the United States and having remained there until on or about November 1st 1946.' Again, the language relating to the time during which Mendoza-Martinez remained in Mexico was not tied to the words stating knowledge and purpose to evade service. Thus, the conviction entailed no actual or necessary finding about Mendoza-Martinez' citizenship status between September 27, 1944, and November 1, 1946, and the Government was not estopped from denying his citizenship in the present proceedings. IV. THE CONSTITUTIONAL ISSUES. A. Basic Principles. Since the validity of an Act of Congress is involved, we begin our analysis mindful that the function we are now discharging is 'the gravest and most delicate duty that this Court is called upon to perform.' Blodgett v. Holden, [1928] USSC 22; 275 U.S. 142, 148[1928] USSC 22; , 48 S.Ct. 105, 107[1928] USSC 22; , 72 L.Ed. 206 (separate opinion of Holmes, J.). This responsibility we here fulfill with all respect for the powers of Congress, but with recognition of the transcendent status of our Constitution. We deal with the contending constitutional arguments in the context of certain basic and sometimes conflicting principles. Citizenship is a most precious right. It is expressly guaranteed by the Fourteenth Amendment to the Constitution, which speaks in the most positive terms.10 The Constitution is silent about the permissibility of involuntary forfeiture of citizenship rights.11 While it confirms citizenship rights, plainly there are imperative obligations of citizenship, performance of which Congress in the exercise of its powers may constitutionally exact. One of the most important of these is to serve the country in time of war and national emergency. The powers of Congress to require military service for the common defense are broad and far-reaching,12 for while the Constitution protects against invasions of individual rights, it is not a suicide pact. Similarly, Congress has broad power under the Necessary and Proper Clause to enact legislation for the regulation of foreign affairs. Latitude in this area is necessary to ensure effectuation of this indispensable function of government. These principles, stemming on the one hand from the precious nature of the constitutionally guaranteed rights of citizenship, and on the other from the powers of Congress and the related obligations of individual citizens, are urged upon us by the parties here. The Government argues that §§ 401(j) and 349(a)(10) are valid as an exercise of Congress' power over foreign affairs, of its war power, and of the inherent sovereignty of the Government. Appellees urge the provisions' invalidity as not within any of the powers asserted, and as imposing a cruel and unusual punishment. We recognize at the outset that we are confronted here with an issue of the utmost import. Deprivation of citizenship particularly American citizenship, which is 'one of the most valuable rights in the world today,' Report of the President's Commission on Immigration and Naturalization (1953), 235--has grave practical consequences. An expatriate who, like Cort, had no other nationality becomes a stateless person--a person who not only has no rights as an American citizen, but no membership in any national entity whatsoever. 'Such individuals as do not possess any nationality enjoy, in general, no protection whatever, and if they are aggrieved by a State they have no means of redress, since there is no State which is competent to take up their case. As far as the Law of Nations is concerned, there is, apart from restraints of morality or obligations expressly laid down by treaty * * * no restriction whatever to cause a State to abstain from maltreating to any extent such stateless individuals.' 1 Oppenheim, International Law (8th ed., Lauterpacht, 1955), § 291, at 640.14 The calamity is '(n)ot the loss of specific rights, then, but the loss of a community willing and able to guarantee any rights whatsoever * * *.' Arendt, The Origins of Totalitarianism (1951), 294. The stateless person may end up shunted from nation to nation, there being no one obligated or willing to receive him,15 or, as in Cort's case, may receive the dubious sanctuary of a Communist regime lacking the essential liberties precious to American citizenship. B. The Perez and Trop Cases. The basic principles here involved, the gravity of the issue, and the arguments bearing upon Congress' power to forfeit citizenship were considered by the Court in relation to different provisions of the Nationality Act of 1940 in two cases decided on the same day less than five years ago: Perez v. Brownell, [1958] USSC 56; 356 U.S. 44, 78 S.Ct. 568, and Trop v. Dulles, [1958] USSC 57; 356 U.S. 86, 78 S.Ct. 590. In Perez, § 401(e), which imposes loss of nationality for '(v)oting in a political election in a foreign state or participating in an election or plebiscite to determine the sovereignty over foreign territory,' was upheld by a closely divided Court as a constitutional exercise of Congress' power to regulate foreign affairs. The Court reasoned that since withdrawal of citizenship of Americans who vote in foreign elections is reasonably calculated to effect the avoidance of embarrassment in the conduct of foreign relations, such withdrawal is within the power of Congress, acting under the Necessary and Proper Clause. Since the Court sustained the application of § 401(e) to denationalize Perez, it did not have to deal with § 401(j), upon which the Government had also relied, and it expressly declined to rule on the constitutionality of that section, 356 U.S., at 62, 78 S.Ct., at 578. There were three opinions written in dissent. The principal one, that of The Chief Justice, recognized 'that citizenship may not only be voluntarily renounced through exercise of the right of expatriation but also by other actions in derogation of undivided allegiance to this country,' id., at 68, 78 S.Ct. at 581, but concluded that '(t)he mere act of voting in a foreign election, however, without regard to the circumstances attending the participation, is not sufficient to show a voluntary abandonment of citizenship,' id., at 78, 78 S.Ct., at 586. In Trop, § 401(g), forfeiting the citizenship of any American who is guilty of '(d)eserting the military or naval forces of the United States in time of war, provided he is convicted thereof by court martial and as the result of such conviction is dismissed or dishonorably discharged * * *,' was declared unconstitutional. There was no opinion of the Court. The Chief Justice wrote an opinion for four members of the Court, concluding that § 401(g) was invalid for the same reason that he had urged as to § 401(e) in his dissent in Perez, and that it was also invalid as a cruel and unusual punishment imposed in violation of the Eighth Amendment. Justice Brennan conceded that it is 'paradoxical to justify as constitutional the expatriation of the citizen who has committed no crime by voting in a Mexican political election, yet find unconstitutional a statute which provides for the expatriation of a soldier guilty of the very serious crime of desertion in time of war,' 356 U.S., at 105, 78 S.Ct., at 600. Notwithstanding, he concurred because 'the requisite rational relation between this statute and the war power does not appear * * *,' id., at 114, 78 S.Ct., at 605. Justice Frankfurter, joined by three other Justices, dissented on the ground that § 401(g) did not impose punishment at all, let alone cruel and unusual punishment, and was within the war powers of Congress. C. Sections 401(j) and 349(a)(10) as Punishment. The present cases present for decision the constitutionality of a section not passed upon in either Perez or Trop--s 401(j), added in 1944, and its successor and present counterpart, § 349(a)(10) of the Immigration and Nationality Act of 1952. We have come to the conclusion that there is a basic question in the present cases, the answer to which obviates a choice here between the powers of Congress and the constitutional guarantee of citizenship. That issue is whether the statutes here, which automatically--without prior court or administrative proceedings--impose forfeiture of citizenship, are essentially penal in character, and consequently have deprived the appellees of their citizenship without due process of law and without according them the rights guaranteed by the Fifth and Sixth Amendments, including notice, confrontation, compulsory process for obtaining witnesses, trial by jury, and assistance of counsel. This issue was not relevant in Trop because, in contrast to §§ 401(j) and 349(a)(10), § 401(g) required conviction by court-martial for desertion before forfeiture of citizenship could be inflicted. In Perez the contention that § 401(e) was penal in character was impliedly rejected by the Court's holding, based on legislative history totally different from that underlying §§ 401(j) and 349(a)(10), that voting in a political election in a foreign state 'is regulable by Congress under its power to deal with foreign affairs.' 356 U.S., at 59, 78 S.Ct., at 576. Compare Dent v. West Virginia, [1889] USSC 11; 129 U.S. 114, 9 S.Ct. 231, 32 L.Ed. 623; Hawker v. New York, [1898] USSC 67; 170 U.S. 189, 18 S.Ct. 573, 42 L.Ed. 1002; Flemming v. Nestor, [1960] USSC 98; 363 U.S. 603, 80 S.Ct. 1367, 4 L.Ed.2d 1435. Indeed, in Trop The Chief Justice observed that 'Section 401(j) decrees loss of citizenship without providing any semblance of procedural due process whereby the guilt of the draft evader may be determined before the sanction is imposed * * *,' 356 U.S., at 94, 78 S.Ct., at 594, and Justice Frankfurter in dissent alluded to the due process overtones of the requirement in § 401(g) of prior conviction for desertion by court- martial, id., at 116--117, 78 S.Ct., at 606. It is fundamental that the great powers of Congress to conduct war and to regulate the Nation's foreign relations are subject to the constitutional requirements of due process.17 The imperative necessity for safeguarding these rights to procedural due process under the gravest of emergencies has existed throughout our constitutional history, for it is then, under the pressing exigencies of crisis, that there is the greatest temptation to dispense with fundamental constitutional guarantees which, it is feared, will inhibit governmental action. 'The Constitution of the United States is a law for rulers and people, equally in war and in peace, and covers with the shield of its protection all classes of men, at all times, and under all circumstances.' Ex parte Milligan, [1866] USSC 34; 4 Wall, 2, 120--121[1866] USSC 34; , 18 L.Ed. 281.18 The rights guaranteed by the Fifth and Sixth Amendments are 'preserved to every one accused of crime who is not attached to the army, or navy, or militia in actual service.' Id., at 123.19 '(I)f society is disturbed by civil commotion--if the passions of men are aroused and the restraints of law weakened, if not disregarded--these safeguards need, and should receive, the watchful care of those intrusted with the guardianship of the Constitution and laws. In no other way can we transmit to posterity unimpaired the blessings of liberty, consecrated by the sacrifices of the Revolution.' Id., at 124. We hold §§ 401(j) and 349(a)(10) invalid because in them Congress has plainly employed the sanction of deprivation of nationality as a punishment--for the offense of leaving or remaining outside the country to evade military service--without affording the procedural safeguards guaranteed by the Fifth and Sixth Amendments.20 Our forefathers 'intended to safeguard the people of this country from punishment without trial by duly constituted courts. * * * And even the courts to which this important function was entrusted, were commanded to stay their hands until and unless certain tested safeguards were observed. An accused in court must be tried by an impartial jury, has a right to be represented by counsel, (and) must be clearly informed of the charge against him * * *.' United States v. Lovett, [1946] USSC 104; 328 U.S. 303, 317[1946] USSC 104; , 66 S.Ct. 1073, 1080[1946] USSC 104; , 90 L.Ed. 1252. See also Chambers v. Florida, [1940] USSC 30; 309 U.S. 227, 235--238[1940] USSC 30; , 60 S.Ct. 472, 476--477[1940] USSC 30; , 84 L.Ed. 716. As the Government concedes, §§ 401(j) and 349(a)(10) automatically strip an American of his citizenship, with concomitant deprivation 'of all that makes life worth living,' Ng Fung Ho v. White, [1922] USSC 120; 259 U.S. 276, 284--285[1922] USSC 120; , 42 S.Ct. 492, 495[1922] USSC 120; , 66 L.Ed. 938, whenever a citizen departs from or remains outside the jurisdiction of this country for the purpose of evading his military obligations. Conviction for draft evasion, as Cort's case illustrates, is not prerequisite to the operation of this sanction.21 Independently of prosecution, forfeiture of citizenship attaches when the statutory set of facts develops. It is argued that the availability after the fact of administrative and judicial proceedings, including the machinery the Court approved last Term in Rusk v. Cort, 369 U.S. 367, 82 S.Ct. 787, to contest the validity of the sanction meets the measure of due process. But the legislative history and judicial expression with respect to every congressional enactment relating to the provisions in question dating back to 1865 establish that forfeiture of citizenship is a penalty for the act of leaving or staying outside the country to avoid the draft. This being so, the Fifth and Sixth Amendments mandate that this punishment cannot be imposed without a prior criminal trial and all its incidents, including indictment, notice, confrontation, jury trial, assistance of counsel, and compulsory process for obtaining witnesses. If the sanction these sections impose is punishment, and it plainly is, the procedural safeguards required as incidents of a criminal prosecution are lacking. We need go no further. The punitive nature of the sanction here is evident under the tests traditionally applied to determine whether an Act of Congress is penal or regulatory in character, even though in other cases this problem has been extremely difficult and elusive of solution. Whether the sanction involves an affirmative disability or restraint,22 whether it has historically been regarded as a punishment,23 whether it comes into play only on a finding of scienter,24 whether its operation will promote the traditional aims of punishment--retribution and deterrence,25 whether the behavior to which it applies is already a crime,26 whether an alternative purpose to which it may rationally be connected is assignable for it,27 and whether it appears excessive in relation to the alternative purpose assigned28 are all relevant to the inquiry, and may often point in differing directions. Absent conclusive evidence of congressional intent as to the penal nature of a statute, these factors must be considered in relation to the statute on its face. Here, although we are convinced that application of these criteria to the face of the statutes supports the conclusion that they are punitive, a detailed examination along such lines is unnecessary, because the objective manifestations of congressional purpose indicate conclusively that the provisions in question can only be interpreted as punitive.29 A study of the history of the predecessor of § 401(j), which 'is worth a volume of logic,' New York Trust Co. v. Eisner, [1921] USSC 125; 256 U.S. 345, 349[1921] USSC 125; , 41 S.Ct. 506, 507[1921] USSC 125; , 65 L.Ed. 963, coupled with a reading of Congress' reasons for enacting § 401(j), compels a conclusion that the statute's primary function is to serve as an additional penalty for a special category of draft evader.30 Compare Trop v. Dulles, supra, 356 U.S., at 107--110, 78 S.Ct., at 601--603 (Brennan, J., concurring). 1. The Predecessor Statute and Judicial Construction. The subsections here in question have their origin in part of a Civil War 'Act to amend the several Acts heretofore passed to provide for the Enrolling and Calling out the National Forces, and for other Purposes.' Act of March 3, 1865, 13 Stat. 487. Section 21 of that Act, dealing with deserters and draft evaders, was in terms punitive, providing that 'in addition to the other lawful penalties of the crime of desertion,' persons guilty thereof 'shall be deemed and taken to have voluntarily relinquished and forfeited their rights of citizenship and their rights to become citizens * * * and all persons who, being duly enrolled, shall depart the jurisdiction of the district in which he is enrolled, or go beyond the limits of the United States, with intent to avoid any draft into the military or naval service, duly ordered, shall be liable to the penalties of this section.' The debates in Congress in 1865 confirm that the use of punitive language in § 21 was not accidental. The section as originally proposed inflicted loss of rights of citizenship only on deserters. Senator Morrill of Maine proposed amending the section to cover persons who leave the country to avoid the draft, stating, 'I do not see why the same principle should not extend to those who leave the country to avoid the draft.' Cong.Globe, 38th Cong., 2d Sess. 642 (1865). This 'same principle' was punitive, because Senator Morrill was also worried that insofar as the section as originally proposed 'provides for a penalty' to be imposed on persons who had theretofore deserted, there was question 'whether it is not an ex post facto law, whether it is not fixing a penalty for an act already done.' Ibid. Senator Johnson of Maryland attempted to allay Senator Morrill's concern by explaining that 'the penalties are not imposed upon those who have deserted, if nothing else occurs, but only on those who have deserted and who shall not return within sixty days. The crime for which the punishment is inflicted is made up of the fact of an antecedent desertion, and a failure to return within sixty days. It is clearly within the power of Congress.' Ibid. This explanation satisfied the Senate sufficiently so that they accepted the section, with Senator Morrill's amendment, although Senator Hendricks of Indiana made one last speech in an effort to convince his colleagues of the bill's ex post facto nature and, even apart from that, of the excessiveness of the punishment, particularly as applied to draft evaders: 'It seems to me to be very clear that this section proposes to punish desertions which have already taken place, with a penalty which the law does not already prescribe. In other words it is an ex post facto criminal law which I think we cannot pass. * * * One of the penalties known very well to the criminal laws of the country is the denial of the right of suffrage and the right to hold offices of trust or profit. 'It seems to me this objection to the section is very clear, but I desire to suggest further that this section punishes desertions that may hereafter take place in the same manner, and it is known to Senators that one desertion recently created is not reporting when notified of the draft. * * * I submit to Senators that it is a horrible thing to deprive a man of his citizenship, of that which is his pride and honor, from the mere fact that he has been unable to report upon the day specified after being notified that he has been drafted. Certainly the punishment for desertion is severe enough. It extends now from the denial of pay up to death; that entire compass is given for the punishment of this offense. Why add this other? It cannot do any good.' Id., at 643. In the House, the motion of New York's Representative Townsend to strike the section as a 'despotic measure' which would 'have the effect to deprive fifty thousand, and I do not know but one hundred thousand, people of their rights and privileges,' was met by the argument of Representative Schenck of Ohio, the Chairman of the Military Committee, that 'Here is a penalty that is lawful, wise, proper, and that should be added to the other lawful penalties that now exist against deserters.' Id., at 1155. After Representative Wilson of Iowa proposed an amendment, later accepted and placed in the enacted version of the bill, extending the draft-evasion portion to apply to persons leaving 'the district in which they are enrolled' in addition to those leaving the country, Representative J. C. Allen of Illinois raised the ex post facto objection to the section as a whole. Id., at 1155--1156. Representative Schenck answered him much as Senator Johnson had replied in the Senate: 'The gentleman from Illinois (Mr. J. C. Allen) misapprehends this section from not having looked carefully, as I think, into its language. He thinks it retroactive. It is not so. It does not provide for punishing those who have deserted in their character of deserters acquired by having gone before the passage of the law, but of those only, who, being deserters, shall not return and report themselves for duty within sixty days. If the gentleman looks at the language of the section, he will find that we have carefully avoided making it retroactive. We give those who have deserted their country and their flag sixty days for repentance and return. 'Mr. J. C. ALLEN. Will not the infliction of this penalty on those who have failed to return to the Army be an additional penalty that did not exist at the time they deserted? 'Mr. SCHENCK. Yes, sir. 'Mr. J. C. ALLEN. Does not that make the law retroactive? 'Mr. SCHENCK. They are deserters now. We take them up in their present status and character as deserters, and punish them for continuing in that character. The gentleman refers to lawyers here. I believe he is a good lawyer himself. Does he not know that if a man steals a horse and runs away with it to the next county it is a continual act of larceny until he delivers up the horse?' Id., at 1156. The significance of these debates is, as these excerpts plainly show, that while there was a difference in both Houses as to whether the statute would be an ex post facto law, there was agreement among all the speakers on both sides of that issue, as well as on both sides of the merits of the bill generally, that deprivation of rights of citizenship for leaving the country to evade the draft was a 'penalty' and 'punishment' for a 'crime' and an 'offense' and a violation of a 'criminal law.' A number of state court judicial decisions rendered shortly after the Civil War lend impressive support to the conclusion that the predecessor of §§ 401(j) and 349(a)(10), § 21 of the 1865 statute, was a criminal statute imposing an additional punishment for desertion and draft evasion. The first and most important of these was Huber v. Reily, 53 Pa. 112 (1866), in which, as in most of the cases which followed,32 the plaintiff had brought an action against the election judge of his home township, alleging that the defendant had refused to receive his ballot on the ground that plaintiff was a deserter and thereby disenfranchised under § 21, and that such refusal was wrongful because § 21 was unconstitutional. The asserted grounds of invalidity were that § 21 was an expost facto law, that it was an attempt by Congress to regulate suffrage in the States and therefore outside Congress' sphere of power, and that it proposed to inflict pains and penalties without a trial and conviction, and was therefore prohibited by the Bill of Rights. In an opinion by Justice Strong, later a member of this Court, the Pennsylvania Supreme Court first characterized the statute in a way which compelled discussion of the asserted grounds of unconstitutionality: 'The Act of Congress is highly penal. It imposes forfeiture of citizenship and deprivation of the rights of citizenship as penalties for the commission of a crime. Its avowed purpose is to add to the penalties which the law had previously affixed to the offense of desertion from the military or naval service of the United States, and it denominates the additional sanctions provided as penalties.' 53 Pa., at 114--115. It then answered the ex post facto argument as it had been answered on the floor of Congress, that the offense could as well be in the continued refusal to render service as in the original desertion. The second contention was met with the statement that 'The enactment operates upon an individual offender, punishes him for violation of the Federal law by deprivation of his citizenship of the United States, but it leaves each state to determine for itself whether such an individual may be a voter. It does no more than increase the penalties of the law upon the commission of crime.' Id., at 116. 'The third objection,' the court continued, 'would be a very grave one if the act does in reality impose pains and penalties before and without a conviction by due process of law.' Id., at 116--117. The court then summarized the protections guaranteed by the Fifth and Sixth Amendments, and concluded that it was not consistent with these rights to empower a 'judge of elections or a board of election officers constituted under state laws * * * to adjudge the guilt or innocence of an alleged violator of the laws of the United States.' Id., at 117. However, the court decided that since the penalty contemplated by § 21 'is added to what the law had previously enacted to be the penalty of desertion, as imprisonment is sometimes added to punishment by fine,' it must have been intended 'that it should be incurred in the same way, and imposed by the same tribunal that was authorized to impose the other penalties for the offence.' Id., at 119. '(T)he forfeiture which it prescribes, like all other penalties for desertion, must be adjudged to the convicted person, after trial by a court-martial, and sentence approved. For the conviction and sentence of such a court there can be no substitute.' Id., at 120. (Emphasis in original.) Accordingly, since the plaintiff had not been so convicted, the court held that he was not disenfranchised. Subsequent state court decisions in the post-Civil War period followed Huber v. Reily, both in result and reasoning. State v. Symonds, 57 Me. 148 (1869); Severance v. Healey, 50 N.H. 448 (1870); Gotcheus v. Matheson, 58 Barb.(N.Y.) 152 (1870); McCafferty v. Guyer, 59 Pa. 109 (1868). Ultimately and significantly, in Kurtz v. Moffitt, [1885] USSC 221; 115 U.S. 487, 6 S.Ct. 148, 29 L.Ed. 458, a case dealing with the question whether a city police officer had the power to arrest a military deserter, this Court recognized both the nature of the sanction imposed by § 21 and the attendant necessity of procedural safeguards, approvingly citing the above decisions: 'The provisions of §§ 1996 and 1998, which re-enact the act of March 3, 1865, ch. 79, § 21, 13 Stat. 490, and subject every person deserting the military service of the United States to additional penalties, namely, forfeiture of all rights of citizenship, and disqualification to hold any office of trust or profit, can only take effect upon conviction by a court martial, as was clearly shown by Mr. Justice Strong, when a judge of the Supreme Court of Pennsylvania, in Huber v. Reily, 53 Penn.St. 112, and has been uniformly held by the civil courts as well as by the military authorities. State v. Symonds, 57 Maine, 148; Severance v. Healey, 50 N.H. 448; Goetcheus v. Matthewson, 61 N.Y. 420; Winthrop's Digest of Judge Advocate General's Opinions, 225.' 115 U.S., at 501--502, 6 S.Ct., at 153. Section 21 remained on the books unchanged, except for being distributed in the Revised Statutes as §§ 1996 and 1998, until 1912, when Congress reenacted it with an amendment making it inapplicable to peacetime violations and giving the President power to mitigate or remit punishment previously imposed on peacetime violators, Act of August 22, 1912, 37 Stat. 356. The legislative history of that amendment is also instructive for our present inquiry. The discussion in both Houses had reference only to the penalties as operative on deserters, no doubt because there was no peacetime draft to evade, but since the 1865 statute dealt without distinction with both desertion and leaving the jurisdiction to evade, there is no reason to suppose the discussion quoted below to be any less applicable to the latter type of misconduct. The House Committee Report, H.R.Rep.No.335, 62d Cong., 2d Sess. (1912), which was quoted in its entirety in the Senate Committee Report, S.Rep.No.910, 62d Cong., 2d Sess. 3--6 (1912), stated that 'In addition to the service penalty imposed by the court-martial, the law, as it now stands, imposes the further and most drastic punishment of loss of rights of citizenship * * *. There are in the United States to-day thousands of men who are literally men without a country and their numbers will be constantly added to until the drastic civil-war measure which adds this heavy penalty to an already severe punishment imposed by military law, is repealed.' H.R.Rep.No.335, supra, at 2. In reporting the bill out of the Committee on Naval Affairs, Representative Roberts of Massachusetts, its author, stated that 'the bill now under consideration is intended to remove one of the harshest penalties that can be imposed upon a man for an offense, to wit, the loss of rights to citizenship. * * * (S)uch a drastic penalty was entirely too severe to be imposed upon an American citizen in time of peace.' He detailed the penalties meted out by court-martial for desertion, and then referred to the 'additional penalty of loss of citizenship,' which, he concluded, is 'a barbarous punishment.' 48 Cong.Rec. 2903 (1912). Senator Bristow of Kansas, a member of his chamber's Committee on Military Affairs, also referred in discussing the bill to the forfeiture of rights of citizenship as a 'penalty,' and said that there is no reason why a peacetime offender should be 'punished so severely.' 48 Cong.Rec. 9542 (1912). A somewhat similar amendment had been passed by both Houses of Congress in 1908 but vetoed by the President.33 The House Committee Report on that occasion, H.R.Rep.No.1340, 60th Cong., 1st Sess. (1908), consisted mainly of a letter from the Secretary of the Navy to the Congress, and of his annual report. In both documents he referred to loss of citizenship as a 'punishment,' and as one of the 'penalties' for desertion. Representative Roberts spoke in 1908, as he was to do once more in 1912, of the 'enormity of the punishment' and the 'horrible punishment,' and said, 'Conviction itself under the existing law forfeits citizenship. That is the monstrosity of the law.' 43 Cong.Rec. 111 (1908). The entire discussion, id., at 110--114, was based on the premise that loss of citizenship is a punishment for desertion, the point at issue as in 1912, being whether it was too severe a punishment for peacetime imposition. At one point Representative Roberts said, 'Loss of citizenship is a punishment,' to which Representative Hull of Iowa replied, 'Certainly.' Id., at 114. Section 504 of the Nationality Act of 1940, 54 Stat. 1172, repealed the portion of the 1865 statute which dealt with flight from the jurisdiction to avoid the draft. However, in connection with the provision governing loss of citizenship for desertion, which was enacted as § 401(g) and declared unconstitutional in Trop v. Dulles, supra, the President's committee of advisers reported that the provisions of the 1865 Act had been 'distinctly penal in character,' and concluded that 'They must, therefore, be construed strictly, and the penalties take effect only upon conviction by a court martial.'34 Codification of the Nationality Laws of the United States, 76th Cong., 1st Sess. 68 (Comm.Print 1939). Section 401(g) was therefore worded so that loss of nationality could only occur upon conviction for desertion by court-martial. When, however, § 401(j) was enacted in 1944, no such procedural safeguards were built in. See Trop v. Dulles, supra, 356 U.S. at 93--94, 78 S.Ct., at 594. Thus, whereas for Justice Brennan concurring in Trop the conclusion that expatriation under § 401(g) was punishment was 'but the beginning of critical inquiry,' 356 U.S., at 110, 78 S.Ct., at 603, a similar conclusion with reference to §§ 401(j) and 349(a)(10) is sufficient to sustain the holding that they are unconstitutional. 2. The Present Statutes. The immediate legislative history of § 401(j) confirms the conclusion, based upon study of the earlier legislative and judicial history,35 that it is punitive in nature. The language of the section was, to begin with, quite obviously patterned on that of its predecssor, an understandable fact since the draft of the bill was submitted to the Congress by Attorney General Biddle along with a letter to Chairman Russell of the Senate Immigration Committee, in which the Attorney General referred for precedent to the 1912 reenactment of the 1865 statute. This letter, which was the impetus for the enactment of the bill, was quoted in full text in support of it in both the House and Senate Committee Reports, H.R.Rep. No. 1229, 78th Cong., 2d Sess. 2--3 (1944); S.Rep. No. 1075, 78th Cong., 2d Sess. 2 (1944), and is set out in the margin.36 The Senate Report stated that it 'fully explains the purpose of the bill.' S.Rep. No. 1075, supra, at 1. The letter was couched entirely in terms of an argument that citizens who had left the country in order to escape military service should be dealt with, and that loss of citizenship was a proper way to deal with them. There was no reference to the societal good that would be wrought by the legislation, nor to any improvement in soldier morale or in the conduct of war generally that would be gained by the passage of the statute. The House Committee Report and the sponsors of the bill endorsed it on the same basis. The report referred for support to the fact that the FBI files showed 'over 800 draft delinquents' in the El Paso area alone who had crossed to Mexico to evade the draft. H.R.Rep. No. 1229, supra, at 2. The obvious inference to be drawn from the report, the example it contained, and the lack of mention of any broader purpose is that Congress was concerned solely with inflicting effective retribution upon this class of draft evaders and, no doubt, on others similarly situated. Thus, on the floor of the House, Representative Dickstein of New York, the Chairman of the House Committee on Immigration and Naturalization, explained the bill solely as a means of dealing with 'draft dodgers who left this country knowing that there was a possibility that they might be drafted in this war and that they might have to serve in the armed forces * * *.' He implied that the bill was necessary to frustrate their 'idea of evading military service and of returning after the war is over, and taking their old places in our society.' 90 Cong.Rec. 3261 (1944). Senator Russell, who was manager of the bill as well as Chairman of the Senate Immigration Committee, explained it in similar terms: 'Certainly those who, having enjoyed the advantages of living in the United States, were unwilling to serve their country or subject themselves to the Selective Service Act, should be penalized in some measure. * * * Any American citizen who is convicted of violating the Selective Service Act loses his citizenship. This bill would merely impose a similar penalty on those who are not subject to the jurisdiction of our courts, the penalty being the same as would result in the case of those who are subject to the jurisdiction of our courts.' 90 Cong.Rec. 7629 (1944).37 The Senate and House debates, together with Attorney General Biddle's letter, brought to light no alternative purpose to differentiate the new statute from its predecessor. Indeed, as indicated, the Attorney General's letter specifically relied on the predecessor statute as precedent for this enactment, and both the letter and the debates, consistent with the character of the predecessor statute, referred to reasons for the enactment of the bill which were fundamentally retributive in nature. When all of these considerations are weighed, as they must be, in the context of the incontestibly punitive nature of the predecessor statute, the conclusion that § 401(j) was itself dominantly punitive becomes inescapable. The legislative history of § 349(a)(10) of the Immigration and Nationality Act of 1952, which re-enacted § 401(j), adds nothing to disturb that result.38 Our conclusion from the legislative and judicial history is, therefore, that Congress in these sections decreed an additional punishment for the crime of draft avoidance in the special category of cases wherein the evader leaves the country. It cannot do this without providing the safeguards which must attend a criminal prosecution. V. CONCLUSION. It is argued that our holding today will have the unfortunate result of immunizing the draft evader who has left the United States from having to suffer any sanction against his conduct, since he must return to this country before he can be apprehended and tried for his crime. The compelling answer to this is that the Bill of Rights which we guard so jealously and the procedures it guarantees are not to be abrogated merely because a guilty man may escape prosecution or for any other expedient reason. Moreover, the truth is that even without being expatriated, the evader living abroad is not in a position to assert the vast majority of his component rights as an American citizen. If he wishes to assert those rights in any real sense he must return to this country, and by doing that he will subject himself to prosecution. In fact, while he is outside the country evading prosecution, the United States may, by proper refusal to exercise its largely discretionary power to afford him diplomatic protection,40 decline to invoke its sovereign power on his behalf. Since the substantial benefits of American citizenship only come into play upon return to face prosecution, the draft evader who wishes to exercise his citizenship rights will inevitably come home and pay his debt, which within constitutional limits Congress has the power to define. This is what Mendoza-Martinez did, what Cort says he is willing to do, and what others have done.41 Thus our holding today does not frustrate the effective handling of the problem of draft evaders who leave the United States. We conclude, for the reasons stated, that §§ 401(j) and 349(a)(10) are punitive and as such cannot constitutionally stand, lacking as they do the procedural safeguards which the Constitution commands.43 We recognize that draft evasion, particularly in time of war, is a heinous offense, and should and can be properly punished. Dating back to Magna Carta, however, it has been an abiding principle governing the lives of civilized men that 'no freeman shall be taken or imprisoned or disseised or outlawed or exiled * * * without the judgment of his peers or by the law of the land * * *.'44 What we hold is only that, in keeping with this cherished tradition, punishment cannot be imposed 'without due process of law.' Any lesser holding would ignore the constitutional mandate upon which our essential liberties depend. Therefore the judgments of the District Courts in these cases are affirmed. Affirmed. Mr. Justice DOUGLAS and Mr. Justice BLACK, while joining the opinion of the Court, adhere to the views expressed in the dissent of Mr. Justice DOUGLAS, in which Mr. Justice BLACK joined, in Perez v. Brownell, [1958] USSC 56; 356 U.S. 44, 79[1958] USSC 56; , 78 S.Ct. 568, 586, that Congress has no power to deprive a person of the citizenship granted the native-born by § 1, cl. 1, of the Fourteenth Amendment. Mr. Justice BRENNAN, concurring. I join the Court's opinion because I fully agree with the Court's conclusion that Congress has here attempted to employ expatriation as a penal sanction in respect of behavior deemed inimical to an objective whose pursuit is within its assigned powers, and with the reasoning by which that conclusion is reached. So too, I agree that Congress is constitutionally debarred from so employing the drastic, the truly terrifying remedy of expatriation, certainly where no attempt has been made to apply the full panoply of protective safeguards which the Constitution requires as a condition of imposing penal sanctions. However, I deem it appropriate to elaborate somewhat the considerations which impel me to agree with the Court. This Court has never granted the existence in Congress of the power to expatriate except where its exercise was intrinsically and peculiarly appropriate to the solution of serious problems inevitably implicating nationality. We have recognized the entanglements which may stem from dual allegiance, and have twice sustained statutes which provided for loss of American citizenship upon the deliberate assumption of a foreign attachment. Mackenzie v. Hare, [1915] USSC 265; 239 U.S. 299, 36 S.Ct. 106, 60 L.Ed. 297; Savorgnan v. United States, [1950] USSC 26; 338 U.S. 491, 70 S.Ct. 292, 94 L.Ed. 287. We have recognized that participation by American nationals in the internal politics of foreign states could dangerously prejudice our diplomacy, and have allowed the use of expatriation as a uniquely potent corrective which precludes recriminations by disowning, at the moment of his provocative act, him who might otherwise be taken as our spokesman or our operative. Perez v. Brownell, [1958] USSC 56; 356 U.S. 44, 78 S.Ct. 568, 2 L.Ed.2d 603. The instant cases do not require me to resolve some felt doubts of the correctness of Perez, which I joined. For the Court has never held that expatriation was to be found in Congress' arsenal of common sanctions, available for no higher purpose than to curb undesirable conduct, to exact retribution for it, and to stigmatize it. I. In Trop v. Dulles, [1958] USSC 57; 356 U.S. 86, 78 S.Ct. 590, 2 L.Ed.2d 596, we had before us § 401(g) of the Nationality Act of 1940, which imposed loss of American nationality following conviction of deserting the armed forces in time of war. We held that statute unconstitutional. Three of my Brethren joined in the opinion of The Chief Justice, who analyzed the case in terms equally applicable to the cases at bar. That plurality opinion in Trop noted that the congressional power to which expatriation under § 401(g) was said to be relevant was the 'war power.' It concluded that expatriation under § 401(g) could have no value in furtherance of the war power except as a sanction, to deter or punish desertion; that expatriation so employed was 'punishment' within the meaning of the Eighth Amendment; and that such punishment was unconstitutional because cruel and unusual. My concurring views in Trop, separately expressed, were akin to those of the plurality. I shared the view that expatriation could have been employed in § 401(g) only as a sanction, and I considered this an insufficient predicate for its use--which I believed allowable only where some affirmative and unique relationship to policy was apparent. My premise was the simple and fundamental one that legislation so profoundly destructive of individual rights must keep within the limits of palpable reason and rest upon some modicum of discoverable necessity. I was unable to conclude that § 401(g) met that elementary test. It was evident that recognizable achievement of legitimate congressional purposes through the expatriation device was at best remote; and that far more promising alternative methods existed and had, in fact, been employed. My Brother STEWART attempts to distinguish Trop along two fronts: He argues that expatriation is not here employed as 'punishment' in the constitutional sense so that the reasoning of the Trop plurality has no application; and he argues that, the question of punishment aside, expatriation as here employed is a uniquely necessary device not falling within the rationale of my views separately expressed in Trop. My Brother STEWART discerns in § 401(j)2 an affirmative instrument of policy and not simply a sanction which must be classed as 'punishment.' The policy objective is thought to be the maintenance of troop morale; a threat to that objective is thought to be the spectacle of persons escaping a military-service obligation by flight; and expatriation of such persons is sustained as a demonstrative counter to that threat. To my mind that would be 'punishment' in the purest sense; it would be naked vengeance. Such an exaction of retribution would not lose that quality because it was undertaken to maintain morale. Indeed, it is only the significance of expatriation as retribution which could render it effective to boost morale--the purpose which, to the dissent, removes expatriation as here used from the realm of the punitive. I do not perceive how expatriation so employed would differ analytically from the stocks or the rack. Because such devices may be calculated to shore up the convictions of the law-abiding by demonstrating that the wicked will not go unscathed, they would not, by the dissent's view, be punitive or, presumably, reachable by the Eighth Amendment.3 I cannot agree to any such proposition, and I see no escape from the conclusion that § 401(j), before us today, is identical in purpose to § 401(g) and is quite as 'punitive' as was that statute, which we condemned in Trop. The dissent finds other distinctions between this case and Trop, quite apart from its untenable position that § 401(j) is not punitive. It is said that flight from the country to escape the draft, in contrast with desertion, could never be a mere technical offense equivocal in its implications for the loyalty of the offender. But the unshakable fear of physical stress or harm, the intellectual or moral aversion to combat, and the mental aberation which may result in flight are no more inconsistent with underlying loyalty than was Trop's unauthorized abandonment of his post.4 Again, it is suggested that the element of cumulation of punishments which helped expose the futility of expatriation in Trop is missing here, because § 401(j), unlike § 401(g), becomes operative without a prior conviction, and applies only in the case of flight beyond our borders. But the Mendoza- Martinez case, in its collateral estoppel issue, prominently displays what would in any case be obvious--that expatriation under § 401(j) is cumulative with criminal sanctions for draft evasion, for those sanctions apply to fugitives equally as much as to sedentary violators. Nor can Trop rationally be distinguished on the ground that the application of § 401(j) only the fugitives proves that it was designed to fill a void necessarily left by the ordinary criminal draft- evasion sanctions. The point, as I understand it, is that the ordinary sanctions cannot be brought to bear against a fugitive who declines to come home; but he can be expatriated while he remains abroad, without having to be brought before a tribunal and formally proceeded against. The special virtue of expatriation, it appears, is that it may be accomplished in absentia. Aside from the denial of procedural due process, which the Court rightly finds in the scheme, the surface appeal of the argument vanishes upon closer scrutiny. It simply is not true that expatriation provides an instrumentality specially necessary for imposing the congressional will upon fugitive draft evaders. Our statutes now provide severe criminal sanctions for the behavior in question. The fugitive can return only at the cost of suffering these punishments; the only way to avoid them is to remain away. As to any draft delinquent for whom the prospect of this dilemma would not itself pose a recognizable, formidable deterrent, I fail to see how the addition of expatriation could enhance the effect at all.6 Nor can expatriation affect the fugitive who will not return to be punished--for whom it is thought to be specially designed. For that individual has, ex hypothesi, determined on his own to stay away and so cannot be affected by the withdrawal of his right to return. The sting of the measure is felt only by those like Mendoza- Martinez, who have already returned and been punished, and those like Cort, who desire to return and be punished--those, in other words, as to whom expatriation is patently cumulative with other sanctions. As to the unregenerate fugitive whom it is particularly thought to reach, expatriation is but a display of congressional displeasure. I cannot agree that it is within the power of Congress so to express its displeasure with those who will not return as to destroy the rights and the status of those who have demonstrated their underlying attachment to this country by coming home. It is apparent, then, that today's cases are governed by Trop no matter which of the two controlling opinions is consulted. Expatriation is here employed as 'punishment,' cruel and unusual here if it was there. Nor has expatriation as employed in these cases any more rational or necessary a connection with the war power than it had in Trop. II. Mr. Justice STEWART'S dissent would sustain § 401(j) as a permissible exercise of the 'war power.' The appellants in these cases, on the other hand, place their main reliance on the 'foreign affairs power.' The dissent summarizes the appellants' arguments under this heading but does not purport to pass on them. Because of my conviction that § 401(j) is unconstitutional no matter what congressional power is invoked in its support, I find it necessary to deal with the foreign affairs arguments advanced by the appellants. Initially, I note that the legislative history as expounded by the dissent fails to reveal that Congress was mindful of any foreign affairs problem to be corrected by the statute. The primary purpose seems to me to have been retributive, the secondary purpose deterrent; and even the morale-boosting purpose discerned by the dissent has nothing to do with foreign affairs. While the obvious fact that Congress was not consciously pursuing any foreign affairs objective may not necessarily preclude reliance on that power as a ground of constitutionality, it does render such reliance initially questionable. Proceeding to the appellants' arguments, one encounters first the suggestion that a fugitive draft evade 'can easily cause international complications' while he remains an American citizen, because the United States cannot exercise control over him while he is on foreign soil. Such a 'problem,' obviously, exists equally with respect to any fugitive from American justice, and cannot be thought confined to draft evaders. Yet it is only fugitive draft evaders who are expatriated. It is, therefore, impossible to agree that Congress was acting on any such inherently unlikely premise as that expatriation was necessary so as to avoid responsibility for those described by § 401(j). But, contend the appellants, § 401(j) is designed to prevent embroilments as well as embarrassments. During wartime, it is argued, our Government would very likely feel impelled to demand of foreign havens the return of our fugitive draft evaders; and such a demand might seriously offend a 'host' country, leading to embroilment. The transparent weakness of this argument--its manifest inconsistency--must be immediately apparent. Surely the United States need not disable itself from making injudicious demands in order to restrain itself from doing so. The argument rests on the possibility that there may be an urgent need to secure a fugitive's return. If that is so, a demand must be made with its attendant risk of embroilment. If expatriating the fugitive makes a demand impossible, it able forever defeats the objective--his return--which would have impelled the demand in the first place. If recapturing fugitives may ever be urgently necessary, it is obvious that automatic expatriation could only be directly opposed to our interest--which requires that the Government be free to choose whether or not to make the demand, in light of all the attendant circumstances. The appellants have still another argument. It is that whereas the Government is under an obligation to seek the return of the fugitive as long as he remains a citizen, by terminating citizenship 'Congress has eliminated at the outset any further claim that this country would have to the services of these individuals, and has removed all basis for further demands upon them * * *.' This simply is not so. Expatriation may have no effect on a continuing military-service obligation.7 And it is incontrovertible that the power to punish the initial draft-evasion offense continues although citizenship has meanwhile become forfeit. The Government has so argued in addressing itself to the collateral estoppel issue in Mendoza-Martinez. I cannot understand how any obligation to apprehend can be other than coextensive with the power to punish. The Government cannot have it both ways in the same case. III. The appellants urge that, wholly apart from any explicit congressional power, § 401(j) may be sustained as an exercise of a power inherent in United States sovereignty. My Brethren who would uphold the statute have not adverted to this possibility except, as I shall point out, as they have adopted in passing certain related arguments. Preliminarily, it is difficult to see what is resolved by the assertion that sovereignty implies a power to expatriate. That proposition may be admitted and yet have no bearing on the problem facing the Court. For, under our Constitution, only a delimited portion of sovereignty has been assigned to the Government of which Congress is the legislative arm. To say that there inheres in United States sovereignty the power to sever the tie of citizenship does not answer the inquiry into whether that power has been granted to Congress. Any argument that it has been so delegated which eschews reference to the constitutional text must, it appears, make its appeal to some sense of the inevitable fitness of things. The contentions here fall far short of any such standard. It is too simple to suggest that it is fitting that Congress be empowered to extinguish the citizenship of one who refuses to perform the 'ultimate duty' of rising to the Government's defense in time of crisis. I pause to note that for this Court to lend any credence whatever to such a criterion--as the dissent would, see pp. 214--215, is fraught with the most far-reaching consequences. For if Congress now should declare that a refusal to pay taxes, to do jury duty, to testify, to vote, is no less an abnegation of ultimate duty--or an implied renunciation of allegiance--than a refusal to perform military service, I am unable to perceive how this Court, on the dissent's view, could presume to gainsay such a judgment. But the argument is not saved even by a willingness to accept these consequences. There really is no way to distinguish between the several failures of a citizen's duty I have just enumerated, or to explain why evasion of military service should be visited with this specially harsh consequence, except to recognize that the latter defection is palpably more provocative than the others. But, as I have argued in another context, when conduct is singled out of a class for specially adverse treatment simply because it is specially provocative, there is no escaping the conclusion that punishment is being administered. See Flemming v. Nestor, [1960] USSC 98; 363 U.S. 603, 635--640[1960] USSC 98; , 80 S.Ct. 1367, 1388, 4 L.Ed.2d 1435 (dissenting opinion). Pursuit of the 'ultimate duty' concept, then, simply reaffirms my conviction that this case is indistinguishable from Trop. The appellants, however, argue that it is fitting that Congress be empowered to extinguish the citizenship of one who not only refuses to perform his duty, but who also 'repudiates his wider obligation as a citizen to submit to this country's jurisdiction and authority' by fleeing the country in order to escape that duty. It is, once again, difficult to see how this flight-repudiation theory can be confined to draft evasion. Every fugitive from United States justice repudiates American authority over him in equal measure. If the difference lies in the quality of the act of draft evasion, then we are back once again to punishment. The appellants assert that '(a) government which cannot exert force to compel a citizen to perform his Lawful (Government's emphasis) duty is, to that extent, not sovereign as to him.' The apparent corollary is that congressionally imposed expatriation is, under such circumstances, in effect declaratory of a change in status which has already occurred. But the Government is far from conceding its lack of authority over a fugitive draft evader. It informs us that 'the federal government has the power to order our citizens abroad to return, for any lawful purpose,' citing Blackmer v. United States, [1932] USSC 23; 284 U.S. 421, 52 S.Ct. 252, 76 L.Ed. 375. And, in any event, the argument proves far too much, for it would justify expatriation of any American abroad for any reason who would, equally with persons covered by § 401(j), be outside our Government's power to compel the performance of duty. Mr. Justice HARLAN, whom Mr. Justice CLARK joins, dissenting. I agree with and join in Parts I, II, III, and IV of my Brother STEWART'S opinion, leading to the conclusion that § 401(j) of the Nationality Act of 1940, applicable in No. 2 (Mendoza), is constitutional. I also agree with his conclusion that for the same reasons, the substantive provisions of § 349(a) (10) of the 1952 Act, applicable in No. 3 (Cort), are constitutional. I disagree, however, with his view that the evidentiary presumption contained in § 349(a)(10) is unconstitutional. I am content to state my reasons in summary form. 1. As I read the opinion below in the Cort case I do not think the District Court relied on the § 349(a)(10) presumption.1 This view is fortified by several considerations: (i) the constitutionality of the presumption was attacked in Cort's complaint and was briefed by both sides in the District Court; (ii) the text of the presumption itself was set forth in the opinion of the District Court (187 F.Supp., at 684) at only a page or two before the extract quoted in the margin (note 1); and (iii) in these circumstances it is difficult to believe that the lower court, composed of three experienced judges, either inadvertently ignored the presumption or upheld its validity sub silentio. The more likely conclusion is that finding the evidence sufficient without the aid of the presumption, the lower court saw no need for reaching a second constitutional issue. So viewing that District Court's opinion, I think the evidence was quite sufficient under the 'clear, unequivocal, and convincing' standard of Schneiderman v. United States, [1943] USSC 144; 320 U.S. 118, 135[1943] USSC 144; , 63 S.Ct. 1333, 1341, 87 L.Ed. 1796, to support the finding below that Cort had remained abroad for the purpose of evading military service. 2. In addition, I see nothing constitutionally wrong with this presumption either on its face or as related to this case. Similar presumptions have been consistently sustained in criminal statutes, where the standard of proof is certainly no less stringent than in denationalization cases. See, e.g., Yee Hem v. United States, [1925] USSC 124; 268 U.S. 178, 45 S.Ct. 470, 69 L.Ed. 904; Casey v. United States, [1928] USSC 60; 276 U.S. 413, 48 S.Ct. 373, 72 L.Ed. 632; Hawes v. Georgia, [1922] USSC 20; 258 U.S. 1, 42 S.Ct. 204, 66 L.Ed. 431; cf. Fong Yue Ting v. United States, [1893] USSC 185; 149 U.S. 698, 13 S.Ct. 1016, 37 L.Ed. 905. As regards the requirement that there must be a 'rational connection between the fact proved and the ultimate fact presumed,' Tot v. United States, 319 U.S. 463, 467, 63 S.Ct. 1241, 1245, 87 L.Ed. 1519, this presumption is surely a far cry from that held constitutionally invalid in the Tot case.3 And since we are concerned here only with the presumption as applied in this instance (if indeed it was in fact applied below or must now be resorted to in this Court), it is no answer to suggest that in other instances application of the presumption might be unconstitutional. Thus whether or not the § 349(a)(10) presumption is involved in the Cort case, I believe that the order of denationalization there, as well as in the Mendoza case, should be upheld. Mr. Justice STEWART, with whom Mr. Justice WHITE joins, dissenting. The Court's opinion is lengthy, but its thesis is simple: (1) The withdrawal of citizenship which these statutes provide is 'punishment.' (2) Punishment cannot constitutionally be imposed except after a criminal trial and conviction. (3) The statutes are therefore unconstitutional. As with all syllogisms, the conclusion is inescapable if the premises are correct. But I cannot agree with the Court's major premise--that the divestiture of citizenship which these statutes prescribe is punishment in the constitutional sense of that term. I. Despite the broad sweep of some of the language of its opinion, the Court as I understand it does not hold that involuntary deprivation of citizenship is inherently and always a penal sanction--requiring the safeguards of a criminal trial. Such a determination would overrule at least three decisive precedents in this Court. Nearly 50 years ago the Court held that Congress had constitutional power to denationalize a native- born citizen who married a foreigner but continued to reside here. Mackenzie v. Hare, [1915] USSC 265; 239 U.S. 299, 36 S.Ct. 106, 60 L.Ed. 297. The Court there explicitly rejected the argument 'that the citizenship of plaintiff was an incident to her birth in the United States, and, under the Constitution and laws of the United States, it became a right, privilege, and immunity which could not be taken away from her except as a punishment for crime or by her voluntary expatriation.' 239 U.S., at 308, 36 S.Ct., at 107. The power of Congress to denationalize a native-born citizen, without a criminal trial, was reaffirmed in Savorgnan v. United States, [1950] USSC 26; 338 U.S. 491, 70 S.Ct. 292, 94 L.Ed. 287. And less than five years ago, in Perez v. Brownell, [1958] USSC 56; 356 U.S. 44, 78 S.Ct. 568, 2 L.Ed.2d 603, the Court again upheld this congressional power in an opinion which unambiguously rejected the notion, advanced in that case by the dissenters,2 that the Mackenzie and Savorgnan decisions stand only for the proposition that citizenship may be voluntarily relinquished or abandoned either expressly or by conduct. In short, it has been established for almost 50 years that Congress under some circumstances may, without providing for a criminal trial, make expatriation the consequence of the voluntary conduct of a United States citizen, irrespective of the citizen's subjective intention to renounce his nationality, and irrespective too of his awareness that denationalization will be the result of his conduct. II. The position taken by the Court today is simply that, unlike the statutes involved in Mackenzie, Savorgnan and Perez, the statutes at issue in the present case employ deprivation of citizenship as a penal sanction. In support of this position, the Court devotes many pages of its opinion to a discussion of a quite different law, enacted in 1865, amended in 1912, and repealed in 1940. That law4 provided for forfeiture of the 'rights of citizenship' as an additional penalty for deserters from the armed forces and for enrolled draftees who departed from their district or from the United States 'to avoid any draft into the military or naval service, duly ordered * * *.' That statute, as the Court correctly says, 'was in terms punitive,' and I agree with the Court that the statute's legislative history, as well as subsequent judicial decisions construing it, makes it clear that the law was punitive-- imposing additional punishment upon those convicted of either of the offenses mentioned. In these cases, however, we have before us statutes which were enacted in 1944 and 1952, respectively. In construing these statutes, I think nothing is to be gained from the legislative history of a quite different law enacted by a quite different Congress in 1865, nor from the reports of still another Congress which amended that law in 1912. Unlike the 1865 law, the legislation at issue in the cases before us is not 'in terms punitive.' And there is nothing in the history of this legislation which persuades me that these statutes, though not in terms penal, nonetheless embody a purpose of the Congresses which enacted them to impose criminal punishment without the safeguards of a criminal trial. Unlike the two sections of the Nationality Act of 1940 which were in issue in Perez v. Brownell6 and Trop v. Dulles,7 § 401(j) did not have its genesis in the Cabinet Committee's draft code which President Roosevelt submitted to Congress in 1938.8 Indeed, § 401(j) was the product of a totally different environment--the experience of a nation engaged in a global war. On February 16, 1944, Attorney General Biddle addressed a letter to the Chairman of the Senate Immigration Committee, calling attention to circumstances which had arisen after the institution of the draft in World War II, and suggesting the legislation which subsequently became § 401(j). The Attorney General's letter stated in part: 'I invite your attention to the desirability of enacting legislation which would provide (1) for the expatriation of citizens of the United States who in time of war or during a national emergency leave the United States or remain outside thereof for the purpose of evading service in the armed forces of the United States and (2) for the exclusion from the United States of aliens who leave this country for the above-mentioned purpose. 'Under existing law a national of the United States, whether by birth or by naturalization, becomes expatriated by operation of law if he (1) obtains naturalization in a foreign state; (2) takes an oath of allegiance to a foreign country; (3) serves in the armed forces of a foreign state if he thereby acquires the nationality of such foreign state; (4) accepts employment under a foreign state for which only nationals of such state are eligible; (5) votes in a political election in a foreign state or participates in an election or plebiscite to determine the sovereignty over foreign territory; (6) makes a formal renunciation of nationality before a diplomatic or consular officer of the United States in a foreign state; (7) deserts from the armed forces of the United States in time of war and is convicted thereof by a court martial; or (8) is convicted of treason (U.S.C., title 8, sec. 801). Machinery is provided whereby a person who is denied any right or privilege of citizenship on the ground that he has become expatriated may secure a judicial determination of his status; and if he is outside of the United States he is entitled to a certificate of identity which permits him to enter and remain in the United States until his status has been determined by the courts (Nationality Act of 1940, sec. 503; U.S.C., title 8, sec. 903). 'The files of this Department disclose that at the present time there are many citizens of the United States who have left this country for the purpose of escaping service in the armed forces. While such persons are liable to prosecution for violation of the Selective Service and Training Act of 1940, if and when they return to this country, it would seem proper that in addition they should lose their United States citizenship. Persons who are unwilling to perform their duty to their country and abandon it during its time of need are much less worthy of citizenship than are persons who become expatriated on any of the existing grounds. 'Accordingly, I recommend the enactment of legislation which would provide (1) for the expatriation of citizens of the United States who in time of war or during a national emergency leave the United States or remain outside thereof for the purpose of evading service in the armed forces of the United States and (2) for the exclusion from the United States of aliens who leave this country for that purpose. Any person who may be deemed to have become expatriated by operation of the foregoing provision would be entitled to have his status determined by the courts pursuant to the abovementioned section of the Nationality Act of 1940.'9 The bill was passed unanimously by both the House and the Senate, and became Public Law No. 431 of the Seventy-eighth Congress. Neither the committee reports nor the limited debate on the measure in Congress adds any substantial gloss to the legislative action.10 And the legislative history of § 349(a) (10) of the Immigration and Nationality Act of 1952, the statute directly involved in the second of the two cases now before us, gives no additional illumination as to the purpose of the Eighty-second Congress, since the substantive provisions of that statute were but a recodification of § 401(j) of the 1940 Act. The question of whether or not a statute is punitive ultimately depends upon whether the disability it imposes is for the purpose of vengeance or deterrence, or whether the disability is but an incident to some broader regulatory objective. See Cummings v. Missouri, [1866] USSC 23; 4 Wall. 277, 320, 322[1866] USSC 23; , 18 L.Ed. 356; United States v. Lovett, [1946] USSC 104; 328 U.S. 303, 308--312[1946] USSC 104; , 66 S.Ct. 1073, 1077[1946] USSC 104; , 90 L.Ed. 1252; Trop v. Dulles, 356 U.S., at 107--109, 78 S.Ct., at 601--603; See generally, Flemming v. Nestor, [1960] USSC 98; 363 U.S. 603, 613--617[1960] USSC 98; , 80 S.Ct. 1367, 1373--[1960] USSC 98; 1376, 4 L.Ed.2d 1435; cf. De Veau v. Braisted, [1960] USSC 76; 363 U.S. 144, 160[1960] USSC 76; , 80 S.Ct. 1146, 1154[1960] USSC 76; , 4 L.Ed.2d 1109; Communist Party of United States v. Subversive Activities Control Board, [1961] USSC 137; 367 U.S. 1, 83--88[1961] USSC 137; , 81 S.Ct. 1357, 1403--[1961] USSC 137; 1406, 6 L.Ed.2d 625. In commenting on the nature of this kind of inquiry, the Court said in Flemming v. Nestor, 'We observe initially that only the clearest proof could suffice to establish the unconstitutionality of a statute on such a ground. Judicial inquiries into Congressional motives are at best a hazardous matter, and when that inquiry seeks to go behind objective manifestations it becomes a dubious affair indeed. Moreover, the presumption of constitutionality with which this enactment, like any other, comes to us forbids us lightly to choose that reading of the statute's setting which will invalidate it over that which will save it.' 363 U.S., at 617, 80 S.Ct., at 1376. In the light of the standard enunciated in Nestor, I can find no clear proof that the prime purpose of this legislation was punitive. To be sure, there is evidence that the deterrent effect of the legislation was considered. Moreover, the attitude of some members of Congress toward those whom the legislation was intended to reach was obviously far from neutral. But the fact that the word 'penalty' was used by an individual Senator in the congressional debates is hardly controlling. As The Chief Justice has so wisely remarked, 'How simple would be the tasks of constitutional adjudication and of law generally if specific problems could be solved by inspection of the labels pasted on them!' It seems clear to me that these putative indicia of punitive intent are far overbalanced by the fact that this legislation dealt with a basic problem of wartime morale reaching far beyond concern for any individual affected. The legislation applies only to those who have left this country or remained outside of it for the purpose of avoiding the draft. Congress can reasonably be understood to have been saying that those who flee the country for such express purposes do more than simply disobey the law and avoid the imposition of criminal sanctions. They disassociate themselves entirely from their nation, seeking refuge from their wartime obligations under the aegis of another sovereign. Congress could reasonably have concluded that the existence of such a group, who voluntarily and demonstrably put aside their United States citizenship 'for the duration,' could have an extremely adverse effect upon the morale and thus the war effort not only of the armed forces, but of the millions enlisted in the defense of their nation on the civilian front. During the consideration of § 401(j) in Congress there were repeated references to the expectation that fugitive draft evaders then living abroad would return to this country after the war to resume citizenship and to enjoy the fruits of victory. The effect upon wartime morale of the known existence of such a group, while perhaps not precisely measurable in terms of impaired military efficiency, could obviously have been considered substantial. Denationalization of this class of voluntary expatriates was a rational way of dealing with this problem by removing its visible cause. In light of this broader purpose, I cannot find, as the Court does, that § 401(j) was motivated primarily by the desire to wreak vengeance upon these individuals who fled the country to avoid military service. Rather, the statute seems to me precisely the same kind of regulatory measure, rational and efficacious, which this Court upheld against similar objections in Perez v. Brownell, supra. III. For the reasons stated, I cannot find in the terms of these statutes or in their legislative history anything close to the 'clearest proof' that the basic congressional purpose was to impose punishment. But that alone does not answer the constitutional inquiry in these cases. As with any other exercise of congressional power, a law which imposes deprivation of citizenship, to be constitutionally valid, must bear a rational relationship to an affirmative power possessed by Congress under the Constitution. The appellants submit that in enacting this legislation, Congress could rationally have been drawing on any one of three sources of recognized constitutional power: the implied power to enact legislation for the effective conduct of foreign affairs; the express power to wage war, to raise armies, and to provide for the common defense; and the inherent attributes of sovereignty. The appellants argue that this legislation, like the statutory provision sustained in Perez v. Brownell, supra, has a direct relationship to foreign affairs. They point out that international complications could arise if this country attempted to effect the return of citizen draft evaders by requests to a foreign sovereign which that nation might be unwilling to grant. The appellants insist that the possibility of international embroilments resulting from problems caused by fugitive draft evaders is not fanciful, pointing to the background of international incidents preceding the War of 1812, and the long history, later in the nineteenth century, of this country's involvement with other nations over the asserted liability of our naturalized citizens to military obligations imposed by their native countries.14 Expatriation of those who leave or remain away from the United States with draft evasion as their purpose, the appellants say, might reasonably be attributed to a congressional belief that this was the only practical way to nip these potential international problems in the bud. Compare Perez v. Brownell, 356 U.S., at 60, 78 S.Ct., at 577; Trop v. Dulles, 356 U.S., at 106, 78 S.Ct., at 600 (concurring opinion). In the view I take of this case, it is unnecessary to pursue further an inquiry as to whether the power to regulate foreign affairs could justify denationalization for the conduct in question. For I think it apparent that Congress in enacting the statute was drawing upon another power, broad and far reaching. A basic purpose of the Constitution was to 'provide for the common defence.' To that end, the Framers expressly conferred upon Congress a compendium of powers which have come to be called the 'war power.'15 Responsive to the scope and magnitude of ultimate national need, the war power is 'the power to wage war successfully.' See Charles Evans Hughes, War Powers under the Constitution, 42 A.B.A.Rep. 232, 238. It seems to me evident that Congress was drawing upon this power when it enacted the legislation before us. To be sure, the underlying purpose of this legislation can hardly be refined to the point of isolating one single, precise objective. The desire to end a potential drain upon this country's military manpower was clearly present in the minds of the legislators and would itself have constituted a purpose having sufficient rational nexus to the exercise of the war power. Indeed, there is no more fundamental aspect of this broad power than the building and maintaining of armed forces sufficient for the common defense. Selective Draft Law Cases, (Arver v. United States) [1918] USSC 6; 245 U.S. 366, 38 S.Ct. 159, 62 L.Ed. 349; see Falbo v. United States, [1944] USSC 21; 320 U.S. 549, 64 S.Ct. 346, 88 L.Ed. 305. But, in any event, the war power clearly supports the objective of removing a corrosive influence upon the morale of a nation at war. As the Court said in Hirabayashi v. United States, [1943] USSC 134; 320 U.S. 81, 93[1943] USSC 134; , 63 S.Ct. 1375, 1382, 87 L.Ed. 1774, the war power 'extends to every matter and activity so related to war as substantially to affect its conduct and progress. The power is not restricted to the winning of victories in the field and the repulse of enemy forces. It embraces every phase of the national defense, including the protection of war materials and the members of the armed forces from injury and from the dangers which attend the rise, prosecution and progress of war.' See Lichter v. United States, [1948] USSC 102; 334 U.S. 742, 68 S.Ct. 1294, 92 L.Ed. 1694. This legislation is thus quite different from the statute held invalid in Trop v. Dulles, supra. In that case there were not five members of the Court who were able to find the 'requisite rational relation' between the war power of Congress and § 401(g) of the 1940 Act imposing denationalization upon wartime deserters from the armed forces. As the concurring opinion pointed out, the statute was 'not limited in its effects to those who desert in a foreign country or who flee to another land.' 356 U.S., at 107, 78 S.Ct., at 601. Indeed, 'The Solicitor General acknowledged that forfeiture of citizenship would have occurred if the entire incident had transpired in this country.' 356 U.S., at 92, 78 S.Ct., at 593. It was emphasized that conduct far short of disloyalty could technically constitute the military offense of desertion, 356 U.S., at 112, 113, 78 S.Ct., at 604, 605, and that the harshness of denationalization for conduct so potentially equivocal was 'an important consideration where the asserted power to expatriate has only a slight or tenuous relation to the granted power.' 356 U.S., at 110, 78 S.Ct., at 603. The legislation now before us, on the other hand, is by its terms completely inapplicable to those guilty of draft evasion who have remained in the United States; it is exclusively aimed at those, whether or not ever criminally convicted, who have gone to or remained in another land to escape the duty of military service. Moreover, the conduct which the legislation reaches could never be equivocal in nature, but is always and clearly a 'refusal to perform this ultimate duty of American citizenship.' Trop v. Dulles, 356 U.S., at 112, 78 S.Ct., at 604 (concurring opinion). IV. There is one more point to be made as to the substantive provisions of the legislation before us in these cases. Previous decisions have suggested that congressional exercise of the power to expatriate may be subject to a further constitutional restriction--a limitation upon the kind of activity which may be made the basis of denationalization. Withdrawal of citizenship is a drastic measure. Moreover, the power to expatriate endows government with authority to define and to limit the society which it represents and to which it is responsible. This Court has never held that Congress' power to expatriate may be used unsparingly in every area in which it has general power to act. Our previous decisions upholding involuntary denationalization all involved conduct inconsistent with undiluted allegiance to this country. But I think the legislation at issue in these cases comes so clearly within the compass of those decisions as to make unnecessary in this case an inquiry as to what the ultimate limitation upon the expatriation power may be. The conduct to which this legislation applies, involving not only the attribute of flight or absence from this country in time of war or national emergency, but flight or absence for the express purpose of evading the duty of helping to defend this country, amounts to an unequivocal and conspicuous manifestation of nonallegiance, whether considered objectively or subjectively. Ours is a tradition of the citizen soldier. As this Court has said, '(T)he very conception of a just government and its duty to the citizen includes the reciprocal obligation of the citizen to render military service in case of need and the right to compel it.' Selective Draft Law Cases, (Arver v. United States) [1918] USSC 6; 245 U.S. 366, at 378[1918] USSC 6; , 38 S.Ct. 159, at 161. It is hardly an improvident exercise of constitutional power for Congress do disown those who have disowned this Nation in time of ultimate need. V. For the reasons stated, I believe the substantive provisions of § 401(j) of the 1940 Act and of § 349(a)(10) of the 1952 Act are constitutionally valid. In addition to its substantive provisions, however, § 349(a)(10) declares: 'For the purposes of this paragraph failure to comply with any provision of any compulsory service laws of the United States shall raise the presumption that the departure from or absence from the United States was for the purpose of evading or avoiding training and service in the military, air, or naval forces of the United States.' I think the evidentiary presumption which the statute creates is clearly invalid, and that it fatally infected the administrative determination that Joseph Henry Cort had lost his citizenship. The District Court did not mention this statutory presumption, and it is, therefore, impossible to know how much the court relied upon it, if at all. Indeed, the District Court's attention in this case was oriented primarily towards the issue of its jurisdiction and the basic issue of the constitutionality of the substantive provisions of § 349(a)(10). In view of its holding that § 349(a)(10) is unconstitutional, the court understandably did not give exhaustive attention to the factual issues presented, devoting but a single short paragraph to the question of whether Cort's conduct had brought him within the statute. 187 F.Supp., at 686. But it is clear that the final reviewing agency in the State Department relied heavily upon this presumption in determining that Cort had lost his citizenship. The Board of Review on the Loss of Nationality, in its memorandum affirming the initial administrative determination that Cort had lost his citizenship, stated that '(b)y failing to comply with the notices sent to him by his local board, Dr. Cort brought upon himself the presumption mentioned in Section 349(a)(10), that his continued absence from the United States was for the purpose of evading or avoiding training and service in the military, air, or naval forces of the United States. Even if the Board should consider that the presumption could be overcome by showing that a person remained abroad for a purpose other than to avoid the military service, the evidence in Dr. Cort's case, taken as a whole, does not show that he remained abroad for a purpose other than to avoid being drafted.' (Emphasis added.) One of the Board's specific findings was 'that Dr. Cort has not overcome the presumption raised in the last sentence of Section 349(a)(10) of the Immigration and Nationality Act.' As was said in Speiser v. Randall, [1958] USSC 154; 357 U.S. 513, at 520--521[1958] USSC 154; , 78 S.Ct. 1332, at [1958] USSC 154; 1339, 2 L.Ed.2d 1460, 'it is commonplace that the outcome of a lawsuit--and hence the vindication of legal rights--depends more often on how the factfinder appraises the facts than on a disputed construction of a statute or interpretation of a line of precedents. Thus the procedures by which the facts of the case are determined assume an importance fully as great as the validity of the substantive rule of law to be applied. And the more important the rights at stake the more important must be the procedural safe-guards surrounding those rights.' The presumption created by § 349(a)(10) is wholly at odds with the decisions of the Court which hold that in cases such as this a heavy burden is upon the Government to prove an act of expatriation by clear, convincing, and unequivocal evidence. Gonzales v. Landon, 350 U.S. 920, 76 S.Ct. 210, 100 L.Ed. 806; Nishikawa v. Dulles, [1958] USSC 55; 356 U.S. 129, 78 S.Ct. 612, 2 L.Ed.2d 659. This standard commands that 'evidentiary ambiguities are not to be resolved against the citizen.' Nishikawa v. Dulles, 356 U.S., at 136, 78 S.Ct., at 617. Without pausing to consider whether this evidentiary standard is a constitutional one, it is clear to me that the statutory presumption here in question is constitutionally invalid because there is insufficient 'rational connection between the fact proved and the ultimate fact presumed.' Tot v. United States, 319 U.S. 463, 467, 63 S.Ct. 1241, 1245, 87 L.Ed. 1519. 'A statute creating a presumption that is arbitrary or that operates to deny a fair opportunity to repeal it violates the due process clause of the Fourteenth Amendment.' Manley v. Georgia, [1929] USSC 38; 279 U.S. 1, 6[1929] USSC 38; , 49 S.Ct. 215, 217[1929] USSC 38; , 73 L.Ed. 575. A federal statute which creates such a presumption is no less violative of Fifth Amendment due process. 'Mere legislative fiat may not take the place of fact in the determination of issues involving life, liberty or property.' Ibid. It is 'essential that there shall be some rational connection between the fact proved and the ultimate fact presumed, and that the inference of one fact from proof of another shall not be so unreasonable as to be a purely arbitrary mandate.' Mobile, J. & K.C.R. Co. v. Turnipseed, [1910] USSC 207; 219 U.S. 35, 43[1910] USSC 207; , 31 S.Ct. 136, 138[1910] USSC 207; , 55 L.Ed. 78. Cf. Speiser v. Randall, supra. The failure of a person abroad to comply with notices sent by his draft board would obviously be relevant evidence in determining whether that person had gone or remained abroad for the purpose of avoiding military service. But the statute goes much further. It creates a presumption of an expatriating act from failure to comply with 'any provision of any compulsory service laws' by a citizen abroad, regardless of the nature of the violations and regardless of the innocence of his purpose in originally leaving the United States. The various compulsory service laws of the United States contain a multitude of provisions, many of them technical or relatively insignificant. To draw from the violation of a single such provision a presumption of expatriation, with its solemn consequences, is, I think, to engaged in irrationality so gross as to be constitutionally impermissible. It is clear from the record in this case that Court's sole purpose in leaving the United States in 1951 was to accept a position as a Research Fellow at the University of Cambridge, England. The record also makes clear that in 1946 Cort was called up under the Selective Service law, physically examined, and classified as 4F because of physical disability. The record further shows that Cort voluntarily registered under the Doctors Draft Act, making special arrangements with his draft board to do so in advance of the effective date for registration under the statute, a few days before he left for Europe. Cort filed an affidavit in which he swore that it was his belief, in the light of his physical disability, that the induction order which he received in England was not issued in good faith to secure his military service, but that its purpose instead was to force him to return to the United States to be investigated by the House Committee on Un-American Activities or prosecuted under the Smith Act. He has made repeated efforts to arrange with Selective Service officials for the fulfillment, albeit belatedly, of his military obligations, if any, and in 1959 his wife came to the United States and met with officials of the Selective Service system for that purpose. The very reason he applied in Prague for a United States passport was, as he swore, so that he could return to the United States in order to respond to the indictment for draft evasion now pending against him in Massachusetts and to fulfill his Selective Service obligations, if any. When Cort applied in Prague for a passport, the American Consul there, who interviewed him, stated his opinion in writing that he had no reason to disbelieve Cort's sworn statement that he had not remained outside the United States to avoid military service.17 I mention this evidence as disclosed by the present record only to indicate why I think a new administrative hearing freed from the weight of the statutory presumption is in order, not to imply any prejudgment of what I think the ultimate administrative decision should be. In No. 3, Rusk v. Cort, I would vacate the judgment of the District Court and remand the case with instructions to declare null and void the certificate of loss of nationality issued to Court by the Secretary of State, so that upon Cort's renewed application for a passport, an administrative hearing could be had, free of the evidentiary presumption of § 349(a)(10). In the event that such administrative proceedings should result in a finding that Cort had lost his United States citizenship, he would be entitled to a de novo judicial hearing18 in which the Government would have the burden of proving an act of expatriation by clear, convincing and unequivocal evidence. Gonzales v. Landon, 350 U.S. 920, 76 S.Ct. 210, 100 L.Ed. 806; Nishikawa v. Dulles, [1958] USSC 55; 356 U.S. 129, 78 S.Ct. 612, 2 L.Ed.2d 659. In No. 2, Kennedy v. Mendoza-Martinez, I would reverse the judgment of the District Court.