SUPREME COURT OF UNITED STATES William Malloy Vs. Patrick J. Hogan, Sheriff of Hartford County. No. 110. Argued March 5, 1964. Decided June 15, 1964. Harold Strauch, Hartford, Conn., for petitioner. John D. LaBelle, Manchester, Conn., for respondent. Mr. Justice BRENNAN delivered the opinion of the Court. In this case we are asked to reconsider prior decisions holding that the privilege against self- incrimination is not safeguarded against state action by the Fourteenth Amendment. Twining v. New Jersey, [1908] USSC 145; 211 U.S. 78, 29 S.Ct. 14, 53 L.Ed. 97; Adamson v. California, [1947] USSC 106; 332 U.S. 46, 67 S.Ct. 1672, 91 L.Ed. 1903. The petitioner was arrested during a gambling raid in 1959 by Hartford, Connecticut, police. He pleaded guilty to the crime of pool selling, a misdemeanor, and was sentenced to one year in jail and fined $500. The sentence was ordered to be suspended after 90 days, at which time he was to be placed on probation for two years. About 16 months after his guilty plea, petitioner was ordered to testify before a referee appointed by the Superior Court of Hartford County to conduct an inquiry into alleged gambling and other criminal activities in the county. The petitioner was asked a number of questions related to events surrounding his arrest and conviction. He refused to answer any question 'on the grounds it may tend to incriminate me.' The Superior Court adjudged him in contempt, and committed him to prison until he was willing to answer the questions. Petitioner's application for a writ of habeas corpus was denied by the Superior Court, and the Connecticut Supreme Court of Errors affirmed. 150 Conn. 220, 187 A.2d 744. The latter court held that the Fifth Amendment's privilege against self-incrimination was not available to a witness in a state proceeding, that the Fourteenth Amendment extended no privilege to him, and that the petitioner had not properly invoked the privilege available under the Connecticut Constitution. We granted certiorari. 373 U.S. 948, 83 S.Ct. 1680, 10 L.Ed.2d 704. We reverse. We hold that the Fourteenth Amendment guaranteed the petitioner the protection of the Fifth Amendment's privilege against self-incrimination, and that under the applicable federal standard, the Connecticut Supreme Court of Errors erred in holding that the privilege was not properly invoked. The extent to which the Fourteenth Amendment prevents state invasion of rights enumerated in the first eight Amendments has been considered in numerous cases in this Court since the Amendment's adoption in 1868. Although many Justices have deemed the Amendment to incorporate all eight of the Amendments,2 the view which has thus far prevailed dates from the decision in 1897 in Chicago, B. & Q.R. Co. v. Chicago, [1897] USSC 56; 166 U.S. 226, 17 S.Ct. 581, 41 L.Ed. 979, which held that the Due Process Clause requires the States to pay just compensation for private property taken for public use.3 It was on the authority of that decision that the Court said in 1908 in Twining v. New Jersey, supra, that 'it is possible that some of the personal rights safeguarded by the first eight Amendments against national action may also be safeguarded against state action, because a denial of them would be a denial of due process of law.' 211 U.S., at 99, 29 S.Ct., at 19. The Court has not hesitated to re-examine past decisions according the Fourteenth Amendment a less central role in the preservation of basic liberties than that which was contemplated by its Framers when they added the Amendment to our constitutional scheme. Thus, although the Court as late as 1922 said that 'neither the Fourteenth Amendment nor any other provision of the Constitution of the United States imposes upon the States any restrictions about 'freedom of speech' * * *,' Prudential Ins. Co. of America v. Cheek, 259 U.S. 530, 543, 42 S.Ct. 516, 522, 66 L.Ed. 1044, three years later Gitlow v. New York, 268 U.S. 652, 45 S.Ct. 625, 69 L.Ed. 1138, initiated a series of decisions which today hold immune from state invasion every First Amendment protection for the cherished rights of mind and spirit--the freedoms of speech, press, religion, assembly, association, and petition for redress of grievances. Similarly, Palko v. Connecticut, [1937] USSC 174; 302 U.S. 319, 58 S.Ct. 149, decided in 1937, suggested that the rights secured by the Fourth Amendment were not protected against state action, citing 302 U.S., at 324, 58 S.Ct., at 151, the statement of the Court in 1914 in Weeks v. United States, [1913] USSC 86; 232 U.S. 383, 398[1913] USSC 86; , 34 S.Ct. 341, 346, that 'the 4th Amendment is not directed to individual misconduct of (state) officials.' In 1961, however, the Court held that in the light of later decisions,5 it was taken as settled that '* * * the Fourth Amendment's right of privacy has been declared enforceable against the States through the Due Process Clause of the Fourteenth * * *.' Mapp v. Ohio, [1961] USSC 142; 367 U.S. 643, 655[1961] USSC 142; , 81 S.Ct. 1684, 1691, 6 L.Ed.2d 1081. Again, although the Court held in 1942 that in a state prosecution for a non-capital offense, 'appointment of counsel is not a fundamental right,' Betts v. Brady, [1942] USSC 120; 316 U.S. 455, 471[1942] USSC 120; , 62 S.Ct. 1252, 1261, 86 L.Ed. 1595; cf. Powell v. Alabama, [1932] USSC 137; 287 U.S. 45, 53 S.Ct. 55, 77 L.Ed. 158, only last Term this decision was re-examined and it was held that provision of counsel in all criminal cases was 'a fundamental right, essential to a fair trial,' and thus was made obligatory on the States by the Fourteenth Amendment. Gideon v. Wainwright, 372 U.S. 335, 343--344, 83 S.Ct. 792, 796.6 We hold today that the Fifth Amendment's exception from compulsory self-incrimination is also protected by the Fourteenth Amendment against abridgment by the States. Decisions of the Court since Twining and Adamson have departed from the contrary view expressed in those cases. We discuss first the decisions which forbid the use of coerced confessions in state criminal prosecutions. Brown v. Mississippi, [1936] USSC 37; 297 U.S. 278, 56 S.Ct. 461, 80 L.Ed. 682, was the first case in which the Court held that the Due Process Clause prohibited the States from using the accused's coerced confessions against him. The Court in Brown felt impelled, in light of Twining, to say that its conclusion did not involve the privilege against self-incrimination. 'Compulsion by torture to extort a confession is a different matter.' 297 U.S., at 285, 56 S.Ct., at 464. But this distinction was soon abandoned, and today the admissibility of a confession in a state criminal prosecution is tested by the same standard applied in federal prosecutions since 1897, when, in Bram v. United States, [1897] USSC 209; 168 U.S. 532, 18 S.Ct. 183, 42 L.Ed. 568, the Court held that '(i)n criminal trials, in the courts of the United States, wherever a question arises whether a confession is incompetent because not voluntary, the issue is controlled by that portion of the Fifth Amendment to the constitution of the United States commanding that no person 'shall be compelled in any criminal case to be a witness against himself." Id., 168 U.S. at 542, 18 S.Ct. at 187. Under this test, the constitutional inquiry is not whether the conduct of state officers in obtaining the confession was shocking, but whether the confession was 'free and voluntary; that is, (it) must not be extracted by any sort of threats or violence, nor obtained by any direct or implied promises, however slight, nor by the exertion of any improper influence. * * *' Id., 168 U.S. at 542--43, 18 S.Ct. at 186--187; see also Hardy v. United States, [1902] USSC 150; 186 U.S. 224, 229[1902] USSC 150; , 22 S.Ct. 889, 891[1902] USSC 150; , 46 L.Ed. 1137; Ziang Sun Wan v. United States, [1924] USSC 158; 266 U.S. 1, 14[1924] USSC 158; , 45 S.Ct. 1, 3[1924] USSC 158; , 69 L.Ed. 131; Smith v. United States, [1954] USSC 74; 348 U.S. 147, 150[1954] USSC 74; , 75 S.Ct. 194, 196[1954] USSC 74; , 99 L.Ed. 192. In other words the person must not have been compelled to incriminate himself. We have held inadmissible even a confession secured by so mild a whip as the refusal, under certain circumstances, to allow a suspect to call his wife until he confessed. Haynes v. Washington, [1963] USSC 108; 373 U.S. 503, 83 S.Ct. 1336, 10 L.Ed.2d 513. The marked shift to the federal standard in state cases began with Lisenba v. California, [1942] USSC 29; 314 U.S. 219, 62 S.Ct. 280, 86 L.Ed. 166, where the Court spoke of the accused's 'free choice to admit, to deny, or to refuse to answer.' Id., 314 U.S. at 241, 62 S.Ct. at 292. See Ashcraft v. Tennessee, [1944] USSC 74; 322 U.S. 143, 64 S.Ct. 921, 88 L.Ed. 1192; Malinski v. New York, [1945] USSC 63; 324 U.S. 401, 65 S.Ct. 781, 89 L.Ed. 1029; Spano v. New York, [1959] USSC 119; 360 U.S. 315, 79 S.Ct. 1202, 3 L.Ed.2d 1265; Lynumn v. Illinois, [1963] USSC 53; 372 U.S. 528, 83 S.Ct. 917, 9 L.Ed.2d 922; Haynes v. Washington, [1963] USSC 108; 373 U.S. 503. The shift reflects recognition that the American system of criminal prosecution is accusatorial, not inquisitorial, and that the Fifth Amendment privilege is its essential mainstay. Rogers v. Richmond, [1961] USSC 38; 365 U.S. 534, 541[1961] USSC 38; , 81 S.Ct. 735, 739, 5 L.Ed. 760. Governments, state and federal, are thus constitutionally compelled to establish guilt by evidence independently and freely secured, and may not be coercion prove a charge against an accused out of his own mouth. Since the Fourteenth Amendment prohibits the States from inducing a person to confess through 'sympathy falsely aroused,' Spano v. New York, supra, 360 U.S., at 323, 79 S.Ct., at 1207, or other like inducement far short of 'compulsion by torture,' Haynes v. Washington, supra, it follows a fortiori that it also forbids the States to resort to imprisonment, as here, to compel him to answer questions that might incriminate him. The Fourteenth Amendment secures against state invasion the same privilege that the Fifth Amendment guarantees against federal infringement--the right of a person to remain silent unless he chooses to speak in the unfettered exercise of his own will, and to suffer no penalty, as held in Twining, for such silence. This conclusion is fortified by our recent decision in Mapp v. Ohio, [1961] USSC 142; 367 U.S. 643, 81 S.Ct. 1684, overruling Wolf v. Colorado, [1949] USSC 101; 338 U.S. 25, 69 S.Ct. 1359, 93 L.Ed. 1782, which had held 'that in a prosecution in a State court for a State crime the Fourteenth Amendment does not forbid the admission of evidence obtained by an unreasonable search and seizure,' 338 U.S., at 33, 69 S.Ct., at 1364. Mapp held that the Fifth Amendment privilege against self-incrimination implemented the Fourth Amendment in such cases, and that the two guarantees of personal security conjoined in the Fourteenth Amendment to make the exclusionary rule obligatory upon the States. We relied upon the great case of Boyd v. United States, [1886] USSC 48; 116 U.S. 616, 6 S.Ct. 524, 29 L.Ed. 746, decided in 1886, which, considering the Fourth and Fifth Amendments as running 'almost into each other,' id., 116 U.S., at 630, 6 S.Ct., at 532, held that 'Breaking into a house and opening boxes and drawers are circumstances of aggravation; but any forcible and compulsory extortion of a man's own testimony, or of his private papers to be used as evidence to convict him of crime, or to forfeit his goods, is within the condemnation of (those Amendments) * * *.' 116 U.S., at 630, 6 S.Ct., at 532. We said in Mapp: 'We find that, as to the Federal Government the Fourth and Fifth Amendments and, as to the States, the freedom from unconscionable invasions of privacy and the freedom from convictions based upon coerced confessions do enjoy an 'intimate relation' in their perpetuation of 'principles of humanity and civil liberty (secured) * * * only after years of struggle.' Bram v. United States, 189 [1897] USSC 209; , 168 U.S. 532, 543 544[1897] USSC 209; , 18 S.Ct. 183 * * * . The philosophy of each Amendment and of each freedom is complementary to, although not dependent upon, that of the other in its sphere of influence the very least that together they assure in either sphere is that no man is to be convicted on unconstitutional evidence.' 367 U.S., at 656--657, 81 S.Ct., at 1692. In thus returning to the Boyd view that the privilege is one of the 'principles of a free government,' 116 U.S., at 632, 6 S.Ct., at 533,7 Mapp necessarily repudiated the Twining concept of the privilege as a mere rule of evidence 'best defended not as an unchangeable principle of universal justice, but as a law proved by experience to be expedient.' 211 U.S., at 113, 29 S.Ct., at 25. The respondent Sheriff concedes in its brief that under our decisions, particularly those involving coerced confessions, 'the accusatorial system has become a fundamental part of the fabric of our society and, hence, is enforceable against the States.'8 The State urges, however, that the availability of the federal privilege to a witness in a state inquiry is to be determined according to a less stringent standard than is applicable in a federal proceeding. We disagree. We have held that the guarantees of the First Amendment, Gitlow v. New York, supra; Cantwell v. Connecticut, [1940] USSC 84; 310 U.S. 296, 60 S.Ct. 900, 84 L.Ed. 1213; Louisiana ex rel. Gremillion v. N.A.A.C.P., [1961] USSC 92; 366 U.S. 293, 81 S.Ct. 1333, 6 L.Ed.2d 301, the prohibition of unreasonable searches and seizures of the Fourth Amendment, Ker v. California, [1963] USSC 134; 374 U.S. 23, 83 S.Ct. 1623, 10 L.Ed.2d 726, and the right to counsel guaranteed by the Sixth Amendment, Gideon v. Wainwright, supra, are all to be enforced against the States under the Fourteenth Amendment according to the same standards that protect those personal rights against federal encroachment. In the coerced confession cases, involving the policies of the privilege itself, there has been no suggestion that a confession might be considered coerced if used in a federal but not a state tribunal. The Court thus has rejected the notion that the Fourteenth Amendment applies to the States only a 'watered-down, subjective version of the individual guarantees of the Bill of Rights,' Ohio ex rel. Eaton v. Price, [1960] USSC 127; 364 U.S. 263, 275[1960] USSC 127; , 80 S.Ct. 1463, 1470, 4 L.Ed.2d 1708 (dissenting opinion). If Cohen v. Hurley, [1961] USSC 69; 366 U.S. 117, 81 S.Ct. 954, and Adamson v. California, supra, suggest such an application of the privilege against self-incrimination, that suggestion cannot survive recognition of the degree to which the Twining view of the privilege has been eroded. What is accorded is a privilege of refusing to incriminate one's self, and the feared prosecution may be by either federal or state authorities. Murphy v. Waterfront Comm'n, [1964] USSC 136; 378 U.S. 52, 84 S.Ct. 1594. It would be incongruous to have different standards determine the validity of a claim of privilege based on the same feared prosecution, depending on whether the claim was asserted in a state or federal court. Therefore, the same standards must determine whether an accused's silence in either a federal or state proceeding is justified. We turn to the petitioner's claim that the State of Connecticut denied him the protection of his federal privilege. It must be considered irrelevant that the petitioner was a witness in a statutory inquiry and not a defendant in a criminal prosecution, for it has long been settled that the privilege protects witnesses in similar federal inquiries. Counselman v. Hitchcock, [1892] USSC 17; 142 U.S. 547, 12 S.Ct. 195, 35 L.Ed. 1110; McCarthy v. Arndstein, [1924] USSC 161; 266 U.S. 34, 45 S.Ct. 16, 69 L.Ed. 158; Hoffman v. United States, [1951] USSC 64; 341 U.S. 479, 71 S.Ct. 814, 95 L.Ed. 1118. We recently elaborated the content of the federal standard in Hoffman: 'The privilege afforded not only extends to answers that would in themselves support a conviction * * * but likewise embraces those which would furnish a link in the chain of evidence needed to prosecute. * * * (I)f the witness, upon interposing his claim, were required to prove the hazard * * * he would be compelled to surrender the very protection which the privilege is designed to guarantee. To sustain the privilege, it need only be evident from the implications of the question, in the setting in which it is asked, that a responsive answer to the question or an explanation of why it cannot be answered might be dangerous because injurious disclosure could result.' 341 U.S., at 486 487, 71 S.Ct. at 818. We also said that, in applying that test, the judge must be "perfectly clear, from a careful consideration of all the circumstances in the case, that the witness is mistaken, and that the answer(s) cannot possibly have such tendency' to incriminate.' 341 U.S., at 488, 71 S.Ct., at 819. The State of Connecticut argues that the Connecticut courts properly applied the federal standards to the facts of this case. We disagree. The investigation in the course of which petitioner was questioned began when the Superior Court in Hartford County appointed the Honorable Ernest A. Inglis, formerly Chief Justice of Connecticut, to conduct an inquiry into whether there was reasonable cause to believe that crimes, including gambling, were being committed in Hartford County. Petitioner appeared on January 16 and 25, 1961, and in both instances he was asked substantially the same questions about the circumstances surrounding his arrest and conviction for pool selling in late 1959. The questions which petitioner refused to answer may be summarized as follows: (1) for whom did he work on September 11, 1959; (2) who selected and paid his counsel in connection with his arrest on that date and subsequent conviction; (3) who selected and paid his bondsman; (4) who paid his fine; (5) what was the name of the tenant of the apartment in which he was arrested; and (6) did he know John Bergoti. The Connecticut Supreme Court of Errors ruled that the answers to these questions could not tend to incriminate him because the defenses of double jeopardy and the running of the one-year statute of limitations on misdemeanors would defeat any prosecution growing out of his answers to the first five questions. As for the sixth question, the court held that petitioner's failure to explain how a revelation of his relationship with Bergoti would incriminate him vitiated his claim to the protection of the privilege afforded by state law. The conclusions of the Court of Errors, tested by the federal standard, fail to take sufficient account of the setting in which the questions were asked. The interrogation was part of a wide-ranging inquiry into crime, including gambling, in Hartford. It was admitted on behalf of the State at oral argument--and indeed it is obvious from the questions themselves--that the State desired to elicit from the petitioner the identity of the person who ran the pool-selling operation in connection with which he had been arrested in 1959. It was apparent that petitioner might apprehend that if this person were still engaged in unlawful activity, disclosure of his name might furnish a link in a chain of evidence sufficient to connect the petitioner with a more recent crime for which he might still be prosecuted.9 Analysis of the Sixth question, concerning whether petitioner knew John Bergoti, yields a similar conclusion. In the context of the inquiry, it should have been apparent to the referee that Bergoti was suspected by the State to be involved in some way in the subject matter of the investigation. An affirmative answer to the question might well have either connected petitioner with a more recent crime, or at least have operated as a waiver of his privilege with reference to his relationship with a possible criminal. See Rogers v. United States, 340 U.S. 367, 71 S.Ct. 438, 95 L.Ed. 344. We conclude, therefore, that as to each of the questions, it was 'evident from the implications of the question, in the setting in which it (was) asked, that a responsive answer to the question or an explanation of why it (could not) be answered might be dangerous because injurious disclosure could result,' Hoffman v. United States, 341 U.S., at 486--487, 71 S.Ct. 818; see Singleton v. United States, 343 U.S. 944, 72 S.Ct. 1041. Reversed. While Mr. Justice DOUGLAS joins the opinion of the Court, he also adheres to his concurrence in Gideon v. Wainwright, 372 U.S. 335, 345[1970] USCA9 917; , 83 S.Ct. 792, 797. Mr. Justice HARLAN, whom Mr. Justice CLARK joins, dissenting. Connecticut has adjudged this petitioner in contempt for refusing to answer questions in a state inquiry. The courts of the State, whose laws embody a privilege against self-incrimination, refused to recognize the petitioner's claim of privilege, finding that the questions asked him were not incriminatory. This Court now holds the contempt adjudication unconstitutional because, it is decided: (1) the Fourteenth Amendment makes the Fifth Amendment privilege against self- incrimination applicable to the States; (2) the federal standard justifying a claim of this privilege likewise applies to the States; and (3) judged by that standard the petitioner's claim of privilege should have been upheld. Believing that the reasoning behind the Court's decision carries extremely mischievous, if not dangerous, consequences for our federal system in the realm of criminal law enforcement, I must dissent. The importance of the issue presented and the serious incursion which the Court makes on time-honored, basic constitutional principles justify a full exposition of my reasons. I. I can only read the Court's opinion as accepting in fact what it rejects in theory: the application to the States, via the Fourteenth Amendment, of the forms of federal criminal procedure embodied within the first eight Amendments to the Constitution. While it is true that the Court deals today with only one aspect of state criminal procedure, and rejects the wholesale 'incorporation' of such federal constitutional requirements, the logical gap between the Court's premises and its novel constitutional conclusion can, I submit, be bridged only by the additional premise that the Due Process Clause of the Fourteenth Amendment is a shorthand directive to this Court to pick and choose among the provisions of the first eight Amendments and apply those chosen, freighted with their entire accompanying body of federal doctrine, to law enforcement in the States. I accept and agree with the proposition that continuing re-examination of the constitutional conception of Fourteenth Amendment 'due process' of law is required, and that development of the community's sense of justice may in time lead to expansion of the protection which due process affords. In particular in this case, I agree that principles of justice to which due process gives expression, as reflected in decisions of this Court, prohibit a State, as the Fifth Amendment prohibits the Federal Government, from imprisoning a person solely because he refuses to give evidence which may incriminate him under the laws of the State.1 I do not understand, however, how this process of re-examination, which must refer always to the guiding standard of due process of law, including, of course, reference to the particular guarantees of the Bill of Rights, can be short- circuited by the simple device of incorporating into due process, without critical examination, the whole body of law which surrounds a specific prohibition directed against the Federal Government. The consequence of such an approach to due process as it pertains to the States is inevitably disregard of all relevant differences which may exist between state and federal criminal law and its enforcement. The ultimate result is compelled uniformity, which is inconsistent with the purpose of our federal system and which is achieved either by encroachment on the States' sovereign powers or by dilution in federal law enforcement of the specific protections found in the Bill of Rights. II. As recently as 1961, this Court reaffirmed that 'the Fifth Amendment's privilege against self- incrimination,' ante, p. 3, was not applicable against the States. Cohen v. Hurley, [1961] USSC 69; 366 U.S. 117, 81 S.Ct. 954. The question had been most fully explored in Twining v. New Jersey, [1908] USSC 145; 211 U.S. 78, 29 S.Ct. 14. Since 1908, when Twining was decided, this Court has adhered to the view there expressed that 'the exemption from compulsory self-incrimination in the courts of the states is not secured by any part of the Federal Constitution,' 211 U.S., at 114, 29 S.Ct., at 26; Snyder v. Commonwealth of Massachusetts, [1934] USSC 17; 291 U.S. 97, 105[1934] USSC 17; , 54 S.Ct. 330; Brown v. Mississippi, [1936] USSC 37; 297 U.S. 278, 285[1936] USSC 37; , 56 S.Ct. 461, 464; Palko v. Connecticut, [1937] USSC 174; 302 U.S. 319, 324[1937] USSC 174; , 58 S.Ct. 149, 151; Adamson v. California, [1947] USSC 106; 332 U.S. 46, 67 S.Ct. 1672, 91 L.Ed. 1903; Knapp v. Schweitzer, [1958] USSC 148; 357 U.S. 371, 374[1958] USSC 148; , 78 S.Ct. 1302, 1304, 2 L.Ed.2d 1393; Cohen, supra. Although none of these cases involved a commitment to prison for refusing to incriminate oneself under state law, and they are relevantly distinguishable from this case on that narrow ground,2 it is perfectly clear from them that until today it has been regarded as settled law that the Fifth Amendment privilege did not, by any process of reasoning, apply as such to the States. The Court suggests that this consistent line of authority has been undermined by the concurrent development of constitutional doctrine in the areas of coerced confessions and search and seizure. That is post facto reasoning at best. Certainly there has been no intimation until now that Twining has been tacitly overruled. It was in Brown v. Mississippi, supra, that this Court first prohibited the use of a coerced confession in a state criminal trial. The petitioners in Brown had been tortured until they confessed. The Court was hardly making an artificial distinction when it said: '* * * (T)he question of the right of the state to withdraw the privilege against self-incrimination is not here involved. The compulsion to which the quoted statements (from Twining and Snyder, supra,) refer is that of the processes of justice by which the accused may be called as a witness and required to testify. Compulsion by torture to extort a confession is a different matter.'3 297 U.S., at 285, 56 S.Ct. at 464. (Emphasis supplied.) The majority is simply wrong when it asserts that this perfectly understandable distinction 'was soon abandoned,' ante, pp. 6-7. In none of the cases cited, ante pp. 7--8, in which was developed the full sweep of the constitutional prohibition against the use of coerced confessions at state trials, was there anything to suggest that the Fifth Amendment was being made applicable to state proceedings. In Lisenba v. California, [1942] USSC 29; 314 U.S. 219, 62 S.Ct. 280, the privilege against self- incrimination is not mentioned. The relevant question before the Court was whether 'the evidence (of coercion) requires that we set aside the finding of two courts and a jury and adjudge the admission of the confessions so fundamentally unfair, so contrary to the common concept of ordered liberty as to amount to a taking of life without due process of law.' Id., 314 U.S. at 238, 62 S.Ct. at 291. The question was the same in Ashcraft v. Tennessee, [1944] USSC 74; 322 U.S. 143, 64 S.Ct. 921, 88 L.Ed. 1192; the Court there adverted to the 'third degree,' e.g., id., 322 U.S. at 150, note 5, 64 S.Ct. at 924, and 'secret inquis torial practices,' id., 322 U.S. at 152, 64 S.Ct. at 925. Malinski v. New York, 324 U.S. 401, 65 S.Ct. 781, is the same; the privilege against self-incrimination is not mentioned.4 So too in Spano v. New York, [1959] USSC 119; 360 U.S. 315, 79 S.Ct. 1202; Lynumn v. Illinois, [1963] USSC 53; 372 U.S. 528, 83 S.Ct. 917; and Haynes v. Washington, [1963] USSC 108; 373 U.S. 503, 83 S.Ct. 1336. Finally, in Rogers v. Richmond, [1961] USSC 38; 365 U.S. 534, 81 S.Ct. 735, although the Court did recognize that 'ours is an accusatorial and not an inquisitorial system,' id., 365 U.S. at 541, 81 S.Ct. at 739, it is clear that the Court was concerned only with the problem of coerced confessions, see ibid.; the opinion includes nothing to support the Court's assertion here, ante, p. 1493, that 'THE FIFTH AMENDMENT PRIVILEGE IS * * * (the) esSentiAL mainstay' of our system. In Adamson, supra, the Court made if explicit that it did not regard the increasingly strict standard for determining the admissibility at trial of an out-of-court confession as undermining the holding of Twining. After stating that 'the due process clause does not protect, by virtue of its mere existence the accused's freedom from giving testimony by compulsion in state trials that is secured to him against federal interference by the Fifth Amendment,' the Court said: 'The due process clause forbids compulsion to testify by fear of hurt, torture or exhaustion. It forbids any other type of coercion that falls within the scope of due process.' 332 U.S., at 54, 67 S.Ct. at 1676. (footnotes omitted). Plainly, the Court regarded these two lines of cases as distinct. See also Palko v. Connecticut, supra, 302 U.S., at 326, 58 S.Ct. at 152, to the same effect.5 Cohen, supra, which adhered to Twining, was decided after all but a few of the confession cases which the Court mentions. The coerced confession cases are relevant to the problem of this case not because they overruled Twining sub silentio, but rather because they applied the same standard of fundamental fairness which is applicable here. The recognition in them that federal supervision of state criminal procedures must be directly based on the requirements of due process is entirely inconsistent with the theory here espoused by the majority. The parallel treatment of federal and state cases involving coerced confessions resulted from the fact that the same demand of due process was applicable in both; it was not the consequence of the automatic engrafting of federal law construing constitutional provisions inapplicable to the States onto the Fourteenth Amendment. The decision in Mapp v. Ohio, [1961] USSC 142; 367 U.S. 643, 81 S.Ct. 1684, that evidence unconstitutionally seized, see Wolf v. Colorado, [1949] USSC 101; 338 U.S. 25, 28[1949] USSC 101; , 69 S.Ct. 1359, 1361, may not be used in a state criminal trial furnishes no 'fortification,' see ante, p. 8, for today's decision. The very passage from the M pp opinion which the Court quotes, ante, p. 9 makes explicit the distinct bases of the exclusionary rule as applied in federal and state courts: 'We find that, as to the Federal Government, the Fourth and Fifth Amendments and, as to the States, the freedom from unconscionable invasions of privacy and the freedom from convictions based upon coerced confessions do enjoy an 'intimate relation' in their perpetuation of 'principles of humanity and civil liberty (secured) * * * only after years of struggle,' Bram v. United States, [1897] USSC 209; 1897, 168 U.S. 532, 543--544[1897] USSC 209; , 18 S.Ct. 183, 187.' 367 U.S., at 656--657, 81 S.Ct., at 1692 (footnote omitted). See also id., 367 U.S. at 655, 81 S.Ct., at 1691. Although the Court discussed Boyd v. United States, [1886] USSC 48; 116 U.S. 616, 6 S.Ct. 524, a federal case involving both the Fourth and Fifth Amendments, nothing in Mapp supports the statement, ante, p. 8, that the Fifth Amendment was part of the basis for extending the exclusionary rule to the States. The elaboration of Mapp in Ker v. California, [1963] USSC 134; 374 U.S. 23, 83 S.Ct. 1623, 10 L.Ed.2d 726, did in my view make the Fourth Amendment applicable to the States through the Fourteenth; but there is nothing in it to suggest that the Fifth Amendment went along as baggage. III. The previous discussion shows that this Court's decisions do not dictate the 'incorporation' of the Fifth Amendment's privilege against self-incrimination into the Fourteenth Amendment. Approaching the question more broadly, it is equally plain that the line of cases exemplified by Palko v. Connecticut, supra, in which this Court has reconsidered the requirements which the Due Process Clause imposes on the States in the light of current standards, furnishes no general theoretical framework for what the Court does today. The view of the Due Process Clause of the Fourteenth Amendment which this Court has consistently accepted and which has 'thus far prevailed,' ante, p. 4, is that its requirements are as 'old as a principle of civilized government,' Munn v. Illinois, [1876] USSC 149; 94 U.S. 113, 123[1876] USSC 149; , 24 L.Ed. 77, the specific applications of which must be ascertained 'by the gradual process of judicial inclusion and exclusion * * *,' Davidson v. New Orleans, [1877] USSC 61; 96 U.S. 97, 104[1877] USSC 61; , 24 L.Ed. 616. Due process requires 'observance of those general rules established in our system of jurisprudence for the security of private rights.' Hagar v. Reclamation District No. 108[1884] USSC 181; , 111 U.S. 701, 708[1884] USSC 181; , 4 S.Ct. 663, 667[1884] USSC 181; , 28 L.Ed. 569. See Hurtado v. California, [1884] USSC 84; 110 U.S. 516, 537[1884] USSC 84; , 4 S.Ct. 111, 121. 'This court has never attempted to define with precision the words 'due process of law' * * *. It is sufficient to say that there are certain immutable principles of justice, which inhere in the very idea of free government, which no member of the Union may disregard * * *.' Holden v. Hardy, [1898] USSC 42; 169 U.S. 366, 389[1898] USSC 42; , 18 S.Ct. 383, 387[1898] USSC 42; , 42 L.Ed. 780. It followed from this recognition that due process encompassed the fundamental safeguards of the individual against the abusive exercise of governmental power that some of the restraints on the Federal Government which were specifically enumerated in the Bill of Rights applied also against the States. But, while inclusion of a particular provision in the Bill of Rights might provide historical evidence that the right involved was traditionally regarded as fundamental, inclusion of the right in due process was otherwise entirely independent of the first eight Amendments: '* * * (I)t is possible that some of the personal rights safeguarded by the first eight Amendments against national action may also be safeguarded against state action, because a denial of them would be a denial of due process of law. * * * If this is so, it is not because those rights are enumerated in the first eight Amendments, but because they are of such a nature that they are included in the conception of due process of law.' Twining, supra, 211 U.S. at 99, 29 S.Ct. at 19. (Emphasis supplied.) Relying heavily on Twining, Mr. Justice Cardozo provided what may be regarded as a classic expression of this approach in Palko v. Connecticut, supra. After considering a number of individual rights (including the right not to incriminate oneself) which were 'not of the very essence of a scheme of ordered liberty,' id., 302 U.S. at 325, 58 S.Ct. at 152, he said: 'We reach a different plane of social and moral values when we pass to the privileges and immunities that have been taken over from the earlier articles of the Federal Bill of Rights and brought within the Fourteenth Amendment by a process of absorption. These in their origin were effective against the federal government alone. If the Fourteenth Amendment has absorbed them, the process of absorption has had its source in the belief that neither liberty nor justice would exist if they were sacrificed.' Id., 302 U.S. at 326, 58 S.Ct. at 152. Further on Mr. Justice Cardozo made the independence of the Due Process Clause from the provisions of the first eight Amendments explicit: 'Fundamental * * * in the concept of due process, and so in that of liberty, is the thought that condemnation shall be rendered only after trial. Scott v. McNeal, [1894] USSC 181; 154 U.S. 34, 14 S.Ct. 1108, 38 L.Ed. 896; Blackmer v. United States, [1932] USSC 23; 284 U.S. 421, 52 S.Ct. 252, 76 L.Ed. 375. The hearing, moreover, must be a real one, not a sham or a pretense. Moore v. Dempsey, [1923] USSC 46; 261 U.S. 86, 43 S.Ct. 265, 67 L.Ed. 543; Mooney v. Holohan, [1935] USSC 22; 294 U.S. 103, 55 S.Ct. 340, 79 L.Ed. 791. For that reason, ignorant defendants in a capital case were held to have been condemned unlawfully when in truth, though not in form, they were refused the aid of counsel. Powell v. Alabama, supra[1932] USSC 137; , 287 U.S. 45, at pages 67, 68[1932] USSC 137; , 53 S.Ct. 55, 63[1932] USSC 137; , 77 L.Ed. 158, 84 A.L.R. 527. The decision did not turn upon the fact that the benefit of counsel would have been guaranteed to the defendants by the provisions of the Sixth Amendment if they had been prosecuted in a federal court. The decision turned upon the fact that in the particular situation laid before us in the evidence the benefit of counsel was essential to the substance of a hearing.' Id., 302 U.S. at 327, 58 S.Ct. at 153. It is apparent that Mr. Justice Cardozo's metaphor of 'absorption' was not intended to suggest the transplantation of case law surrounding the specifics of the first eight Amendments to the very different soil of the Fourteenth Amendment's Due Process Clause. For, as he made perfectly plain, what the Fourteenth Amendment requires of the States does not basically depend on what the first eight Amendments require of the Federal Government. Seen in proper perspective, therefore, the fact that First Amendment protections have generally been given equal scope in the federal and state domains or that in some areas of criminal procedure the Due Process Clause demands as much of the States as the Bill of Rights demands of the Federal Government, is only tangentially relevant to the question now before us. It is toying with constitutional principles to assert that the Court has 'rejected the notion that the Fourteenth Amemdment applies to the states only a 'watered-down, subjective version of the individual guarantees of the Bill of Rights," ante, pp. 10-11. What the Court has with the single exception of the Ker case, supra, p. 21; see infra, p. 26, consistently rejected is the notion that the Bill of Rights, as such, applies to the States in any aspect at all. If one attends to those areas to which the Court points, ante, p. 10, in which the prohibitions against the state and federal governments have moved in parallel tracks, the cases in fact reveal again that the Court's usual approach has been to ground the prohibitions against state action squarely on due process, without intermediate reliance on any of the first eight Amendments. Although more recently the Court has referred to the First Amendment to describe the protection of free expression against state infringement, earlier cases leave no doubt that such refer nces are 'shorthand' for doctrines developed by another route. In Gitlow v. New York, [1925] USSC 174; 268 U.S. 652, 666[1925] USSC 174; , 45 S.Ct. 625, 630, for example, the Court said: 'For present purposes we may and do assume that freedom of speech and of the press--which are protected by the First Amendment from abridgment by Congress--are among the fundamental personal rights and 'liberties' protected by the due process clause of the Fourteenth Amendment from impairment by the States.' The Court went on to consider the extent of those freedoms in the context of state interests. Mr. Justice Holmes, in dissent, said: 'The general principle of free speech, it seems to me, must be taken to be included in the Fourteenth Amendment, in view of the scope that has been given to the word 'liberty' as there used, although perhaps it may be accepted with a somewhat larger latitude of interpretation than is allowed to Congress by the sweeping language that governs or ought to govern the laws of the United States.' Id., 268 U.S. at 672, 45 S.Ct. at 632. Chief Justice Hughes, in De Jonge v. Oregon, [1937] USSC 3; 299 U.S. 353, 364[1937] USSC 3; , 57 S.Ct. 255, 260, gave a similar analysis: 'Freedom of speech and of the press are fundamental rights which are safeguarded by the due process clause of the Fourteenth Amendment of the Federal Constitution. * * * The right of peaceable assemply is a right cognate to those of free speech and free press and is equally fundamental. As this Court said in United States v. Cruikshank, [1875] USSC 172; 92 U.S. 542, 552[1875] USSC 172; , 23 L.Ed. 588: 'The very idea of a government, repulican in form, implies a right on the part of its citizens to meet peaceably for consultation in respect to public affairs and to petition for a redress of grievances.' The First Amendment of the Federal Constitution expressly guarantees that right against abridgment by Congress. But explicit mention there does not argue exclusion elsewhere. For the right is one that cannot be denied without violating those fundamental principles of liberty and justice which lie at the base of all civil and political institutions--principles which the Fourteenth Amendment embodies in the general terms of its due process clause.' The coerced confession and search and seizure cases have already been considered. The former, decided always directly on grounds of fundamental fairness, furnish no support for the Court's present views. Ker v. California, supra, did indeed incorporate the Fourth Amendment's protection against invasions of privacy into the Due Process Clause. But that case should be regarded as the exception which proves the rule.6 The right to counsel in state criminal proceedings, which this Court assured in Gideon v. Wainwright, [1970] USCA9 917; 372 U.S. 335, 83 S.Ct. 792, does not depend on the Sixth Amendment. In Betts v. Brady, [1942] USSC 120; 316 U.S. 455, 462[1942] USSC 120; , 62 S.Ct., 1252, 1256, this Court had said: 'Due process of law is secured against invasion by the federal Government by the Fifth Amendment and is safeguarded against state action in identical words by the Fourteenth. The phrase formulates a concept less rigid and more fluid than those envisaged in other specific and particular provisions of the Bill of Rights. Its application is less a matter of rule. Asserted denial is to be tested by an appraisal of the totality of facts in a given case. That which may, in one setting, constitute a denial of fundamental fairness, shocking to the universal sense of justice, may, in other circumstances, and in the light of other considerations, fall short of such denial.' (Footnote omitted.) Although Gideon overruled Betts, the constitutional approach in both cases was the same. Gideon was based on the Court's conclusion, contrary to that reached in Betts, that the appointment of counsel for an indigent criminal defendant was essential to the conduct of a fair trial, and was therefore part of due process. 372 U.S., at 342--345, 83 S.Ct. at 79 --797. The Court's approach in the present case is in fact nothing more or less than 'incorporation' in snatches. If, however, the Due Process Clause is something more than a reference to the Bill of Rights and protects only those rights which derive from fundamental principles, as the majority purports to believe, it is just as contrary to precedent and just as illogical to incorporate the provisions of the Bill of Rights one at a time as it is to incorporate them all at once. IV. The Court's undiscriminating approach to the Due Process Clause carries serious implications for the sound working of our federal system in the field of criminal law. The Court concludes, almost without discussion, that 'the same standards must determine whether an accused's silence in either a federal or state proceeding is justified,' ante, p. 11. About all that the Court offers in explanation of this conclusion is the observation that it would be 'incongruous' if different standards governed the assertion of a privilege to remain silent in state and federal tribunals. Such 'incongruity,' however, is at the heart of our federal system. The powers and responsibilities of the state and federal governments are not congruent; under our Constitution, they are not intended to be. Why should it be thought, as an a priori matter, that limitations on the investigative power of the States are in all respects identical with limitations on the investigative power of the Federal Government? This certainly does not follow from the fact that we deal here with constitutional requirements; for the provisions of the Constitution which are construed are different. As the Court pointed out in Abbate v. United States, [1959] USSC 50; 359 U.S. 187, 195[1959] USSC 50; , 79 S.Ct. 666, 671[1959] USSC 50; , 3 L.Ed.2d 729, 'the States under our federal system have the principal responsibility for defining and prosecuting crimes.' The Court endangers this allocation of responsibility for the prevention of crime when it applies to the States doctrines developed in the context of federal law enforcement, without any attention to the special problems which the States as a group or particular States may face. If the power of the States to deal with local crime is unduly restricted, the likely consequence is a shift of responsibility in this area to the Federal Government, with its vastly greater resources. Such a shift, if it occurs, may in the end serve to weaken the very liberties which the Fourteenth Amendment safeguards by bringing us closer to the monolithic society which our federalism rejects. Equally dangerous to our liberties is the alternative of watering down protections against the Federal Government embodied in the Bill of Rights so as not unduly to restrict the powers of the States. The dissenting opinion in Aguilar v. Texas, 378 U.S., p. 116, 84 S.Ct., p. 1515, evidences that this danger is not imaginary. See my concurring opinion in Aguilar, ibid. Rather than insisting, almost by rote, that the Connecticut court, in considering the petitioner's claim of privilege, was required to apply the 'federal standard,' the Court should have fulfilled its responsibility under the Due Process Clause by inquiring whether the proceedings below met the demands of fundamental fairness which due process embodies. Such an approach may not satisfy those who see in the Fourteenth Amendment a set of easily applied 'absolutes' which can afford a haven from unsettling doubt. It is, however, truer to the spirit which requires this Court constantly to re-examine fundamental principles and at the same time enjoins it from reading its own preferences into the Constitution. The Connecticut Supreme Court of Errors gave full and careful consideration to the petitioner's claim that he would incriminate himself if he answered the questions put to him. It noted that its decisions 'from a time antedating the adoption of * * * (the Connecticut) constitution in 1818' had upheld a privilege to refuse to answer incriminating qu stions. 150 Conn. 220, 223, 187 A.2d 744, 746. Stating that federal cases treating the Fifth Amendment privilege had 'persuasive force' in interpreting its own constitutional provision, and citing Hoffman v. United States, [1951] USSC 64; 341 U.S. 479, 71 S.Ct. 814, in particular, the Supreme Court of Errors described the requirements for assertion of the privilege by quoting from one of its own cases, id., 150 Conn., at 225, 187 A.2d, at 747: '(A) witness * * * has the right to refuse to answer any question which would tend to incriminate him. But a mere claim on his part that the evidence will tend to incriminate him is not sufficient. * * * (He having) made his claim, it is then * * * (necessary for the judge) to determine in the exercise of a legal discretion whether, from the circumstances of the case and the nature of the evidence which the witness is called upon to give, there is reasonable ground to apprehend danger of criminal liability from his being compelled to answer. That danger 'must be real and appreciable, with reference to the ordinary operation of law in the ordinary course of things--not a danger of an imaginary and unsubstantial character, having reference to some extraordinary and barely possible contingency, so improbable that no reasonable man would suffer it to influence his conduct. We think that a merely remote and naked possibility, out of the ordinary course of law and such as no reasonable man would be affected by, should not be suffered to obstruct the administration of justice. The object of the law is to afford to a party, called upon to give evidence in a proceeding inter alios, protection against being brought by means of his own evidence within the penalties of the law. But it would be to convert a salutary protection into a means of abuse if it were to be held that a mere imaginary possibility of danger, however remote and improbable, was sufficient to justify the withholding of evidence essential to the ends of justice.' Cockburn, C.J., in Regina v. Boyes, [1861] EngR 626; 1 B. & S. 311, 330 * * *.' McCarthy v. Clancy, 110 Conn. 482, 488--489, 148 A. 551, 555. The court carefully applied the above standard to each question which the petitioner was asked. It dealt first with the question whether he knew John Bergoti. The court said: 'Bergoti is nowhere described or in any way identified, either as to his occupation, actual or reputed, or as to any criminal record he may have had. * * * Malloy made no attempt even to suggest to the court how an answer to the question whether he knew Bergoti could possibly incriminate him. * * * On this state of the record the question was proper, and Malloy's claim of privilege, made without explanation, was correctly overruled. Malloy 'chose to keep the door tightly closed and to deny the court the smallest glimpse of the danger he apprehended. He cannot then complain that we see none.' In re Pillo, 11 N.J. 8, 22, 93 A.2d 176, 183 * * *.' 150 Conn., at 226--227, 187 A.2d, at 748. The remaining questions are summarized in the majority's opinion, ante, p. 12. All of them deal with the circumstances surrounding the petitioner's conviction on a gambling charge in 1959. The court declined to decide 'whether, on their face and apart from any consideration of Malloy's immunity from prosecution, the questions should or should not have been answered in the light of his failure to give any hint of explanation as to how answers to them could incriminate him.' 150 Conn., at 227, 187 A.2d, at 748. The court considered the State's claim that the petitioner's prior conviction was sufficient to clothe him with immunity from prosecution for other crimes to which the questions might pertain, but declined to rest its decision on that basis. Id., 150 Conn., at 227-- 229, 187 A.2d, at 748--749. The court concluded, however, that the running of the statute of limitations on misdemeanors committed in 1959 and the absence of any indication that Malloy had engaged in any crime other than a misdemeanor removed all appearance of dang r of incrimination from the questions propounded concerning the petitioner's activities in 1959. The court summarized this conclusion as follows: 'In all this, Malloy confounds vague and improbable possibilities of prosecution with reasonably appreciable ones. Under claims like his, it would always be possible to work out some finespun and improbable theory from which an outside chance of prosecution could be envisioned. Such claims are not enough to support a claim of privilege, at least where, as here, a witness suggests no rational explanation of his fears of incrimination, and the questions themselves, under all the circumstances, suggest none.' Id., 150 Conn., at 230--231, 187 A.2d, at 750. Peremptorily rejecting all of the careful analysis of the Connecticut court, this Court creates its own 'finespun and improbable probable theory' about how these questions might have incriminated the petitioner. With respect to his acquaintance with Bergoti, this Court says only: 'In the context of the inquiry, it should have been apparent to the referee that Bergoti was suspected by the State to be involved in some way in the subject matter of the investigation. An affirmative answer to the question might well have either connected petitioner with a more recent crime, or at least have operated as a waiver of his privilege with reference to his relationship with a possible criminal.' Ante, pp. 13--14. The other five questions, treated at length in the Connecticut court's opinion, get equally short shrift from this Court; it takes the majority, unfamiliar with Connecticut law and far removed from the proceedings below, only a dozen lines to consider the questions and conclude that they were incriminating: 'The interrogation was a part of a wide-ranging inquiry into crime, including gambling, in Hartford. It was admitted on behalf of the State at oral argument--and indeed it is obvious from the questions themselves--that the State desired to elicit from the petitioner the identity of the person who ran the pool-selling operation in connection with which he had been arrested in 1959. It was apparent that petitioner might apprehend that if this person were still engaged in unlawful activity, disclosure of his name might furnish a link in a chain of evidence sufficient to connect the petitioner with a more recent crime for which he might still be prosecuted.' (Footnote omitted.) Ante, p. 13. I do not understand how anyone could read the opinion of the Connecticut court and conclude that the state law which was the basis of its decision or the decision itself was lacking in fundamental fairness. The truth of the matter is that under any standard--state or federal--the commitment for contempt was proper. Indeed, as indicated above, there is every reason to believe that the Connecticut court did apply the Hoffman standard quoted approvingly in the majority's opinion. I entirely agree with my Brother WHITE, post, pp. 36--38, that if the matter is viewed only from the standpoint of the federal standard, such standard was fully satisfied. The Court's reference to a federal standard is, to put it bluntly, simply an excuse for the Court to substitute its own superficial assessment of the facts and state law for the careful and better informed conclusions of the state court. No one who scans the two opinions with an objective eye will, I think reach any other conclusion. I would affirm. Mr. Justice WHITE, with whom Mr. Justice STEWART joins, dissenting. I. The Fifth Amendment safeguards an important complex of values, but it is difficult for me to perceive how these values are served by the Court's holding that the privilege was properly invoked in this case. While purporting to apply the prevailing federal standard of incrimination--the same standard of incrimination that the Connecticut courts applied--the Court has all but stated that a witness' invocation of the privilege to any question is to be automatically, and without more, accepted. W th deference, I prefer the rule permitting the judge rather than the witness to determine when an answer sought is incriminating. The established rule has been that the witness' claim of the privilege is not final, for the privilege qualifies a citizen's general duty of disclosure only when his answers would subject him to danger from the criminal law. The privilege against self-incrimination or any other evidentiary privilege does not protect silence which is solely an expression of political protest, a desire not to inform, a fear of social obloquy or economic disadvantage or fear of prosecution for future crimes. Smith v. United States, [1949] USSC 65; 337 U.S. 137, 147[1949] USSC 65; , 69 S.Ct. 1000, 1005[1949] USSC 65; , 93 L.Ed. 1264; Brown v. Walker, [1896] USSC 83; 161 U.S. 591, 605[1896] USSC 83; , 16 S.Ct. 644, 650[1896] USSC 83; , 40 L.Ed. 819. If the general duty to testify when subpoenaed is to remain and the privilege is to be retained as a protection against compelled incriminating answers, the trial judge must be permitted to make a meaningful determination of when answers tend to incriminate. See The Queen v. Boyes, [1861] EngR 626; 1 B. & S. 311, 329--330 (1861); Mason v. United States, [1917] USSC 132; 244 U.S. 362, 37 S.Ct. 621, 61 L.Ed. 1198. I do not think today's decision permits such a determination. Answers which would furnish a lead to other evidence needed to prosecute or convict a claimant of a crime--clue evidence--cannot be compelled, but 'this protection must be confined to instances where the witness has reasonable cause to apprehend danger from a direct answer.' Hoffman v. United States, [1951] USSC 64; 341 U.S. 479, at 486[1951] USSC 64; , 71 S.Ct. 814, at 818; Mason v. United States, [1917] USSC 132; 244 U.S. 362, 37 S.Ct. 621. Of course the witness is not required to disclose so much of the danger as to render his privilege nugatory. But that does not justify a flat rule of no inquiry and automatic acceptance of the claim of privilege. In determining whether the witness has a reasonable apprehension, the test in the federal courts has been that the judge is to decide from the circumstances of the case, his knowledge of matters surrounding the inquiry and the nature of the evidence which is demanded from the witness. Hoffman v. United States, [1951] USSC 64; 341 U.S. 479, 71 S.Ct. 814; Mason v. United States, [1917] USSC 132; 244 U.S. 362, 37 S.Ct. 621. Cf. Rogers v. United States, 340 U.S. 367, 71 S.Ct. 438. This rule seeks and achieves a workable accommodation between what are obviously important competing interests. As Mr. Chief Justice Marshall said: 'The principle which entitles the United States to the testimony of every citizen, and the principle by which every witness is privileged not to accuse himself, can neither of them be entirely disregarded. * * * When a question is propounded, it belongs to the court to consider and to decide whether any direct answer to it can implicate the witness.' In re Willie, 25 Fed.Cas.No.14,692e, at 39--40. I would not only retain this rule but apply it in its present form. Under this test, Malloy's refusals to answer some, if not all, of the questions put to him were clearly not privileged. II. In November 1959, Malloy was arrested in a gambling raid in Hartford and was convicted of pool selling, an offense defined as occupying and keeping a building containing gambling apparatus. After a 90-day jail term, his one-year sentence was suspended and Malloy was placed on probation for two years. In early 1961, Malloy was summoned to appear in an investigation into whether crimes, including gambling, had been committed in Hartford County, and was asked various questions obviously and solely designed to ascertain who Malloy's associates were in connection with his pool-selling activities in Hartford in 1959. Malloy initially refused to answer virtually all the questions put to him, including such innocuous ones as whether he was the William Malloy arrested and convicted of pool selling in 1959. After he was advised to consult with counsel and did so, he declined to answer each one of the following questions on the ground that it would tend to incriminate him: 'Q. Now, on September 11, 1959, when you were arrested at 600 Asylum Street, and the same arrest for which you were convicted in the Superior Court on November 5, 1959, for whom were you working? 'Q. On September 11, 1959, when you were arrested, and the same arrest for which you were convicted in the Superior Court on November 5, 1959, who furnished the money to pay your fine when you were convicted in the Superior Court? 'Q. After your arrest on September 11, 1959, and the same arrest for which you were convicted on November 5, 1959, who selected your bondsman? 'Q. As a result of your arrest on September 11, 1959, and the same arrest for which you were convicted on November 5, 1959, who furnished the money to pay your fine? 'Q. Do you know whose apartment it was (that you were arrested in on September 11, 1959)? 'Q. Do you know John Bergoti? 'Q. I ask you again, Mr. Malloy, now, so there will be no misunderstanding of what I want to know. When you were arrested on September 11, 1959, at 600 Asylum Street in Hartford, and the same arrest for which you were convicted in Superior Court on November 5, 1959, for whom were you working?' It was for refusing to answer these questions that Malloy was cited for contempt, the Connecticut courts noting that the privilege does not protect one against informing on friends or associates. These were not wholly innocuous questions on their face, but they clearly were in light of the finding, of which Malloy was told, that he was immune from prosecution for any pool-selling activities in 1959. As the Connecticut Supreme Court of Errors found, the State bore its burden of proving that the statute of limitations barred any prosecution for any type of violation of the state pool-selling statute in 1959. Malloy advanced the claim before the Connecticut courts, and again before this Court, that he could perhaps be prosecuted for a conspiracy and that the statute of limitations on a felony was five years. But the Connecticut courts were unable to find any state statute which Malloy's gambling activities in 1959 in Hartford, the subject of the inquiry, could have violated and Malloy has not yet pointed to one. Beyond this Malloy declined to offer any explanation or hint at how the answers sought could have incriminated him. In these circumstances it is wholly speculative to find that the questions about others, not Malloy, posed a substantial hazard of criminal prosecution to Malloy. Theoretically, under some unknown but perhaps possible conditions any fact is potentially incriminating. But if this be the rule, there obviously is no reason for the judge, rather than the witness, to pass on the claim of privilege. The privilege becomes a general one against answering distasteful questions. The Court finds that the questions were incriminating because petitioner 'might apprehend that if (his associates in 1959) were still engaged in unlawful activity, disclosure of (their names) might furnish a link in a chain of evidence sufficient to connect the petitioner with a more recent crime for which he might still be prosecuted.' Ante, p. 13. The assumption necessary to the above reasoning is that all persons, or all who have committed a misdemeanor, are continuously engaged in crime. This is but another way of making the claim of privilege automatic. It is not only unrealistic generally but peculiarly inappropriate in this case. Unlike cases relied on by the Court, like Hoffman v. United States, supra, where the claimant was known to be involved in rackets in the area, which were the subject of the inquiry, and had a 'broadly published police record,' Malloy had no record as a felon. He had engaged once in an unlawful activity--pool selling--a misdemeanor and was given a suspended sentence. He had been on probation since that time and was on probation at the time of the inquiry. Again, unlike Hoffman, nothing in these questions indicates petitioner was called because he was suspected of criminal activities after 1959. There is no support at all in this record for the cynical assumption that he had committed criminal acts after his release in 1960. Even on the Court's assumption that persons convicted of a misdemeanor are necessarily suspect criminals, sustaining the privilege in these circumstances is unwarranted, for Malloy placed no reliance on this theory in the courts below or in this Court. In order to allow the judge passing on the claim to understand how the answers sought are incriminating, I would at least require the claimant to state his grounds for asserting the privilege to questions seemingly irrelevant to any incriminating matters. Adherence to the federal standard of incrimination stated in Mason and Hoffman, supra, in form only, while its content is eroded in application, is hardly an auspicious beginning for application of the privilege to the States. As was well stated in a closely analogous situation, '(t)o continue a rule which is honored by this Court only with lip service is not a healthy thing and in the long run will do disservice to the federal system.' Gideon v. Wainwright, 372 U.S. 335, at 351[1970] USCA9 917; , 83 S.Ct. 792, at 800 (HARLAN, J., concurring). I would affirm.