SUPREME COURT OF UNITED STATES Joseph Lee Jones Vs. Alfred H. Mayer Co. No. 645. Argued April 1 and 2, 1968. Decided June 17, 1968. [Syllabus from pages 409-410 intentionally omitted] Samuel H. Liberman, St. Louis, Mo., for petitioners. Israel Treiman, St. Louis, Mo., for respondents. Atty. Gen. Ramsey Clark for the United States, as amicus curiae, by special leave of Court. Mr. Justice STEWART delivered the opinion of the Court. In this case we are called upon to determine the scope and constitutionality of an Act of Congress, 42 U.S.C. § 1982, which provides that: 'All citizens of the United States shall have the same right, in every State and Territory, as is enjoyed by white citizens thereof to inherit, purchase, lease, sell, hold, and convey real and personal property.' On September 2, 1965, the petitioners filed a complaint in the District Court for the Eastern District of Missouri, alleging that the respondents had refused to sell them a home in the Paddock Woods community of St. Louis County for the sole reason that petitioner Joseph Lee Jones is a Negro. Relying in part upon § 1982, the petitioners sought injunctive and other relief.1 The District Court sustained the respondents' motion to dismiss the complaint,2 and the Court of Appeals for the Eighth Circuit affirmed, concluding that § 1982 applies only to state action and does not reach private refusals to sell.3 We granted certiorari to consider the questions thus presented.4 For the reasons that follow, we reverse the judgment of the Court of Appeals. We hold that § 1982 bars all racial discrimination, private as well as public, in the sale or rental of property, and that the statute, thus construed, is a valid exercise of the power of Congress to enforce the Thirteenth Amendment. I. At the outset, it is important to make clear precisely what this case does not involve. Whatever else it may be, 42 U.S.C. § 1982 is not a comprehensive open housing law. In sharp contrast to the Fair Housing Title (Title VIII) of the Civil Rights Act of 1968, Pub.L. 90--284, 82 Stat. 81, the statute in this case deals only with racial discrimination and does not address itself to discrimination on grounds of religion or national origin.6 It does not deal specifically with discrimination in the provision of services or facilities in connection with the sale or rental of a dwelling.7 It does not prohibit advertising or other representations that indicate discriminatory preferences.8 It does not refer explicitly to discrimination in financing arrangements9 or in the provision of brokerage services.10 It does not empower a federal administrative agency to assist aggrieved parties.11 It makes no provision for intervention by the Attorney General.12 And, although it can be enforced by injunction,13 it contains no provision expressly authorizing a federal court to order the payment of damages. Thus, although § 1982 contains none of the exemptions that Congress included in the Civil Rights Act of 1968,15 it would be a serious mistake to suppose that § 1982 in any way diminishes the significance of the law recently enacted by Congress. Indeed, the Senate Subcommittee on Housing and Urban Affairs was informed in hearings held after the Court of Appeals had rendered its decision in this case that § 1982 might well be 'a presently valid federal statutory ban against discrimination by private persons in the sale or lease of real property.'16 The Subcommittee was told, however, that even if this Court should so construe § 1982, the existence of that statute would not 'eliminate the need for congressional action' to spell out 'responsibility on the part of the federal government to enforce the rights it protects.'17 The point was made that, in light of the many difficulties confronted by private litigants seeking to enforce such rights on their own, 'legislation is needed to establish federal machinery for enforcement of the rights guaranteed under Section 1982 of Title 42 even if the plaintiffs in Jones v. Alfred H. Mayer Company should prevail in the United States Supreme Court. On April 10, 1968, Representative Kelly of New York focused the attention of the House upon the present case and its possible significance. She described the background of this litigation, recited the text of § 1982, and then added: 'When the Attorney General was asked in court about the effect of the old law (§ 1982) as compared with the pending legislation which is being considered on the House floor today, he said that the scope was somewhat different, the remedies and procedures were different, and that the new law was still quite necessary.' Later the same day, the House passed the Civil Rights Act of 1968. Its enactment had no effect upon § 198220 and no effect upon this litigation,21 but it underscored the vast differences between, on the one hand, a general statute applicable only to racial discrimination in the rental and sale of property and enforceable only by private parties acting on their own initiative, and, on the other hand, a detailed housing law, applicable to a broad range of discriminatory practices and enforceable by a complete arsenal of federal authority. Having noted these differences, we turn to a consideration of § 1982 itself. II. This Court last had occasion to consider the scope of 42 U.S.C. § 1982 in 1948, in Hurd v. Hodge, [1948] USSC 59; 334 U.S. 24, 68 S.Ct. 847, 92 L.Ed. 1187. That case arose when property owners in the District of Columbia sought to enforce racially restrictive covenants against the Negro purchasers of several homes on their block. A federal district court enforced the restrictive agreements by declaring void the deeds of the Negro purchasers. It enjoined further attempts to sell or lease them the properties in question and directed them to 'remove themselves and all of their personal belongings' from the premises within 60 days. The Court of Appeals for the District of Columbia Circuit affirmed.22 and this Court granted certiorari23 to decide whether § 1982, then § 1978 of the Revised Statutes of 1874, barred enforcement of the racially restrictive agreements in that case. The agreements in Hurd covered only two-thirds of the lots of a single city block, and preventing Negroes from buying or renting homes in that specific area would not have rendered them ineligible to do so elsewhere in the city. Thus, if § 1982 had been thought to do no more than grant Negro citizens the legal capacity to buy and rent property free of prohibitions that wholly disabled them because of their race, judicial enforcement of the restrictive covenants at issue would not have violated § 1982. But this Court took a broader view of the statute. Although the covenants could have been enforced without denying the general right of Negroes to purchase or lease real estate, the enforcement of those covenants would nonetheless have denied the Negro purchasers 'the same right 'as is enjoyed by white citizens * * * to inherit, purchase, lease, sell, hold, and convey real and personal property." 334 U.S., at 34, 68 S.Ct., at 852. That result, this Court concluded, was prohibited by s 1982. To suggest otherwise, the Court said, 'is to reject the plain meaning of language.' Ibid. Hurd v. Hodge, supra, squarely held, therefore, that a Negro citizen who is denied the opportunity to purchase the home he wants '(s)olely because of (his) race and color,' 334 U.S., at 34, 68 S.Ct., at 852, has suffered the kind of injury that § 1982 was designed to prevent. Accord, Buchanan v. Warley, [1916] USSC 116; 245 U.S. 60, 79[1916] USSC 116; , 38 S.Ct. 16, 19[1916] USSC 116; , 62 L.Ed. 149; Harmon v. Tyler, 273 U.S. 668, 47 S.Ct. 471, 71 L.Ed. 831; City of Richmond v. Deans, [1930] USSC 99; 281 U.S. 704, 50 S.Ct. 407, 74 L.Ed. 1128. The basic source of the injury in Hurd was, of course, the action of private individuals--white citizens who had agreed to exclude Negroes from a residential area. But an arm of the Government--in that case, a federal court had assisted in the enforcement of that agreement.24 Thus Hurd v. Hodge, supra, did not present the question whether purely private discrimination, unaided by any action on the part of government, would violate § 1982 if its effect were to deny a citizen the right to rent or buy property solely because of his race or color. The only federal court (other than the Court of Appeals in this case) that has ever squarely confronted that question held that a wholly private conspiracy among white citizens to prevent a Negro from leasing a farm violated § 1982. United States v. Morris, D.C., 125 F. 322. It is true that a dictum in Hurd said that § 1982 was directed only toward 'governmental action,' 334 U.S., at 31, 68 S.Ct., at 851, but neither Hurd nor any other case before or since has presented that precise issue for adjudication in this Court.25 Today we face that issue for the first time. It is true that a dictum in Hurd v. Hodge, [1948] USSC 59; 334 U.S. 24, 31[1948] USSC 59; , 68 S.Ct. 847, 851, charracterized Corrigan v. Buckley, [1926] USSC 123; 271 U.S. 323, 46 S.Ct. 521, 70 L.Ed. 969, as having 'held' that '(t)he action toaward which the provisions of the statute * * * (are) directed is governmental action.' 334 U.S., at 31, 68 S.Ct., at 851. But no such statement appears in the Corrigan opinion, and a careful examination of Corrigan reveals that it cannot be read as authority for the proposition attributed to it in Hurd. In Corrigan, suits had been brought to enjoin a threatened violation of certain restrictive covenants in the District of Columbia. The courts of the District had granted relief, see 55 App.D.C. 30, 299 F. 899, and the case reached this Court on appeal. As the opinion in Corrigan specifically recognized, no claim that the covenants could not validly be enforced against the appellants had been raised in the lower courts, and no such claim was properly before this Court. 271 U.S., at 330--331, 46 S.Ct., at 523--524. The only question presented for decision was whether the restrictive covenants themselves violated the Fifth, Thirteenth, and Fourteenth Amendments, and §§ 1977, 1978, and 1979 of the Revised Statutes (now 42 U.S.C. §§ 1981, 1982, and 1983). Ibid. Addressing itself to that narrow question, the Court said that none of the provisions relied upon by the appellants prohibited private individuals from 'enter(ing) into * * * (contracts) in respect to the control and disposition of their own property.' Id., at 331, 46 S.Ct., at 524. Nor, added the Court, had the appellants even claimed that the provisions in question 'had, in and of themselves, * * * (the) effect' of prohibiting such contracts. Ibid. Even if Corrigan should be regarded as an adjudication that 42 U.S.C. § 1982 (then § 1978 of the Revised Statutes) does not prohibit private individuals from agreeing not to sell their property to Negroes, Corrigan would not settle the question whether § 1982 prohibits an actual refusal to sell to a Negro. Moreover, since the appellants in Corrigan had not even argued in this Court that the statute prohibited private agreements of the sort there involved, it would be a mistake to treat the Corrigan decision as a considered judgment even on that narrow issue. III. We begin with the language of the statute itself. In plain and unambiguous terms, § 1982 grants to all citizens, without regard to race or color, 'the same right' to purchase and lease property 'as is enjoyed by white citizens.' As the Court of Appeals in this case evidently recognized, that right can be impaired as effectively by 'those who place property on the market'26 as by the State itself. For, even if the State and its agents lend no support to those who wish to exclude persons from their communities on racial grounds, the fact remains that, whenever property 'is placed on the market for whites only, whites have a right denied to Negroes.'27 So long as a Negro citizen who wants to buy or rent a home can be turned away simply because he is not white, he cannot be said to enjoy 'the same right * * * as is enjoyed by white citizens * * * to * * * purchase (and) lease * * * real and personal property.' 42 U.S.C. § 1982. (Emphasis added.) On its face, therefore, § 1982 appears to prohibit all discrimination against Negroes in the sale or rental of property discrimination by private owners as well as discrimination by public authorities. Indeed, even the respondents seem to concede that, if § 1982 'means what it says'--to use the words of the respondents' brief--then it must encompass every racially motivated refusal to sell or rent and cannot be confined to officially sanctioned segregationin housing. Stressing what they consider to be the revolutionary implications of so literal a reading of § 1982, the respondents argue that Congress cannot possibly have intended any such result. Our examination of the relevant history, however, persuades us that Congress meant exactly what it said. IV. In its original form, 42 U.S.C. § 1982 was part of § 1 of the Civil Rights Act of 1866.28 That section was cast in sweeping terms: 'Be it enacted by the Senate and House of Representatives of the United States of America in Congress assembled, That all persons born in the United States and not subject to any foreign power, * * * are hereby declared to be citizens of the United States; and such citizens, of every race and color, without regard to any previous condition of slavery or involuntary servitude, * * * shall have the same right, in every State and Territory in the United States, to make and enforce contracts, to sue, be parties, and give evidence, to inherit, purchase, lease, sell, hold, and convey real and personal property, and to full and equal benefit of all laws and proceedings for the security of person and property, as is enjoyed by white citizens, and shall be subject to like punishment, pains, and penalties, and to none other, any law, statute, ordinance, regulation, or custom, to the contrary notwithstanding.' The crucial language for our purposes was that which guaranteed all citizens 'the same right, in every State and Territory in the United States, * * * to inherit, purchase, lease, sell, hold, and convey real and personal property * * * as is enjoyed by white citizens * * *.' To the Congress that passed the Civil Rights Act of 1866, it was clear that the right to do these things might be infringed not only by 'State or local law' but also by 'custom, or prejudice.'30 Thus, when Congress provided in § 1 of the Civil Rights Act that the right to purchase and lease property was to be enjoyed equally throughout the United States by Negro and white citizens alike, it plainly meant to secure that right against interference from any source whatever, whether governmental or private. Indeed, if § 1 had been intended to grant nothing more than an immunity from governmental interference, then much of § 2 would have made no sense at all.32 For that section, which provided fines and prison terms for certain individuals who deprived others of rights 'secured or protcted' by § 1, was carefully drafted to exempt private violations of § 1 from the criminal sanctions it imposed.33 There would, of course, have been no private violations to exempt if the only 'right' granted by § 1 had been a right to be free of discrimination by public officials. Hence the structure of the 1866 Act, as well as its language, points to the conclusion urged by the petitioners in this case that § 1 was meant to prohibit all racially motivated deprivations of the rights enumerated in the statute, although only those deprivations perpetrated 'under color of law' were to be criminally punishable under § 2. In attempting to demonstrate the contrary, the respondents rely heavily upon the fact that the Congress which approved the 1866 statute wished to eradicate the recently enacted Black Codes laws which had saddled Negroes with 'onerous disabilities and burdens, and curtailed their rights * * * to such an extent that their freedom was of little value * * *.' Slaughter-House Cases[1872] USSC 142; , 16 Wall. 36, 70, 21 L.Ed. 394.34 The respondents suggest that the only evil Congress sought to eliminate was that of racially discriminatory laws in the former Confederate States. But the Civil Rights Act was drafted to apply throughout the country,35 and its language was far broader than would have been necessary to strike down discriminatory statutes. That broad language, we are asked to believe, was a mere slip of the legislative pen. We disagree. For the same Congress that wanted to do away with the Black Codes also had before it an imposing body of evidence pointing to the mistreatment of Negroes by private individuals and unofficial groups, mistreatment unrelated to any hostile state legislation. 'Accounts in newspapers North and South, Freedmen's Bureau and other official documents, private reports and correspondence were all adduced' to show that 'private outrage and atrocity' were 'daily inflicted on freedmen * * *.'36 The congressional debates are replete with references to private injustices against Negroes--references to white employers who refused t pay their Negro workers,37 white planters who agreed among themselves not to hire freed slaves without the permission of their former masters,38 white citizens who assaulted Negroes39 or who combined to drive them out of their communities. Indeed, one of the most comprehensive studies then before Congress stressed the prevalence of private hostility toward negroes and the need to protect them from the resulting persecution and discrimination.41 The report noted the existence of laws virtually prohibiting Negroes from owning or renting property in certain towns,42 but described such laws as 'mere isolated cases,' representing 'the local outcroppings of a spirit * * * found to prevail everywhere'43--a spirit expressed, for example, by lawless acts of brutality directed against Negroes who traveled to areas where they were not wanted.44 The report concluded that, even if anti-Negro legislation were 'repealed in all the States lately in rebellion,' equal treatment for the Negro would not yet be secured. In this setting, it would have been strange indeed if Congress had viewed its task as encompassing merely the nullification of racist laws in the former rebel States. That the Congress which assembled in the Nation's capital in December 1865 in fact had a broader vision of the task before it became clear early in the session, when three proposals to invalidate discriminatory state statutes were rejected as 'to narrowly conceived.'46 From the outset it seemed clear, at least to Senator Trumbull of Illinois, Chairman of the Judiciary Committee, that stronger legislation might prove necessary. After Senator Wilson of Massachusetts had introduced his bill to strike down all racially discriminatory laws in the South,47 Senator Trumbull said this: 'I reported from the Judiciary Committee the second section of the (Thirteenth Amendment) for the very purpose of conferring upon Congress authority to see that the first section was carried out in good faith * * * and I hold that under that second section Congress will have the authority, when the constitutional amendment is adopted, not only to pass the bill of the Senator from Massachusetts, but a bill that will be much more efficient to protect the freedman in his rights. * * * And, sir, when the constitutional amendment shall have been adopted, if the information from the South be that the men whose liberties are secured by it are deprived of the privilege to go and come when they please, to buy and sell when they please, to make contracts and enforce contracts, I give notice that, if no one else does, I shall introduce a bill and urge its passage through Congress that will secure to those men every one of these rights: they would not be freemen without them. It is idle to say that a man is free who cannot go and come at pleasure, who cannot buy and sell, who cannot enforce his rights. * * * (So) when the constitutional amendment is adopted I trust we may pass a bill, if the action of the people in the southern States should make it necessary, that will be much more sweeping and efficient than the bill under consideration. Five days later, on December 18, 1865, the Secretary of State officially certified the ratification of the Thirteenth Amendment. The next day Senator Trumbull again rose to speak. He had decided, he said, that the 'more sweeping and efficient' bill of which he had spoken previously ought to be enacted 'at an early day for the purpose of quieting apprehensions in the minds of many friends of freedom lest by local legislation or a prevailing public sentiment in some of the States persons of the African race should continue to be oppressed and in fact deprived of their freedom * * *. On January 5, 1866, Senator Trumbull introduced the bill he had in mind--the bill which later became the Civil Rights Act of 1866.50 He described its objectives in terms that belie any attempt to read it narrowly: 'Mr. President, I regard the bill to which the attention of the Senate is now called as the most important measure that has been under its consideration since the adoption of the constitutional amendment abolishing slavery. That amendment declared that all persons in the United States should be free. This measure is intended to give effect to that declaration and secure to all persons within the United States practical freedom. There is very little importance in the general declaration of abstract truths and principles unless they can be carried into effect, unless the persons who are to be affected by them have some means of availing themselves of their benefits. Of course, Senator Trumbull's bill would, as he pointed out, 'destroy all (the) discriminations' embodied in the Black Codes,52 but it would do more: It would affirmatively secure for all men, whatever their race or color, what the Senator called the 'great fundamental rights': 'the right to acquire property, the right to go and come at pleasure, the right to enforce rights in the courts, to make contracts, and to inherit and dispose of property.' As to those basic civil rights, the Senator said, the bill would 'break down all discrimination between black men and white men.' That the bill would indeed have so sweeping an effect was seen as its great virtue by its friends55 and as its great danger by its enemies56 but was disputed by none. Opponents of the bill charged that it would not only regulate state laws but would directly 'determine the persons who (would) enjoy * * * property within the States.'57 threatening the ability of white citizens 'to determine who (would) be members of (their) communit(ies) * * *.'58 The bill's advocates did not deny the accuracy of those characterizations. Instead, they defended the propriety of employing federal authority to deal with 'the white man * * * (who) would invoke the power of local prejudice' against the Negro.59 Thus, when the Senate passed the Civil Rights Act on February 2, 1866,60 it did so fully aware of the breadth of the measure it had approved. In the House, as in the Senate, much was said about eliminating the infamous Black Codes.61 But, like the Senate, the House was moved by a larger objective--that of giving real content to the freedom guaranteed by the Thirteenth Amendment. Representative Thayer of Pennsylvania put it this way: '(W)hen I voted for the amendment to abolish slavery * * * I did not suppose that I was offering * * * a mere paper guarantee. And when I voted for the second section of the amendment, I felt * * * certain that I had * * * given to Congress ability to protect * * * the rights which the first section gave * * *.' 'The bill which now engages the attention of the House has for its object to carry out and guaranty the reality of that great measure. It is to give to it practical effect and force. It is to prevent that great measure from remaining a dead letter upon the constitutional page of this country. * * * The events of the last four years * * * have changed (a) large class of people * * * from a condition of slavery to that of freedom. The practical question now to be decided is whether they shall be in fact freemen. It is whether they shall have the benefit of this great charter of liberty given to them by the American people.' Representative Cook of Illinois thought that, without appropriate federal legislation, any 'combination of men in (a) neighborhood (could) prevent (a Negro) from having any chance' to enjoy those benefits.63 To Congressman Cook and others like him, it seemed evident that, with respect to basic civil rights including the 'right to * * * purchase, lease, sell, hold, and convey * * * property,' Congress must provide that 'there * * * be no discrimination' on grounds of race or color. It thus appears that, when the House passed the Civil Rights Act on March 13, 1866,65 it did so on the same assumption that had prevailed in the Senate: It too believed that it was approving a comprehensive statute forbidding all racial discrimination affecting the basic civil rights enumerated in the Act. President Andrew Johnson vetoed the Act on March 27,66 and in the brief congressional debate that followed, his supporters characterized its reach in allembracing terms. One stressed the fact that § 1 would confer 'the right * * * to purchase * * * real estate * * * without any qualification and without any restriction whatever * * *.'67 Another predicted, as a corollary, that the Act would preclude preferential treatment for white persons in the rental of hotel rooms and in the sale of church pews.68 Those observations elicited no reply. On April 6 the Senate, and on April 9 the House, overrode the President's veto by the requisite majorities,69 and the Civil Rights Act of 1866 became law. In light of the concerns that led Congress to adopt it and the contents of the debates that proceded its passage, it is clear that the Act was designed to do just what its terms suggest: to prohibit all racial discrimination, whether or not under color of law, with respect to the rights enumerated therein-- including the right to purchase or lease property. Nor was the scope of the 1866 Act altered when it was re-enacted in 1870, some two years after the ratification of the Fourteenth Amendment.71 It is quite true that some members of Congress supported the Fourteenth Amendment 'in order to eliminate doubt as to the constitutional validity of the Civil Rights Act as applied to the States.' Hurd v. Hodge, [1948] USSC 59; 334 U.S. 24, 32-- 33[1948] USSC 59; , 68 S.Ct. 847, 852. But it certainly does not follow that the adoption of the Fourteenth Amendment or the subsequent readoption of the Civil Rights Act were meant somehow to limit its application to state action. The legislative history furnishes not the slightest factual basis for any such speculation, and the conditions prevailing in 1870 make it highly implausible. For by that time most, if not all, of the former Confederate States, then under the control of 'reconstructed' legislatures, had formally repudiated racial discrimination, and the focus of congressional concern had clearly shifted from hostile statutes to the activities of groups like the Ku Klux Klan, operating wholly outside the law. Against this background, it would obviously make no sense to assume, without any historical support whatever, that Congress made a silent decision in 1870 to exempt private discrimination from the operation of the Civil Rights Act of 1866.73 'The cardinal rule is that repeals by implication are not favored.' Posadas v. National City Bank, [1936] USSC 6; 296 U.S. 497, 503[1936] USSC 6; , 56 S.Ct. 349, 352[1936] USSC 6; , 80 L.Ed. 351. All Congress said in 1870 was that the 1866 law 'is hereby re-enacted.' That is all Congress meant. As we said in a somewhat different setting two Terms ago, 'We think that history leaves no doubt that, if we are to give (the law) the scope that its origins dictate, we must accord it a sweep as broad as its language.' United States v. Price, [1966] USSC 64; 383 U.S. 787, 801[1966] USSC 64; , 86 S.Ct. 1152, 1160. 'We are not at liberty to seek ingenious analytical instruments,' ibid., to carve from § 1982 an exception for private conduct--even though its application to such conduct in the present context is without established precedent. And, as the Attorney General of the United States said at the oral argument of this case, 'The fact that the statute lay partially dormant for many years cannot be held to diminish its force today.' V. The remaining question is whether Congress has power under the Constitution to do what § 1982 purports to do: to prohibit all racial discrimination, private and public, in the sale and rental of property. Our starting point is the Thirteenth Amendment, for it was pursuant to that constitutional provision that Congress originally enacted what is now § 1982. The Amendment consists of two parts. Section 1 states: 'Neither slavery nor involuntary servitude, except as a punishment for crime whereby the party shall have been duly convicted, shall exist within the United States, or any place subject to their jurisdiction.' Section 2 provides: 'Congress shall have power to enforce this article by appropriate legislation.' As its text reveals, the Thirteenth Amendment 'is not a mere prohibition of state laws establishing or upholding slavery, but an absolute declaration that slavery or involuntary servitude shall not exist in any part of the United States.' Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 20[1883] USSC 182; , 3 S.Ct. 18, 28[1883] USSC 182; , 27 L.Ed. 835. It has never been doubted, therefore, 'that the power vested in Congress to enforce the article by appropriate legislation,' ibid., includes the power to enact laws 'direct and primary, operating upon the acts of individuals, whether sanctioned by state legislation or not.' Id., at 23, 3 S.Ct., at 30. Thus, the fact that § 1982 operates upon the unofficial acts of private individuals, whether or not sanctioned by state law, presents no constitutional problem. If Congress has power under the Thirteenth Amendment to eradicate conditions that prevent Negroes from buying and renting property because of their race or color, then no federal statute calculated to achieve that objective can be thought to exceed the constitutional power of Congress simply because it reaches beyond state action to regulate the conduct of private individuals. The constitutional question in this case, therefore, comes to this: Does the authority of Congress to enforce the Thirteenth Amendment 'by appropriate legislation' include the power to eliminate all racial barriers to the acquisition of real and personal property? We think the answer to that question is plainly yes. 'By its own unaided force and effect,' the Thirteenth Amendment 'abolished slavery, and established universal freedom.' Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 20[1883] USSC 182; , 3 S.Ct. 18, 28. Whether or not the Amendment itself did any more than that--a question not involved in this case--it is at least clear that the Enabling Clause of that Amendment empowered Congress to do much more. For that clause clothed 'Congress with power to pass all laws necessary and proper for abolishing all badges and incidents of slavery in the United States.' Ibid. (Emphasis added.) Those who opposed passage of the Civil Rights Act of 1866 argued in effect that the Thirteenth Amendment merely authorized Congress to dissolve the legal bond by which the Negro slave was held to his master.75 Yet many had earlier opposed the Thirteenth Amendment on the very ground that it would give Congress virtually unlimited power to enact laws for the protection of Negroes in every State.76 And the majority leaders in Congress--who were, after all, the authors of the Thirteenth Amendment--had no doubt that its Enabling Clause contemplated the sort of positive legislation that was embodied in the 1866 Civil Rights Act. Their chief spokesman, Senator Trumbull of Illinois, the Chairman of the Judiciary Committee, had brought the Thirteenth Amendment to the floor of the Senate in 1864. In defending the constitutionality of the 1866 Act, he argued that, if the narrower construction of the Enabling Clause were correct, then 'the trumpet of freedom that we have been blowing throughout the land has given an (uncertain sound,' and the promised freedom is a delusion. Such was not the intention of Congress, which proposed the constitutional amendment, nor is such the fair meaning of the amendment itself. * * * I have no doubt that under this provision * * * we may destroy all these discriminations in civil rights against the black man; and if we cannot, our constitutional amendment amounts to nothing. It was for that purpose that the second clause of that amendment was adopted, which says that Congress shall have authority, by appropriate legislation, to carry into effect the article prohibiting slavery. Who is to decide what that appropriate legislation is to be? The Congress of the United States; and it is for Congress to adopt such appropriate legislation as it may think proper, so that it be a means to accomplish the end.' Surely Senator Trumbull was right. Surely Congress has the power under the Thirteenth Amendment rationally to determine what are the badges and the incidents of slavery, and the authority to translate that determination into effective legislation. Nor can we say that the determination Congress has made is an irrational one. For this Court recognized long ago that, whatever else they may have encompassed, the badges and incidents of slavery--its 'burdens and disabilities'--included restrations upon 'those fundamental rights which are the essence of civil freedom, namely, the same right * * * to inherit, purchase, lease, sell and convey property, as is enjoyed by white citizens.' Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 22, 3 S.Ct. 18, 29.78 Just as the Black Codes, enacted after the Civil War to restrict the free exercise of those rights, were substitutes for the salve system, so the exclusion of Negroes from white communities became a substitute for the Black Codes. And when racial discrimination herds men into ghettos and makes their ability to buy property turn on the color of their skin, then it too is a relic of slavery. Negro citizens, North and South, who saw in the Thirteenth Amendment a promise of freedom-- freedom to 'go and come at pleasure'79 and to 'buy and sell when they please'80--would be left with 'a more paper guarantee'81 if Congress were powerless to assure that a dollar in the hands of a Negro will purchase the same thing as a dollar in the hands of a white man. At the very least, the freedom that Congress is empowered to secure under the Thirteenth Amendment includes the freedom to buy whatever a white man can buy, the right to live wherever a white man can live. If Congress cannot say that being a free man means at least this much, then the Thirteenth Amendment made a promise the Nation cannot keep. Representative Wilson of Iowa was the floor manager in the House for the Civil Rights Act of 1866. In urging that Congress had ample authority to pass the pending bill, he recalled the celebrated words of Chief Justice Marshall in McCulloch v. State of Maryland, [1819] USSC 5; 4 Wheat. 316, 421[1819] USSC 5; , 4 L.Ed. 579: 'Let the end by legitimate, let it be within the scope of the constitution, and all means which are appropriate, which are plainly adapted to that end, which are not prohibited, but consist with the letter and spirit of the constitution, are constitutional.' 'The end is legitimate,' the Congressman said, 'because it is defined by the Constitution itself. The end is the maintenance of freedom * * *. A man who enjoys the civil rights mentioned in this bill cannot be reduced to slavery. * * * This settles the appropriateness of this measure, and that settles its constitutionality.' We agree. The judgment is reversed. Reversed. Mr. Justice DOUGLAS, concurring. The Act of April 9, 1866, 14 Stat. 27, 42 U.S.C. § 1982, provides: 'All citizens of the United States shall have the same right, in every State and Territory, as is enjoyed by white citizens thereof to inherit, purchase, lease, sell, hold, and convey real and personal property.' This Act was passed to enforce the Thirteenth Amendment which in § 1 abolished 'slavery' and 'involuntary servitude, except as a punishment for crime whereof the party shall have been duly convicted' and in § 2 gave Congress power 'to enforce this article by appropriate legislation.' Enabling a Negro to buy and sell real and personal property is a removal of one of many badges of slavery. 'Slaves were not considered men. * * * They could own nothing; they could make no contracts; they could hold no property, nor traffic in property; they could not hire out; they could not legally marry nor constitute families; they could not control their children; they could not appeal from their master; they could be punished at will.' W. Dubois, Black Reconstruction in America 10 (1964). The true curse of slavery is not what it did to the black man, but what it has done to the white man. For the existence of the institution produced the notion that the white man was of superior character, intelligence, and morality. The blacks were little more than livestock--to be fed and fattened for the economic benefits they could bestow through their labors, and to be subjected to authority, often with cruelty, to make clear who was master and who slave. Some badges of slavery remain today. While the institution has been outlawed, it has remained in the minds and hearts of many white men. Cases which have come to this Court depict a spectacle of slavery unwilling to die. We have seen contrivances by States designed to thwart Negro voting, e.g., Lane v. Wilson, [1939] USSC 101; 307 U.S. 268, 59 S.Ct. 872, 83 L.Ed. 1281. Negroes have been excluded over and again from juries solely on account of their race, e.g., Strauder v. West Virginia, [1879] USSC 165; 100 U.S. 303, 25 L.Ed. 664, or have been forced to sit in segregated seats in courtrooms, Johnson v. State of Virginia, [1963] USSC 87; 373 U.S. 61, 83 S.Ct. 1053, 10 L.Ed.2d 195. They have been made to attend segregated and inferior schools, e.g., Brown v. Board of Education, [1954] USSC 42; 347 U.S. 483, 74 S.Ct. 686, 98 L.Ed. 873, or been denied entrance to colleges or graduate schools because of their color, e.g., Commonwealth of Pennsylvania v. Board of Directors of City of Trusts, [1957] USSC 66; 353 U.S. 230, 77 S.Ct. 806, 1 L.Ed.2d 792; Sweatt v. Painter, [1950] USSC 78; 339 U.S. 629, 70 S.Ct. 848, 94 L.Ed. 1114. Negroes have been prosecuted for marrying whites, e.g., Loving v. Commonwealth Virginia, [1967] USSC 168; 388 U.S. 1, 87 S.Ct. 1817, 18 L.Ed.2d 1010. They have been forced to live in segregated residential districts, Buchanan v. Warley, [1916] USSC 116; 245 U.S. 60, 38 S.Ct. 16, 62 L.Ed. 149 and residents of white neighborhoods have denied them entrance, e.g., Shelley v. Kraemer, [1948] USSC 63; 334 U.S. 1, 68 S.Ct. 836, 92 L.Ed. 1161. Negroes have been forced to use segregated facilities in going about their daily lives, having been excluded from railway coaches, Plessy v. Ferguson, [1896] USSC 151; 163 U.S. 537, 16 S.Ct. 1138, 41 L.Ed. 256; public parks, New Orleans City Park Improvement Assn. v. Detiege, [1958] USSC 177; 358 U.S. 54, 79 S.Ct. 99, 3 L.Ed.2d 46; restaurants, Lombard v. State of Louisiana, [1963] USSC 101; 373 U.S. 267, 83 S.Ct. 1122, 10 L.Ed.2d 338; public beaches, Mayor and City Council of Baltimore v. Dawson, 350 U.S. 877, 76 S.Ct. 133, 100 L.Ed. 774; municipal golf courses, Holmes v. City of Atlanta, 350 U.S. 879, 76 S.Ct. 141, 100 L.Ed. 776; amusement parks, Griffin v. State of Maryland, [1964] USSC 157; 378 U.S. 130, 84 S.Ct. 1770, 12 L.Ed.2d 754; buses, Gayle v. Browder, 352 U.S. 903, 77 S.Ct. 145, 1 L.Ed.2d 114; public libraries, Brown v. State of Louisiana, [1966] USSC 28; 383 U.S. 131, 86 S.Ct. 719, 15 L.Ed.2d 637. A state court judge in Alabama convicted a Negro woman of contempt of court because she refused to answer him when he addressed her as 'Mary,' although she had made the simple request to be called 'Miss Hamilton.' Hamilton v. State of Alabama, [1964] USSC 58; 376 U.S. 650, 84 S.Ct. 982, 11 L.Ed.2d 979. That brief sampling of discriminatory practices, many of which continue today, stands almost as an annotation to what Frederick Douglass (1817--1895) wrote nearly a century earlier: 'Of all the races and varieties of men which have suffered from this feeling, the colored people of this country have endured most. They can resort to no disguises which will enable them to escape its deadly aim. They carry in front the evidence which marks them for persecution. They stand at the extreme point of difference from the Caucasian race, and their African origin can be instantly recognized, though they may be several removes from the typical African race. They may remonstrate like Shylock--'Hath not a Jew eyes? hath not a Jew hands, organs, dimensions, senses, affections, passions? fed with the same food, hurt with the same weapons, subject to the same diseases, healed by the same means, warmed and cooled by the same summer and winter, as a Christian is?"--but such eloquence is unavailing. They are Negroes--and that is enough, in the eye of this unreasoning prejudice, to justify indignity and violence. In nearly every department of American life they are confronted by this insidious influence. It fills the air. It meets them at the workshop and factory, when they apply for work. It meets them at the church, at the hotel, at the ballot-box, and worst of all, it meets them in the jurybox. Without crime or offense against law or gospel, the colored man is the Jean Valjean of American society. He has escaped from the galleys, and hence all presumptions are against him. The workshop denies him work, and the inn denies him shelter; the ballot-box a fair vote, and the jury-box a fair trial. He has ceased to be the slave of an individual, but has in some sense become the slave of society. He may not now be bought and sold like a beast in the market, but he is the trammeled victim of a prejudice, well calculated to repress his manly ambition, paralyze his energies, and make him a dejected and spiritless man, if not a sullen enemy to society, fit to prey upon life and property and to make trouble generally.' Today the black is protected by a host of civil rights laws. But the forces of discrimination are still strong. A member of his race, duly elected by the people to a state legislature, is barred from that assembly because of his views on the Vietnam war. Bond v. Floyd, [1966] USSC 167; 385 U.S. 116, 87 S.Ct. 339, 17 L.Ed.2d 235. Real estate agents use artifice to avoid selling 'white property' to the blacks.3 The blacks who travel the country, though entitled by law to the facilities for sleeping and dining that are offered all tourists, Heart of Atlanta Motel v. United States, [1964] USSC 230; 379 U.S. 241, 85 S.Ct. 348, 13 L.Ed.2d 258, may well learn that the 'vacancy' sign does not mean what it says, especially if the motel has a swimming pool. On entering a half-empty restaurant they may find 'reserved' signs on all unoccupied tables. The black is often barred from a labor union because of his race. He learns that the order directing admission of his children into white schools has not been obeyed 'with all deliberate speed,' Brown v. Board of Education, [1955] USSC 59; 349 U.S. 294, 301[1955] USSC 59; , 75 S.Ct. 753, 756[1955] USSC 59; , 99 L.Ed. 1083 but has been delayed by numerous stratagems and devices.5 State laws, at times, have been encouraged discrimination in housing. Reitman v. Mulkey, [1967] USSC 139; 387 U.S. 369, 87 S.Ct. 1627, 18 L.Ed.2d 830. This recital is enough to show how prejudices, once part and parcel of slavery, still persist. The men who sat in Congress in 1866 were trying to remove some of the badges or 'customs'6 of slavery when they enacted § 1982. And, as my Brother STEWART shows, the Congress that passed the so- called Open Housing Act in 1968 did not undercut any of the grounds on which § 1982 rests. Mr. Justice HARLAN, whom Mr. Justice WHITE joins, dissenting. The decision in this case appears to me to be most ill-considered and illadvised. The petitioners argue that the respondents' racially motivated refusal to sell them a house entitles them to judicial relief on two separate grounds. First, they claim that the respondents acted in violation of 42 U.S.C. § 1982; second, they assert that the respondents' conduct amounted in the circumstances to 'state action'1 and was therefore forbidden by the Fourteenth Amendment even in the absence of any statute. The Court, without reaching the second ground alleged, holds that the petitioners are entitled to relief under 42 U.S.C. § 1982, and that § 1982 is constitutional as legislation appropriate to enforce the Thirteenth Amendment. For reasons which follow, I believe that the Court's construction of § 1982 as applying to purely private action is almost surely wrong, and at the least is open to serious doubt. The issues of the constitutionality of § 1982, as construed by the Court, and of liability under the Fourteenth Amendment alone, also present formidable difficulties. Moreover, the political processes of our own era have, since the date of oral argument in this case, given birth to a civil rights statute2 embodying 'fair housing' provisions3 which would at the end of this year make available to others, though apparently not to the petitioners themselves,4 the type of relief which the petitioners now seek. It seems to me that this latter factor so diminishes the public importance of this case that by far the wisest course would be for this Court to refrain from decision and to dismiss the writ as improvidently granted. I. I shall deal first with the Court's construction of § 1982, which lies at the heart of its opinion. That construction is that the statute applies to purely private as well as to state-authorized discrimination. A. The Court's opinion focuses upon the statute's legislative history, but it is worthy of note that the precedents in this Court are distinctly opposed to the Court's view of the statute. In the Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 3 S.Ct. 18, 27 L.Ed. 835, decided less than two decades after the enactment of the Civil Rights Act of 1866, from which § 1982 is derived, the Court said in dictum of the 1866 Act: 'This law is clearly corrective in its character, intended to counteract and furnish redress against state laws and proceedings, and customs having the force of law, which sanction the wrongful acts specified. * * * The civil rights bill here referred to is analogous in its character to what a law would have been under the original constitution, declaring that the validity of contracts should not be impaired, and that if any person bound by a contract should refuse to comply with it, under color or pretence that it had been rendered void or invalid by a state law, he should be liable to an action upon it in the courts of the United States, with the addition of a penalty for setting up such an unjust and unconstitutional defence.' Id., at 16--17, 3 S.Ct., at 25.5 In Corrigan v. Buckley, [1926] USSC 123; 271 U.S. 323, 46 S.Ct. 521, 70 L.Ed. 969, the question was whether the courts of the District of Columbia might enjoin prospective breaches of racially restrictive covenants. The Court held that it was without jurisdiction to consider the petitioners' argument that the covenant was void because it contravened the Fifth, Thirteenth, and Fourteenth Amendments and their implementing statutes. The Court reasoned, inter alia, that the statutes, including the immediate predecessor of § 1982,6 were inapplicable because 'they, like the Constitutional Amendment under whose sanction they were enacted, do not in any manner prohibit or invalidate contracts entered into by private individuals in respect to the control and disposition of their own property.' 271 U.S., at 331, 46 S.Ct. at 5247 In Hurd v. Hodge, [1948] USSC 59; 334 U.S. 24, 68 S.Ct. 847, 92 L.Ed. 1187, the issue was again whether the courts of the District might enforce racially restrictive covenants. At the outset of the process of reasoning by which it held that judicial enforcement of such a covenant would violate the predecessor of § 1982, the Court said: 'We may start with the proposition that the statute does not invalidate private restrictive agreements so long as the purposes of those agreements are achieved by the parties through voluntary adherence to the terms. The action toward which the provisions of the statute under consideration is (sic) directed is governmental action. Such was the holding of Corrigan v. Buckley * * * 334 U.S., at 31, 68 S.Ct., at 851.8 B. Like the Court, I began analysis of § 1982 by examining its language. In its present form, the section provides: 'All citizens of the United States shall have the same right, in every State and Territory, as is enjoyed by white citizens thereof to inherit, purchase, lease, sell, hold, and convey real and personal property.' The Court finds it 'plain and unambiguous, ante, at 420, that this language forbids purely private as well as stateauthorized discrimination. With all respect, I do not find it so. For me, there is an inherent ambiguity in the term 'right,' as used in § 1982. The 'right' referred to may eithe be a right to equal status under the law, in which case the statute operates only against state-sanctioned discrimination, or it may be an 'absolute' right enforceable against private individuals. To me, the words of the statute, taken alone, suggest the former interpretation, not the latter. Further, since intervening revisions have not been meant to alter substance, the intended meaning of § 1982 must be drawn from the words in which it was originally enacted. Section 1982 originally was a part of § 1 of the Civil Rights Act of 1866, 14 Stat. 27. Sections 1 and 2 of that Act provided in relevant part: 'That all persons born in the United States and not subject to any foreign power * * * are hereby declared to be citizens of the United States; and such citizens, of every race and color * * *, shall have the same right, in every State and Territory in the United States * * * to inherit, purchase, lease, sell, hold, and convey real and personal property * * * as is enjoyed by white citizens, and shall be subject to like punishment, pains, and penalties, and to none other, any law, statute, ordinance, regulation, or custom, to the contrary notwithstanding. 'Sec. 2. That any person who, under color of any law, statute, ordinance, regulation, or custom, shall subject, or cause to be subjected, any inhabitant of any State or Territory to the deprivation of any right secured or protected by this act * * * shall be deemed guilty of a misdemeanor * * *.' It seems to me that this original wording indicates even more strongly than the present language that § 1 of the Act (as well as § 2, which is explicitly so limited) was intended to apply only to action taken pursuant to state or community authority, in the form of a 'law, statute, ordinance, regulation, or custom.'10 And with deference I suggest that the language of § 2, taken alone, no more implies that § 2 'was carefully drafted to exempt private violations of § 1 from the criminal sanctions it imposed,' see ante, at 425, than its does that § 2 was carefully drafted to enforce all of the rights secured by § 1. C. The Court rests its opinion chiefly upon the legislative history of the Civil Rights Act of 1866. I shall endeavor to show that those debates do not, as the Court would have it, overwhelmingly support the result reached by the Court, and in fact that a contrary conclusion may equally well be drawn. I shall consider the legislative history largely in chronological sequence, dealing separately with the Senate and House debates. The First Session of the Thirty-ninth Congress met on December 4, 1865, some six months after the preceding Congress had sent to the States the Thirteenth Amendment, and a few days before word was received of that Amendment's ratification. On December 13, Senator Wilson introduced a bill which would have invalidated all laws in the former rebel States which discriminated among persons as to civil rights on the basis of color, and which would have made it a misdemeanor to enact or enforce such a statute.11 On the same day, Senator Trumbull said with regard to Senator Wilson's proposal: 'The bill does not go far enough, if what we have been told to-day in regard to the treatment of freedmen in the southern States is true. * * * (U)ntil (the Thirteenth Amendment) is adopted there may be some question * * * as to the authority of Congress to pass such a bill as this, but after the adoption of the constitutional amendment there can be none. 'The second clause of that amendment was inserted for some purpose, and I would like to know * * * for what purpose? Sir, for the purpose, and none other, of preventing State Legislatures from enslaving, under any pretense, those whom the first clause declared should be free. Senator Trumbull then indicated that he would introduce separate bills to enlarge the powers of the recently founded Freedmen's Bureau and to secure the freedmen in their civil rights, both bills in his view being authorized by the second clause of the Thirteenth Amendment.13 Since he had just stated that the purpose of that clause was to enable Congress to nullify acts of the state legislatures, it seems inferable that this also also was to be the aim of the promised bills. On January 5, Senator Trumbull introduced both the Freedmen's bill and the civil rights bill.14 The Freedmen's bill would have strengthened greatly the existing system by which agents of the Freedmen's Bureau exercised protective supervision over freedmen wherever they were present in large numbers. Inter alia, the Freedmen's bill would have permitted the President, acting through the Bureau, to extend 'military protection and jurisdiction' over all cases in which persons in the former rebel States were 'in consequence of any State or local law, ordinance, police or other regulation, custom, or prejudice, (denied or refused) any of the civil rights or immunities belonging to white persons, including the right * * * to inherit, purchase, lease, sell, hold and convey real and personal property, * * * on account of race * * *. The next section of the Freedmen's bill provided that the agents of the Freedmen's Bureau might try and convict of a misdemeanor any person who deprived another of such rights on account of race and 'under color of any State or local law, ordinance, police, or other regulation or custom * * *.' Thus, the Freedmen's bill, which was generally limited in its application to the Southern States and which was correspondingly more sweeping in its protection of the freedmen than the civil rights bill,16 defined both the right secured and the denials of those rights which were criminally punishable in terms of acts done under the aegis of a State or locality. The only significant distinction was that denials which occurred 'in consequence of a State or local * * * prejudice' would have entitled the victim to military protection but would not have been criminal. In the corresponding section of the companion and generally parallel civil rights bill, which was to be effective throughout the Nation, the reference to 'prejudice' was omitted from the rights-defining section. This would seem to imply that the more widely applicable civil rights bill was meant to provide protection only against those discriminations which were legitimated by a state or community sanction sufficiently powerful to deserve the name 'custom.' The form of the Freedmen's bill also undercuts the Court's argument, ante, at 424, that if § 1 of the Civil Rights Act were construed as extending only to 'state action,' then 'much of § 2 (which) clearly was so limited) would have made no sense at all.' For the similar structure of the companion Freedmen's bill, drafted by the same hand and largely parallel in structure, would seem to confirm that the limitation to 'state action' was deliberate. The civil rights bill was debated intermittently in the Senate from January 12, 1866, until its eventual passage over the President's veto on April 6. In the course of the debates, Senator Trumbull, who was by far the leading spokesman for the bill, made a number of statements which can only be taken to mean that the bill was aimed at 'state action' alone. For example, on January 29, 1866, Senator Trumbull began by citing a number of recently enacted Southern laws depriving men of rights named in the bill. He stated that '(t)he purpose of the bill under consideration is to destroy all these discriminations, and carry into effect the constitutional amendment.'17 Later the same day, Senator Trumbull quoted § 2 of the bill in full, and said: 'This is the valuable section of the bill so far as protecting the rights of freedmen is concerned. * * * When it comes to be understood in all parts of the United States that any person who shall deprive another of any right * * * in consequence of his color or race will expose himself to fine and imprisonment, I think such acts will soon cease.' These words contain no hint that the 'rights' protected by § 2 were intended to be any less broad than those secured by § 1. Of course, § 2 plainly extended only to 'state action.' That Senator Trumbull viewed §§ 1 and 2 as co-extensive appears even more clearly from his answer the following day when asked by Senator Cowan whether there was 'not a provision (in the bill) by which State officers are to be punished?' Senator Trumbull replied: 'Not State officers especially, but everybody who violates the law. It is the intention to punish everybody who violates the law.' On January 29, Senator Trumbull also uttered that first of several remarkably similar and wholly unambiguous statements which indicated that the bill was aimed only at 'state action.' He said: '(This bill) may be assailed as drawing to the Federal Government powers that properly belong to 'States'; but I apprehend, rightly considered, it is not obnoxious to that objection. It will have no operation in any State where the laws are equal, where all persons have the same civil rights without regard to color or race. It will have no operation in the State of Kentucky when her slave code and all her laws discriminating between persons on account of race or color shall be abolished.' Senator Trumbull several times reiterated this view. On February 2, replying to Senator Davis of Kentucky, he said: 'Why, sir, if the State of Kentucky makes no discrimination in civil rights between its citizens, this bill has no operation whatever in the State of Kentucky. Are all the rights of the people of Kentucky gone because they cannot discriminate and punish one man for doing a thing that they do not punish another for doing? The bill draws to the Federal Government no power whatever if the States will perform their constitutional obligation.' On April 4, after the President's veto of the bill, Senator Trumbull stated that 'If an offense is committed against a colored person simply because he is colored, in a State where the law affords him the same protection as if he were white, this act neither has nor was intended to have anything to do with his case, because he has adequate remedies in the State courts * * *.'22 Later the same day, he said: 'This bill in no manner interferes with the municipal regulations of any State which protects all alike in their rights of person and property. It could have no operation in Massachusetts, New York, Illinois, or most of the States of the Union.' The remarks just quoted constitute the plainest possible statement that the civil rights bill was intended to apply only to state-sanctioned conduct and not to purely activate action. The Court has attempted to negate the force of these statements by citing other declarations by Senator Trumbull and others that the bill would operate everywhere in the country. See ante, at 426, n. 35. However, the obvious and natural way to reconcile these two sets of statements is to read the ones about the bill's nationwide application as declarations that the enactment of a racially discriminatory law in any State would bring the bill into effect there.24 It seems to me that very great weight must be given these statements of Senator Trumbull, for they were clearly made to reassure Northern and Border State Senators about the extent of the bill's operation in their States. On April 4, Senator Trumbull gave two additional indications that the bill was intended to reach only state-sanction action. The first occurred during Senator Trumbull's defense of the part of § 3 of the bill which gave federal courts jurisdiction 'of all causes, civil and criminal, affecting persons who are denied or cannot enforce in the courts * * * of the State or locality where they may be any of the rights secured to them by the first section of this act * * *.' Senator Trumbull said: 'If it be necessary in order to protect the freedman in his rights that he should have authority to go into the Federal courts in all cases where a custom prevails in a State, or where there is a statute-law of the State discriminating against him, I think we have the authority to confer that jurisdiction under the second clause of the (Thirteenth Amendment).' If the bill had been intended to reach purely private discrimination it seems very strange that Senator Trumbull did not think it necessary to defend the surely more dubious federal jurisdiction over cases involving no state action whatsoever. A few minutes later, Senator Trumbull reiterated that his reason for introducing the civil rights bill was to bring about 'the passage of a law by Congress, securing equality in civil rights when denied by State authorities to freedmen and all other inhabitants of the United States * * *.' Thus, the Senate debates contain many explicit statements by the bill's own author, to whom the Senate naturally looked for an explanation of its terms, indicating that the bill would prohibit only state-sanctioned discrimination. The Court puts forward in support of its construction an impressive number of quotations from and citations to the Senate debates. However, upon more circumspect analysis than the Court has chosen to give, virtually all of these appear to be either irrelevant or equally consistent with a 'state action' interpretation. The Court's mention, ante, at 427, of a reference in the Senate debates to 'white employers who refused to pay their Negro workers' surely does not militate against a 'state action' construction, since 'state action' would include conduct pursuant to 'custom,' and there was a very strong 'custom' of refusing to pay slaves for work done. The Court's citation, ante, at 427-428, of Senate references to 'white citizens who assaulted Negroes' is not in point, for the debate cited by the Court concerned the Freedmen's bill, not the civil rights bill.27 The former by its terms forbade discrimination pursuant to 'prejudice,' as well as 'custom,' and in any event neither bill provided a remedy for the victim of a racially motivated assault. The Court's quotation, ante, at 429-430, of Senator Trumbull's December 13 reference to the then- embryonic civil rights bill is also compatible with a 'state action' interpretation, at least when it is recalled that the unedited quotation, see supra, at 455, includes a statement that the second clause of the Thirteenth Amendment, the authority for the proposed bill, was intended solely as a check on state legislatures. Senator Trumbull's declaration the following day that the forthcoming bill would be aimed at discrimination pursuant to 'a prevailing public sentiment' as well as to legislation, see ante, at 431, is also consistent with a 'state action' reading of the bill, for the bill explicitly prohibited actions done under color of 'custom' as well as of formal laws. The three additional statements of Senator Trumbull and the remarks of senatorial opponents of the bill, quoted by the Court, ante, at 431--433, to show the bill's sweeping scope, are entirely ambiguous as to whether the speakers thought the bill prohibited only state-sanctioned conduct or reached wholly private action as well. Indeed, if the bill's opponents thought that it would have the latter effect, it seems a little surprising that they did not object more strenuously and explicitly.29 The remark of Senator Lane which is quoted by the Court, ante, at 433, to prove that he viewed the bill as reaching "the white man * * * (who) would invoke the power of local prejudice' against the Negro,' seems to have been quoted out of context. The quotation is taken from a part of Senator Lane's speech in which he defended the section of the bill permitting the President to invoke military authority when necessary to enforce the bill. After noting that there might be occasions '(w)here organized resistance to the legal authority assumes that shape that the officers cannot execute a writ,'30 Senator Lane concluded that 'if (the white man) would invoke the power of local prejudice to override the laws of the country, this is no Government unless the military may be called in to enforce the order of the civil courts and obedience to the laws of the country.'31 It seems to me manifest that, taken in context, this remark is beside the point in this case. The post-veto remarks of opponents of the bill, cited by the Court, ante, at 435, also are inconclusive. Once it is recognized that the word 'right' as used in the bill is ambiguous, then Senator Cowan's statement, ante, at 435, that the bill would confer 'the right * * * to purchase * * * real estate * * *without any qualification'32 must inevitably share that ambiguity. The remarks of Senator Davis, ibid., with respect to rental of hotel rooms and sale of church pews are, when viewed in context, even less helpful to the Court's thesis. For these comments were made immediately following Senator Davis' plaintive acknowledgment that 'this measure proscribes all discriminations * * * that may be made * * * by any 'ordinance, regulation, or custom,' as well as by 'law or statute."33 Senator Davis then observed that ordinances, regulations, and customs presently conferred upon white persons the most comfortable accommodations in ships and steamboats, hotels, churches, and railroad cars, and stated that '(t)his bill * * * declares all persons who enforce these distinctions to be criminals against the United States * * *.'34 Thus, Senator Davis not only tied these obnoxious efects of the bill to its 'customs' provision but alleged that they were brought about by § 2 as well as § 1. There is little wonder that his remarks 'elicited no reply,' see ibid., from the bill's supporters. The House debates are even fuller of statements indicating that the civil rights bill was intended to reach only state-endorsed discrimination. Representative Wilson was the bill's sponsor in the House. On the very first day of House debate, March 1, Representative Wilson said in explaining the bill: '(I)f the States, seeing that we have citizens of different races and colors, would but shut their eyes to these differences and legislate, so far at least as regards civil rights and immunities, as though all citizens were of one race or color, our troubles as a nation would be well-nigh over. * * * It will be observed that the entire structure of this bill rests on the discrimination relative to civil rights and immunities made by the States on 'account of race, color, or previous condition of slavery." A few minutes later, Representative Wilson said: 'Before our Constitution was formed, the great fundamental rights (which are embodied in this bill) belonged to every person who became a member of our great national family. * * * The entire machinery of government * * * was designed, among other things, to secure a more perfect enjoyment of these rights. * * * I assert that we possess the power to do those things which Governments are organized to do; that we may protect a citizen of the United States against a violation of his rights by the law of a single State; * * * that this power permeates our whole system, is a part of it, without which the States can run riot over every fundamental right belonging to citizens of the United States * * *.' These statements surely imply that Representative Wilson believed the bill to be aimed at state- sanctioned discrimination and not at purely private discrimination, which of course existed unhindered '(b)efore our Constitution was formed.' Other congressmen expressed similar views. On March 2, Representative Thayer, one of the bill's supporters, said: 'The events of the last four years * * * have changed (the freedmen) from a condition of slavery to that of freedom. The practical question now to be decided is whether they shall be in fact freemen. It is whether they shall have the benefit of this great charter of liberty given to them by the American people. 'Sir, if it is competent for the new-formed Legislatures of the rebel States to enact laws * * * which declare, for example, that they shall not have the privilege of purchasing a home for themselves and their families; * * * then I demand to know, of what practical value is the amendment abolishing slavery * * *?' A few minutes later, he said: 'Do you give freedom to a man when you allow him to be deprived of those great natural rights to which every man is entitled by nature? * * * (W)hat kind of freedom is that by which the man placed in a state of freedom is subject to the tyranny of laws which deprive him of (those) rights * * *?' A little later, Representative Thayer added: '(The freedmen) are entitled to the benefit of that guarantee of the Constitutional which secures to every citizen the enjoyment of life, liberty, and property, and no just reason exists why they should not enjoy the protection of thatguarantee * * *. 'What is the necessity which gives occasion for that protection? Sir, in at least six of the lately rebellious States the reconstructed Legislatures of those States have enacted laws which, if permitted to be enforced, would strike a fatal blow at the liberty of the freedmen * * *.' An opponent of the bill, Representative Bingham, said on March 9: '(W)hat, then, is proposed by the provision of the first section? Simply to strike down by congressional enactment every State constitution which makes a discrimination on account of race or color in any of the civil rights of the citizen.' Representative Shellabarger, a supporter of the bill, discussed it on the same day. He began by stating that he had no doubt of the constitutionality of § 2 of the bill, provided Congress might enact § 1. With respect to § 1, he said: 'Its whole effect is not to confer or regulate rights, but to require that whatever of these enumerated rights and obligations are imposed by State laws shall be for and upon all citizens alike * * *. Self- evidently this is the whole effect of this first section. It secures * * * equality of protection in those enumerated civil rights which the States may deem proper to confer upon any races. * * * It must * * * be noted that the violations of citizens' rights, which are reached and punished by this bill, are those which are inflicted under 'color of law,' &c. The bill does not reach mere private wrongs, but only those done under color of state authority * * *. (I)ts whole force is expended in defeating an attempt, under State laws, to deprive races and the members thereof as such of the rights enumerated in this act. This is the whole of it.' Thus, Representative Shellabarger said in so many words that the bill had no impact on 'mere private wrongs.' After the President's veto of the bill, Representative Lawrence, a supporter, stated his views. He said: 'The bill does not declare who shall or shall not have the right to sue, give evidence, inherit, purchase, and sell property. These questions are left to the States to determine, subject only to the limitation that there are some inherent and inalienable rights pertaining to every citizen, which cannot be abolished or abridged by State constitutions or laws. * * * 'Now, there are two ways in which a State may undertake to deprive citizens of these * * * rights: either by prohibitory laws, or by a failure to protect any one of them. 'If the people of a State should become hostile to a large class of naturalized citizens and should enact laws to prohibit them and no other citizens * * * from inheriting, buying, holding, or selling property, * * * that would be prohibitory legislation. If the State should simply enact laws for native-born citizens and provide no law under which naturalized citizens could enjoy any one of these rights, and should deny them all protection by civil process or penal enactments, that would be a denial of justice.' From this passage it would appear that Representative Lawrence conceived of the word 'right' in § 1 of the bill as referring to a right to equal legal status, and that he believed that the sole effect of the bill was to prohibit state-imposed discrimination. The Court quotes and cites a number of passages from the House debates in aid of its construction of the bill. As in the case of the Senate debates, most of these appear upon close examination to provide little support. The first significant citation, ante, at 425, n. 33, is a dialogue between Representative Wilson and Representative Loan, another of the bill's supporters. The full exchange went as follows: 'Mr. LOAN. Mr. Speaker, I * * * ask the chairman * * * why the committee limit the provisions of the second section to those who act under the color of law. Why not let them apply to the whole community where the acts are committed? 'Mr. WILSON, of Iowa. That grows out of the fact that there is discrimination in reference to civil rights under the local laws of the States. Therefore we provide that the persons who under the color of these local laws should do these things shall be liable to this punishment. 'Mr. LOAN. What penalty is imposed upon others than officers who inflict these wrongs on the citizen? 'Mr. WILSON, of Iowa. We are not making a general criminal code for the States. 'Mr. LOAN. Why not abrogate those laws instead of inflicting penalties upon officers who execute writs under them? 'Mr. WILSON, of Iowa. A law without a sanction is of very little force. 'Mr. LOAN. Then why not put it in the bill directly? 'Mr. WILSON, of Iowa. That is what we are trying to do.' The interpretation which the Court places on Representative Wilson's remarks, see ante, at 425, n. 33, is a conceivable one.44 However, it is equally likely that, since both participants in the dialogue professed concern solely with § 2 of the bill, their remarks carried no implication about the scope of § 1. Moreover, it is possible to read the entire exchange as concerned with discrimination in communities having discriminatory laws, with Representative Loan urging that the laws should be abrogated directly or that all persons, not merely officers, who discriminated pursuant to them should be criminally punishable. The next significant reliance upon the House debates is the Court's mention of references in the debates 'to white employers who refused to pay their Negro workers, white planters who agreed among themselves not to hire freed slaves without the permission of their former masters, white citizens who assaulted Negroes or who combined to drive them out of their communities.' Ante, at 427-428.45 (Footnotes omitted.) As was pointed out in the discussion of the Senate debates, supra at 462, the references to white men's refusals to pay freedmen and their agreements not to hire freedmen without their 'masters" consent are by no means contrary to a 'state action' view of the civil rights bill, since the bill expressly forbade action pursuant to 'custom' and both of these practices reflected 'customs' from the time of slavery. The Court cites two different House references to assaults on Negroes by whites. The first was by Congressman Windom,46 and close examination reveals that his only mention of assaults was with regard to a Texas 'pass system,' under which freedmen were whipped if found abroad without passes, and a South Carolina law permitting freedmen to be whipped for insolence.47 Since these assaults were sanctioned by law, or at least by 'custom,' they would be reached by the bill even under a 'state action' interpretation. The other allusion to assaults, as well as the mention of combinations of whites to drive freedmen from communities, occurred in a speech by Representative Lawrence.48 These references were shortly preceded by the remarks of Congressman Lawrence quoted, supra, at 468, and were immediately followed by his comment that 'If States should undertake to authorize such offenses, or deny to a class of citizens all protection against them, we may then inquire whether the nation itself may be destroyed * * *.'49 These fore and aft remarks imply that Congressman Lawrence's concern was that the activities referred to would receive state sanction. The Court, ante, at 428, n. 40, quotes a statement of Representative Eldridge, an opponent of the bill, in which he mentioned references by the bill's supporters to 'individual cases of wrong perpetrated upon the freedmen of the South * * *.'50 However, up to that time there had been no mention whatever in the House debates of any purely private discrimination,51 so one can only conclude that by 'individual cases' Representative Eldridge meant isolated cases,' not 'cases of purely private discrimination.' The last significant reference52 by the Court to the House debates is its statement, ante, at 434, that 'Representative Cook of Illinois thought that, without appropriate federal legislation, any 'combination of men in (a) neighborhood (could) prevent (a Negro) from having any chance' to enjoy' the benefits of the Thirteenth Amendment. This quotation seems to be taken out of context. What Representative Cook said was: '(W)hen those rights which are enumerated in this bill are denied to any class of men on account of race or color, when they are subject to a system of vagrant laws which sells them into slavery or involuntary servitude, which operates upon them as upon no other part of the community, they are not secured in the rights of freedom. If a man can be sold, the man is a slave. If he is nominally freed by the amendment to the Constitution, * * * he has simply the labor of his hands on which he can depend. Any combination of men in his neighborhood can prevent him from having any chance to support himself by his labor. They can pass a law that a man not supporting himself by labor shall be deemed a vagrant, and that a vagrant shall be sold.' These remarks clearly were addressed to discriminations effectuated by law, or sanctioned by 'custom.' As such, they would have been reached by the bill even under a 'state action' interpretation. D. The foregoing analysis of the language, structure, and legislative history of the 1866 Civil Rights Act shows, I believe, that the Court's thesis that the Act was meant to extend to purely private action is open to the most serious doubt, if indeed it does not render that thesis wholly untenable. Another, albeit less tangible, consideration points in the same direction. Many of the legislators who took part in the congressional debates inevitably must have shared the individualistic ethic of their time, which emphasized personal freedom54 and embodied a distaste for governmental interference which was soon to culminate in the era of laissez-faire.55 It seems to me that most of these men would have regarded it as a great intrusion on individual liberty for the Government to take from a man the power to refuse for personal reasons to enter into a purely private transaction involving the disposition of property, albeit those personal reasons might reflect racial bias. It should be remembered that racial prejudice was not uncommon in 1866, even outside the South.56 Although Massachusetts had recently enacted the Nation's first law prohibiting racial discrimination in public accommodations,57 Negroes could not ride within Philadelphia streetcars58 or attend public schools with white children in New York City.59 Only five States accorded equal voting rights to Negroes,60 and it appears that Negroes were allowed to serve on juries only in Massachusetts.61 Residential segregation was the prevailing pattern almost everywhere in the North.62 There were no state 'fair housing' laws in 1866, and it appears that none had ever been proposed.63 In this historical context, I cannot conceive that a bill thought to prohibit purely private discrimination not only in the sale or rental of housing but in all property transactions would not have received a great deal of criticism explicitly directed to this feature. The fact that the 1866 Act received no criticism of this kind64 is for me strong additional evidence that it was not regarded as extending so far. In sum, the most which can be said with assurance about the intended impact of the 1866 Civil Rights Act upon purely private discrimination is that the Act probably was envisioned by most members of Congress as prohibiting official, community-sanctioned discrimination in the South, engaged in pursuant to local 'customs' which in the recent time of slavery probably were embodied in laws or regulations.65 Acts done under the color of such 'customs' were, of course, said by the Court in the Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 3 S.Ct. 18, to constitute 'state action' prohibited by the Fourteenth Amendment. See id., at 16, 17, 21, 3 S.Ct. at 24, 25, 28. Adoption of a 'state action' construction of the Civil Rights Act would therefore have the additional merit of bringing its interpretation into line with that of the Fourteenth Amendment, which this Court has consistently held to reach only 'state action.' This seems especially desirable in light of the wide agreement that a major purpose of the Fourteenth Amendment, at least in the minds of its congressional proponents, was to assure that the rights conferred by the then recently enacted Civil Rights Act could not be taken away by a subsequent Congress. II. The foregoing, I think, amply demonstrates that the Court has chosen to resolve this case by according to a loosely worded statute a meaning which is open to the strongest challenge in light of the statute's legislative history. In holding that the Thirteenth Amendment is sufficient constitutional authority for § 1982 as interpreted, the Court also decides a question of great importance. Even contemporary supporters of the aims of the 1866 Civil Rights Act doubted that those goals could constitutionally be achieved under the Thirteenth Amendment,67 and this Court has twice expressed similar doubts. See Hodges v. United States, [1906] USSC 120; 203 U.S. 1, 16--18[1906] USSC 120; , 27 S.Ct. 6, 8--9[1906] USSC 120; , 51 L.Ed. 65; Corrigan v. Buckley, [1926] USSC 123; 271 U.S. 323, 330[1926] USSC 123; , 46 S.Ct. 521. But cf. Civil Rights Cases[1883] USSC 182; , 109 U.S. 3, 22[1883] USSC 182; , 3 S.Ct. 18. Thus, it is plain that the course of decision followed by the Court today entails the resolution of important and difficult issues. The only apparent way of deciding this case without reaching those issues would be to hold that the petitioners are entitled to relief on the alternative ground advanced by them: that the respondents' conduct amounted to 'state action' forbidden by the Fourteenth Amendment. However, that route is not without formidable obstacles of its own, for the opinion of the Court of Appeals makes it clear that this case differs substantially from any 'state action' case previously decided by this Court. See 379 F.2d, at 40--45. The fact that a case is 'hard' does not, of course, relieve a judge of his duty to decide it. Since, the Court did vote to hear this case, I normally would consider myself obligated to decide whether the petitioners are entitled to relief on either of the grounds on which they rely. After mature reflection, however, I have concluded that this is one of those rare instances in which an event which occurs after the hearing of argument so diminishes a case's public significance, when viewed in light of the difficulty of the questions presented, as to justify this Court in dismissing the writ as improvidently granted. The occurrence to which I refer is the recent enactment of the Civil Rights Act of 1968, Pub.L. 90-- 284, 82 Stat. 73. Title VIII of that Act contains comprehensive 'fair housing' provisions, which by the terms of § 803 will become applicable on January 1, 1969, to persons who, like the petitioners, attempt to buy houses from developers. Under those provisions, such persons will be entitled to injunctive relief and damages from developers who refuse to sell to them on account of race or color, unless the parties are able to resolve their dispute by other means. Thus, the type of relief which the petitioners seek will be available within seven months' time under the terms of a presumptively constitutional Act of Congress.68 In these circumstances, it seems obvious that the case has lost most of its public importance, and I believe that it would be much the wiser course for this Court to refrain from deciding it. I think it particularly unfortunate for the Court to persist in deciding this case on the basis of a highly questionable interpretation of a sweeping, century-old statute which, as the Court acknowledges, see ante, at 415, contains none of the exemptions which the Congress of our own time found it necessary to include in a statute regulating relationships so personal in nature. In effect, this Court, by its construction of § 1982, has extended the coverage of federal 'fair housing' laws far beyond that which Congress in its wisdom chose to provide in the Civil Rights Act of 1968. The political process now having taken hold again in this very field, I am at a loss to understand why the Court should have deemed it appropriate or, in the circumstances of this case, necessary to proceed with such precipitate and insecure strides. I am not dissuaded from my view by the circumstance that the 1968 Act was enacted after oral argument in this case, at a time when the parties and amici curiae had invested time and money in anticipation of a decision on the merits, or by the fact that the 1968 Act apparently will not entitle these petitioners to the relief which they seek.69 For the certiorari jurisdiction was not conferred upon this Court 'merely to give the defeated party in the * * * Court of Appeals another hearing,' Magnum Import Co. v. Coty, [1923] USSC 120; 262 U.S. 159, 163[1923] USSC 120; , 43 S.Ct. 531, 532[1923] USSC 120; , 67 L.Ed. 922, or 'for the benefit of the particular litigants,' Rice v. Sioux City Memorial Park Cemetery, [1955] USSC 44; 349 U.S. 70, 74[1955] USSC 44; , 75 S.Ct. 614, but to decide issues, 'the settlement of which is of importance to the public as distinguished from * * * the parties,' Layne & Bowler Corp. v. Western Well Works, Inc., [1923] USSC 91; 261 U.S. 387, 393[1923] USSC 91; , 43 S.Ct. 422, 423[1923] USSC 91; , 67 L.Ed. 712. I deem it far more important that this Court should avoid, if possible, the decision of constitutional and unusually difficult statutory questions than that we fulfill the expectations of every litigant who appears before us. One prior decision of this Court especially suggests dismissal of the writ as the proper course in these unusual circumstances. In Rice v. Sioux City Memorial Park Cemetery, supra, the issue was whether a privately owned cemetery might defend a suit for breach of a contract to bury on the ground that the decedent was a Winnebago Indian and the contract restricted burial privileges to Caucasians. In considering a petition for rehearing following an initial affirmance by an equally divided Court, there came to the Court's attention for the first time an Iowa statute which prohibited cemeteries from discriminating on account of race, but which would not have benefited the Rice petitioner because of an exception for 'pending litigation.' Mr. Justice Frankfurter, speaking for a majority of the Court, held that the writ should be dismissed. He pointed out that the case presented 'evident difficulties,' 349 U.S., at 77, 75 S.Ct., at 618, and noted that '(h)ad the statute been properly brought to our attention * * *, the case would have assumed such an isolated significance that it would hardly have been brought here in the first instance.' Id., at 76--77, 75 S.Ct., at 618. This case certainly presents difficulties as substantial as those in Rice. Compare what has been said in this opinion with 349 U.S., at 72--73, 75 S.Ct., at 615--616; see also Bell v. State of Maryland, [1964] USSC 144; 378 U.S. 226, 84 S.Ct. 1814, 12 L.Ed.2d 822. And if the petition for a writ of certiorari in this case had been filed a few months after, rather than a few months before, the passage of the 1968 Civil Rights Act, I venture to say that the case would have been deemed to possess such 'isolated significance,' in comparison with its difficulties, that the petition would not have been granted. For these reasons, I would dismiss the writ of certiorari as improvidently granted.