SUPREME COURT OF UNITED STATES United States Vs. William B. Richardson No. 72--885. Argued Oct. 10, 1973. Decided June 25, 1974. Mr. Chief Justice BURGER delivered the opinion of the Court. We granted certiorari in this case to determine whether the respondent has standing to bring an action as a federal taxpayer1 alleging that certain provisions concerning public reporting of expenditures under the Central Intelligence Agency Act of 1949, 63 Stat. 208, 50 U.S.C. § 403a et seq., violate Art. I, § 9, cl. 7, of the Constitution which provides: 'No Money shall be drawn from the Treasury, but in Consequence of Appropriations made by Law; and a regular Statement and Account of the Receipts and Expenditures of all public Money shall be published from time to time.' Respondent brought this suit in the United States District Court on a complaint in which he recites attempts to obtain from the Government information concerning detailed expenditures of the Central Intelligence Agency. According to the complaint, respondent wrote to the Government Printing Office in 1967 and requested that he be provided with the documents 'published by the Government in compliance with Article I, section 9, clause (7) of the United States Constitution.' The Fiscal Service of the Bureau of Accounts of the Department of the Treasury replied, explaining that it published the document known as the Combined Statement of Receipts, Expenditures, and Balances of the United States Government. Several copies of the monthly and daily reports of the office were sent with the letter. Respondent then wrote to the same office and, quoting part of the CIA Act, asked whether this statute did not 'cast reflection upon the authenticity of the Treasury's Statement.' He also inquired as to how he could receive further information on the expenditures of the CIA. The Bureau of Accounts replied stating that it had no other available information. In another letter, respondent asserted that the CIA Act was repugnant to the Constitution and requested that the Treasury Department seek an opinion of the Attorney General. The Department answered declining to seek such an opinion and this suit followed. Respondent's complaint asked the court to 'issue a permanent injunction enjoining the defendants from publishing their 'Combined Statement of Receipts, Expenditures and Balances of the United States Government' and representing it as the fulfillment of the mandates of Article I Section 9 Clause 7 until same fully complies with those mandates.'2 In essence, the respondent asked the federal court to declare unconstitutional that provision of the Central Intelligence Agency Act which permits the Agency to account for its expenditures 'solely on the certificate of the Director . . ..' 50 U.S.C. § 403j(b). The only injury alleged by respondent was that he 'cannot obtain a document that sets out the expenditures and receipts' of the CIA but on the contrary was 'asked to accept a fraudulent document.' The District Court granted a motion for dismissal on the ground respondent lacked standing under Flast v. Cohen, [1968] USSC 133; 392 U.S. 83, 88 S.Ct. 1942, 20 L.Ed.2d 947 (1968), and that the subject matter raised political questions not suited for judicial disposition. The Court of Appeals sitting en banc, with three judges dissenting, reversed, 465 F.2d 844 (CA3 1972), holding that the respondent had standing to bring this action.3 The majority relied chiefly on Flast v. Cohen, supra, and its two-tier test that taxpayer standing rests on a showing of (a) a 'logical link' between the status as a taxpayer and the challenged legislative enactment, i.e., an attack on an enactment under the Taxing and Spending Clause of Art. I, § 8, of the Constitution; and (b) a 'nexus' between the plaintiff's status and a specific constitutional limitation imposed on the taxing and spending power. 392 U.S., at 102--103, 88 S.Ct., at 1953--1954. While noting that the respondent did not directly attack an appropriations act, as did the plaintiff in Flast, the Court of Appeals concluded that the CIA statute challenged by the respondent was 'integrally related,' 465 F.2d, at 853, to his ability to challenge the appropriations since he could not question an appropriation about which he had no knowledge. The Court of Appeals seemed to rest its holding on an assumption that this case was a prelude to a later case challenging, on the basis of information obtained in this suit, some particular appropriation for or expenditure of the CIA; respondent stated no such an intention in his complaint. The dissenters took a different approach urging denial of standing principally because, in their view, respondent alleged no specific injury but only a general interest common to all members of the public. We conclude that respondent lacks standing to maintain a suit for the relief sought and we reverse. * As far back as Marbury v. Madison, [1803] USSC 16; 1 Cranch 137, 2 L.Ed. 60 (1803), this Court held that judicial power may be exercised only in a case properly before it--a 'case or controversy' not suffering any of the limitations of the political-question doctrine, not then moot or calling for an advisory opinion. In Baker v. Carr, [1962] USSC 48; 369 U.S. 186, 204[1962] USSC 48; , 82 S.Ct. 691, 703[1962] USSC 48; , 7 L.Ed.2d 663 (1962), this limitation was described in terms that a federal court cannot "pronounce any statute, either of the state or of the United States, void, because irreconcilable with the constitution, except as it is called upon to adjudge the legal rights of litigants in actual controversies.' Liverpool, N.Y. & P. Steamship Co. v. Commissioners of Emigration, [1885] USSC 11; 113 U.S. 33, 39[1885] USSC 11; , 5 S.Ct. 352, 355[1885] USSC 11; , 28 L.Ed. 899.' Recently in Association of Data Processing Service Organizations, Inc. v. Camp, [1970] USSC 56; 397 U.S. 150, 90 S.Ct. 827, 25 L.Ed.2d 184 (1970), the Court, while noting that '(g)eneralizations about standing to sue are largely worthless as such,' id., at 151, 90 S.Ct., at 829, emphasized that '(o)ne generalization is, however, necessary and that is that the question of standing in the federal courts is to be considered in the framework of Article III which restricts judicial power to cases' and 'controversies." Although the recent holding of the Court in Flast v. Cohen, supra, is a starting point in an examination of respondent's claim to prosecute this suit as a taxpayer, that case must be read with reference to its principal predecessor, Frothingham v. Mellon, [1923] USSC 153; 262 U.S. 447, 43 S.Ct. 597, 67 L.Ed. 1078 (1923). In Frothingham, the injury alleged was that the congressional enactment challenged as unconstitutional would, if implemented, increase the complainant's future federal income taxes.5 Denying standing, the Frothingham Court rested on the 'comparatively minute(,) remote, fluctuating and uncertain,' id., at 487, 43 S.Ct., at 601, impact on the taxpayer, and the failure to allege the kind of direct injury required for standing. 'The party who invokes the (judicial) power must be able to show not only that the statute is invalid but that he has sustained or is immediately in danger of sustaining some direct injury as the result of its enforcement, and not merely that he suffers in some indefinite way in common with people generally.' Id., at 488, 43 S.Ct., at 601. When the Court addressed the question of standing in Flast, Mr. Chief Justice Warren traced what he described as the 'confusion' following Frothingham as to whether the Court had announced a constitutional doctrine barring sutis by taxpayers challenging federal expenditures as unconstitutional or simply a policy rule of judicial self-restraint. In an effort to clarify the confusion and to take into account intervening developments, of which class actions and joinder under the Federal Rules of Civil Procedure were given as examples, the Court embarked on 'a fresh examination of the limitations upon standing to sue in a federal court and the application of those limitations to taxpayer suits.' 392 U.S., at 94, 88 S.Ct., at 1949. That re-examination led, however, to the holding that a 'taxpayer will have standing consistent with Article III to invoke federal judicial power when he alleges that congressional action under the taxing and spending clause is in derogation of those constitutional provisions which operate to restrict the exercise of the taxing and spending power.' Id., at 105--106, 88 S.Ct., at 1955 (Emphasis supplied.) In so holding, the Court emphasized that Art. III requirements are the threshold inquiry: 'The 'gist of the question of standing' is whether the party seeking relief has 'alleged such a personal stake in the outcome of the controversy as to assure that concrete adverseness . . . upon which the court so largely depends for illumination of difficult constitutional questions." Id., at 99, 88 S.Ct., at 1952, citing Baker v. Carr, 369 U.S., at 204, 82 S.Ct., at 703. The Court then announced a two-pronged standing test which requires allegations: (a) challenging an enactment under the Taxing and Spending Clause of Art. I, § 8, of the Constitution; and (b) claiming that the challenged enactment exceeds specific constitutional limitations imposed on the taxing and spending power. 392 U.S., at 102--103, 88 S.Ct., at 1953--1954. While the 'impenetrable barrier to suits against Acts of Congress brought by individuals who can assert only the interest of federal taxpayers,' id., at 85, 88 S.Ct., at 1944, had been slightly lowered, the Court made clear it was reaffirming the principle of Frothingham precluding a taxpayer's use of 'a federal court as a forum in which to air his generalized grievances about the conduct of government or the allocation of power in the Federal System.' Id., at 106, 88 S.Ct., at 1956. The narrowness of that holding is emphasized by the concurring opinion of Mr. Justice Stewart in Flast: 'In concluding that the appellants therefore have standing to sue, we do not undermine the salutary principle, established by Frothingham and reaffirmed today, that a taxpayer may not 'employ a federal court as a forum in which to air his generalized grievances about the conduct of government or the allocation of power in the Federal System." (Citation omitted.) Id., at 114, 88 S.Ct., at 1960. II Although the Court made it very explicit in Flast that a 'fundamental aspect of standing' is that it focuses primarily on the party seeking to get his complaint before the federal court rather than 'on the issues he wishes to have adjudicated,' id., at 99, 88 S.Ct., at 1952, it made equally clear that 'in ruling on (taxpayer) standing, it is both appropriate and necessary to look to the substantive issues for another purpose, namely, to determine whether there is a logical nexus between the status asserted and the claim sought to be adjudicated.' ibid., 88 S.Ct., at 1953.6 We therefore turn to an examination of the issues sought to be raised by respondent's complaint to determine whether he is 'a proper and appropriate party to invoke federal judicial power,' id., at 102, 88 S.Ct., at 1953, with respect to those issues. We need not and do not reach the merits of the constitutional attack on the statute; our inquiry into the 'substantive issues' is for the limited purpose indicated above. The mere recital of the respondent's claims and an examination of the statute under attack demonstrate how far he falls short of the standing criteria of Flast and how neatly he falls within the Frothingham holding left undisturbed. Although the status he rests on is that he is a taxpayer, his challenge is not addressed to the taxing or spending power, but to the statutes regulating the CIA, specifically 50 U.S.C. § 403j(b). That section provides different accounting and reporting requirements and procedures for the CIA, as is also done with respect to other governmental agencies dealing in confidential areas. Respondent makes no claim that appropriated funds are being spent in violation of a 'specific constitutional limitation upon the . . . taxing and spending power . . ..' 392 U.S., at 104, 88 S.Ct., at 1954. Rather, he asks the courts to compel the Government to give him information on precisely how the CIA spends its funds. Thus there is no 'logical nexus' between the asserted status of taxpayer and the claimed failure of the Congress to require the Executive to supply a more detailed report of the expenditures of that agency. The question presented thus is simply and narrowly whether these claims meet the standards for taxpayer standing set forth in Flast; we hold they do not. Respondent is seeking 'to employ a federal court as a forum in which to air his generalized grievances about the conduct of government.' 392 U.S., at 106, 88 S.Ct., at 1956. Both Frothingham and Flast, supra, reject that basis for standing. III The Court of Appeals held that the basis of taxpayer standing 'need not always be the appropriation and the spending of (taxpayer's) money for an invalid purpose. The personal stake may come from an injury in fact even if it is not directly economic in nature. Association of Data Processing Organizations, Inc. v. Camp, [1970] USSC 56; (397 U.S. 150) 154[1970] USSC 56; , 90 S.Ct. 827, 25 L.Ed.2d 184 (1970).' 465 F.2d, at 853. The respondent's claim is that without detailed information on CIA expenditures--and hence its activities--he cannot intelligently follow the actions of Congress or the Executive, nor can he properly fulfill his obligations as a member of the electorate in voting for candidates seeking national office. This is surely the kind of a generalized grievance described in both Frothingham and Flast since the impact on him is plainly undifferentiated and 'common to all members of the public.' Ex parte Le vitt, 302 U.S. 633, 634, 58 S.Ct. 1, 82 L.Ed. 493 (1937); Laird v. Tatum, [1972] USSC 162; 408 U.S. 1, 13[1972] USSC 162; , 92 S.Ct. 2318, 2325[1972] USSC 162; , 33 L.Ed.2d 154 (1972). While we can hardly dispute that this respondent has a genuine interest in the use of funds and that his interest may be prompted by his status as a taxpayer, he has not alleged that, as a taxpayer, he is in danger of suffering any particular concrete injury as a result of the operation of this statute. As the Court noted in Sierra Club v. Morton, [1972] USSC 84; 405 U.S. 727, 92 S.Ct. 1361, 31 L.Ed.2d 636 (1972): '(A) mere 'interest in a problem,' no matter how long-standing the interest and no matter how qualified the organization is in evaluating the problem, is not sufficient by itself to render the organization 'adversely affected' or 'aggrieved' within the meaning of the APA.' Id., at 739, 92 S.Ct., at 1368. Ex parte Le vitt, supra, is especially instructive. There Le vitt sought to challenge the validity of the commission of a Supreme Court Justice who had been nominated and confirmed as such while he was a member of the Senate. Le vitt alleged that the appointee had voted for an increase in the emoluments provided by Congress for Justices of the Supreme Court during the term for which he was last elected to the United States Senate. The claim was that the appointment violated the explicit prohibition of Art. I, § 6, cl. 2, of the Constitution.10 The Court disposed of Le vitt's claim, stating: 'It is an established principle that to entitle a private individual to invoke the judicial power to determine the validity of executive or legislative action he must show that he has sustained or is immediately in danger of sustaining a direct injury as the result of that action and it is not sufficient that he has merely a general interest common to all members of the public.' 302 U.S., at 634, 58 S.Ct., at 1. (Emphasis supplied.) Of course, if Le vitt's allegations were true, they made out an arguable violation of an explicit prohibition of the Constitution. Yet even this was held insufficient to support standing because, whatever Le vitt's injury, it was one he shared with 'all members of the public.' Respondent here, like the petitioner in Le vitt, also fails to clear the threshold hurdle of Baker v. Carr, 369 U.S., at 204, 82 S.Ct., at 703. See supra, at 171, and Flast, supra. It can be argued that if respondent is not permitted to litigate this issue, no one can do so. In a very real sense, the absence of any particular individual or class to litigate these claims gives support to the argument that the subject matter is committed to the surveillance of Congress, and ultimately to the political process. Any other conclusion would mean that the Founding Fathers intended to set up something in the nature of an Athenian democracy or a New England town meeting to oversee the conduct of the National Government by means of lawsuits in federal courts. The Constitution created a representative Government with the representatives directly responsible to their constituents at stated periods of two, four, and six years; that the Constitution does not afford a judicial remedy does not, of course, completely disable the citizen who is not satisfied with the 'ground rules' established by the Congress for reporting expenditures of the Executive Branch. Lack of standing within the narrow confines of Art. III jurisdiction does not impair the right to assert his views in the political forum or at the polls. Slow, cumbersome, and unresponsive though the traditional electoral process may be thought at times, our system provides for changing members of the political branches when dissatisfied citizens convince a sufficient number of their fellow electors that elected representatives are delinquent in performing duties committed to them. As our society has become more complex, our numbers more vast, our lives more varied, and our resources more strained, citizens increasingly request the intervention of the courts on a greater variety of issues than at any period of our national development. The acceptance of new categories of judicially cognizable injury has not eliminated the basic principle that to invoke judicial power the claimant must have a 'personal stake in the outcome,' Baker v. Carr, supra, at 204, 82 S.Ct., at 703, or a 'particular, concrete injury,' Sierra Club, supra, 405 U.S., at 740--741, n. 16, 92 S.Ct., at 1369, or 'a direct injury,' Ex parte Le vitt, supra, 302 U.S., at 634, 58 S.Ct., at 1; in short, something more than 'generalized grievances,' Flast, supra, 392 U.S., at 106, 88 S.Ct., at 1956. Respondent has failed to meet these fundamental tests; accordingly, the judgment of the Court of Appeals is reversed. Reversed. Mr. Justice POWELL, concurring. I join the opinion of the Court because I am in accord with most of its analysis, particularly insofar as it relies on traditional barriers against federal taxpayer or citizen standing. And I agree that Flast v. Cohen, [1968] USSC 133; 392 U.S. 83, 88 S.Ct. 1942, 20 L.Ed.2d 947 (1968), which set the boundaries for the arguments of the parties before us, is the most directly relevant precedent and quite correctly absorbs a major portion of the Court's attention. I write solely to indicate that I would go further than the Court and would lay to rest the approach undertaken in Flast. I would not overrule Flast on its facts, because it is now settled that federal taxpayer standing exists in Establishment Clause cases. I would not, however, perpetuate the doctrinal confusion inherent in the Flast two-part 'nexus' test. That test is not a reliable indicator of when a federal taxpayer has standing, and it has no sound relationship to the question whether such a plaintiff, with no other interest at stake, should be allowed to bring suit against one of the branches of the Federal Government. In my opinion, it should be abandoned. * My difficulties with Flast are several. The opinion purports to separate the question of standing from the merits, id., at 99 101, 88 S.Ct., at 1952--1953, yet it abruptly returns to the substantive issues raised by a plaintiff for the purpose of determining 'whether there is a logical nexus between the status asserted and the claim sought to be adjudicated.' Id., at 102, 88 S.Ct., at 1953. Similarly, the opinion distinguishes between constitutional and prudential limits on standing. Id., at 92--94, 97, 88 S.Ct., at 1948. I find it impossible, however, to determine whether the two-part 'nexus' test created in Flast amounts to a constitutional or a prudential limitation, because it has no meaningful connection with the Court's statement of the bare-minimum constitutional requirements for standing. Drawing upon Baker v. Carr, [1962] USSC 48; 369 U.S. 186, 204[1962] USSC 48; , 82 S.Ct. 691, 703[1962] USSC 48; , 7 L.Ed.2d 663 (1962), the Court in Flast stated the "gist of the question of standing" as 'whether the party seeking relief has 'alleged such a personal stake in the outcome of the controversy as to assure that concrete adverseness which sharpens the presentation of issues upon which the court so largely depends for illumination of difficult constitutional questions." 392 U.S., at 99, 88 S.Ct., at 1952. As the Court today notes, ante, at 173, this is now the controlling definition of the irreducible Art. III case-or-controversy requirements for standing.1 But, as Mr. Justice Harlan pointed out in his dissent in Flast, 392 U.S., at 116 et seq., 88 S.Ct., at 1961, it is impossible to see how an inquiry about the existence of 'concrete adverseness' is furthered by an application of the Flast test. Flast accounced the following two-part 'nexus' test: 'The nexus demanded of federal taxpayers has two aspects to it. First, the taxpayer must establish a logical link between that status and the type of legislative enactment attacked. Thus, a taxpayer will be a proper party to allege the unconstitutionality only of exercises of congressional power under the taxing and spending clause of Art. I, § 8, of the Constitution. It will not be sufficient to allege an incidental expenditure of tax funds in the administration of an essentially regulatory statute. . . . Secondly, the taxpayer must establish a nexus between that status and the precise nature of the constitutional infringement alleged. Under this requirement, the taxpayer must show that the challenged enactment exceeds specific constitutional limitations imposed upon the exercise of the congressional taxing and spending power and not simply that the enactment is generally beyond the powers delegated to Congress by Art. I, § 8. When both nexuses are established, the litigant will have shown a taxpayer's stake in the outcome of the controversy and will be a proper and appropriate party to invoke a federal court's jurisdiction.' Id., at 102--103, 88 S.Ct., at 1954. Relying on history, the Court identified the Establishment Clause as a specific constitutional limitation upon the exercise by Congress of the taxing and spending power conferred by Art. I, § 8. 392 U.S., at 103--105, 88 S.Ct., at 1954 1955. On the other hand, the Tenth Amendment, and apparently the Due Process Clause of the Fifth Amendment, were determined not to be such 'specific' limitations. The bases for these determinations are not wholly clear, but it appears that the Court found the Tenth Amendment addressed to the interests of the States, rather than of taxpayers, and the Due Process Clause no protection against increases in tax liability. Id., at 105, 88 S.Ct., at 1955. In my opinion, Mr. Justice Harlan's critique of the Flast 'nexus' test is unanswerable. As he pointed out, 'the Court's standard for the determination of standing (i.e., sufficiently concrete adverseness) and its criteria for the satisfaction of that standard are entirely unrelated.' Id., at 122, 88 S.Ct., at 1964. Assuming that the relevant constitutional inquiry is the intensity of the plaintiff's concern, as the Court initially posited, Id., at 99, 88 S.Ct., at 1952, the Flast criteria 'are not in any sense a measurement of any plaintiff's interest in the outcome of any suit. Id., at 121, 88 S.Ct., at 1964 (Harlan, J., dissenting). A plaintiff's incentive to challenge an expenditure does not turn on the 'unconnected fact' that it relates to a regulatory rather than a spending program, id., at 122, 88 S.Ct., at 1964, or on whether the constitutional provision on which he relies is a 'specific limitation' upon Congress' spending powers. Id., at 123, 88 S.Ct., at 1965. The ambiguities inherent in the Flast '(exus' limitations on federal taxpayer standing are illustrated by this case. There can be little doubt about respondent's fervor in pursuing his case, both within administrative channels and at every level of the federal courts. The intensity of his interest appears to bear no relationship to the fact that, literally speaking, he is not challenging directly a congressional exercise of the taxing and spending power. On the other hand, if the involvement of the taxing and spending power has some relevance, it requires no great leap in reasoning to conclude that the Statement and Account Clause, Art. I, § 9, cl. 7, on which respondent relies, is inextricably linked to that power. And that Clause might well be seen as a 'specific' limitation on congressional spending. Indeed, it could be viewed as the most democratic of limitations. Thus, although the Court's application of Flast to the instant case is probably literally correct, adherence to the Flast test in this instance suggests, as does Flast itself, that the test is not a sound or logical limitation on standing. The lack of real meaning and of principled content in the Flast 'nexus' test renders it likely that it will in time collapse of its own weight, as Mr. Justice Douglas predicted in his concurring opinion in that case. 392 U.S. at 107, 88 S.Ct., at 1956. This will present several options for the Court. It may either reaffirm pre-Flast prudential limitations on federal and citizen taxpayer standing; attempt new doctrinal departures in this area, as would Mr. Justice STEWART, post, at 203--204; or simply drop standing barriers altogether, as, judging by his concurring opinion in Flast, supra, and his dissenting opinion today, would Mr. Justice DOUGLAS.3 I believe the first option to be the appropriate course, for reasons which may be emphasized by noting the difficulties I see with the other two. And, while I do not disagree at this late date with the Baker v. Carr statement of the constitutional indicia of standing, I further believe that constitutional limitations are not the only pertinent considerations. II Mr. Justice STEWART, joined by Mr. Justice MARSHALL, would grant citizen or taxpayer standing under those clauses of the Constitution that impose on the Federal Government 'an affirmative duty' to do something on behalf of its citizens and taxpayers. Post, at 203--204. Although he distinguishes between an affirmative constitutional duty and a 'constitutional prohibition' for purposes of this case, post, at 202, it does not follow that Mr. Justice STEWART would deny federal taxpayer standing in all cases involving a constitutional prohibition, as his concurring opinion in Flast makes clear.4 Rather, he would find federal taxpayer standing and perhaps citizen standing, in all cases based on constitutional clauses setting forth an affirmative duty and in unspecified cases where the constitutional clause at issue may be seen as a plain or explicit prohibition. For purposes of determining whether a taxpayer or citizen has standing to challenge the actions of the Federal Government, I fail to perceive a meaningful distinction between constitutional clauses that set forth duties and those that set forth prohibitions.5 In either instance, the relevant inquiry is the same--may a plaintiff, relying no nothing other than citizen or taxpayer status, bring suit to adjudicate whether an entity of the Federal Government is carrying out its responsibilities in conformance with the requirements of the Constitution? A taxpayer's or citizen's interest in and willingness to pursue with vigor such a suit would not turn on whether the constitutional clause at issue imposed a duty on the Government to do something for him or prohibited the Government from doing something to him. Prohibitions and duties in this context are opposite sides of the same coin. Thus, I do not believe that the inquiry whether federal courts should entertain public actions is advanced by line drawing between affirmative duties and prohibitions. In short, in my opinion Brother STEWART's view fails to provide a meaningful stopping point between an all-or-nothing position with regard to federal taxpayer or citizen standing. In this respect, it shares certain of the deficiencies of Flast. I suspect that this may also be true of any intermedia position in this area. Mr. Justice DOUGLAS correctly discerns, I think, that the alternatives here as a matter of doctrine are essentially bipolar. His preference is clear: 'I would be as liberal in allowing taxpayers standing to object to . . . violations of the First Amendment as I would in granting standing to people to complain of any invasion of their rights under the Fourth Amendment or the Fourteenth or under any other guarantee in the Constitution itself or in the Bill of Rights.' Flast v. Cohen, 392 U.S., at 114, 88 S.Ct., at 1959 (concurring opinion). My view is to the contrary. III Relaxation of standing requirements is directly related to the expansion of judicial power.7 It seems to me inescapable that allowing unrestricted taxpayer or citizen standing would significantly alter the allocation of power at the national level, with a shift away from a democratic form of government. I also believe that repeated and essentially head-on confrontations between the lifetenured branch and the representative branches of government will not, in the long run, be beneficial to either. The public confidence essential to the former and the vitality critical to the latter may well erode if we do not exercise self-restraint in the utilization of our power to negative the actions of the other branches. We should be ever mindful of the contradictions that would arise if a democracy were to permit general oversight of the elected branches of government by a nonrepresentative, and in large measure insulated, judicial branch.8 Moreover, the argument that the Court should allow unrestricted taxpayer or citizen standing underestimates the ability of the representative branches of the Federal Government to respond to the citizen pressure that has been responsible in large measure for the concurrent drift toward expanded standing. Indeed, taxpayer or citizen advocacy, given its potentially broad base, is precisely the type of leverage that in a democracy ought to be employed against the branches that were intended to be responsive to public attitudes about the appropriate operation of government. 'We must as judges recall that, as Mr. Justice Holmes wisely observed, the other branches of the Government 'are ultimate guardians of the liberties and welfare of the people in quite as great a degree as the courts.' Missouri, Kansas & Texas R. Co. v. May, [1904] USSC 114; 194 U.S. 267, 270[1904] USSC 114; , 24 S.Ct. 638, 48 L.Ed. 971.' Flast v. Cohen, 392 U.S., at 131, 88 S.Ct., at 1968 (Harlan, J., dissenting). Unrestrained standing in federal taxpayer or citizen suits would create a remarkably illogical system of judicial supervision of the coordinate branches of the Federal Government. Randolph's proposed Council of Revision, which was repeatedly rejected by the Framers, at least had the virtue of being systematic; every law passed by the legislature automatically would have been previewed by the Judiciary before the law could take effect.9 On the other hand, since the Judiciary cannot select the taxpayers or citizens who bring suit or the nature of the suits, the allowance of public actions would produce uneven and sporadic review, the quality of which would be influenced by the resources and skill of the particular plaintiff. And issues would be presented in abstract form, contrary to the Court's recognition that 'judicial review is effective largely because it is not available simply at the behest of a partisan faction, but is exercised only to remedy a particular, concrete injury.' Sierra Club v. Morton, [1972] USSC 84; 405 U.S. 727, 740--741, n. 16[1972] USSC 84; , 92 S.Ct. 1361, 1369, 31 L.Ed.2d 636 (1972). The power recognized in Marbury v. Madison, [1803] USSC 16; 1 Cranch 137, 2 L.Ed. 60 (1803), is a potent one. Its prudent use seems to me incompatible with unlimited notions of taxpayer and citizen standing. Were we to utilize this power as indiscriminately as is now being urged, we may witness efforts by the representative branches drastically to curb its use. Due to what many have regarded as the unresponsiveness of the Federal Government to recognized needs or serious inequities in our society, recourse to the federal courts has attained an unprecedented popularity in recent decades. Those courts have often acted as a major instrument of social reform. But this has not always been the case, as experiences under the New Deal illustrate. The public reaction to the substantive due process holdings of the federal courts during that period requires no elaboration, and it is not unusual for history to repeat itself. Quite apart from this possibility, we risk a progressive impairment of the effectiveness of the federal courts if their limited resources are diverted increasingly from their historic role to the resolution of public-interest suits brought by litigants who cannot distinguish themselves from all taxpayers or all citizens. The irreplaceable value of the power articulated by Mr. Chief Justice Marshall lies in the protection it has afforded the constitutional rights and liberties of individual citizens and minority groups against oppressive or discriminatory government action. It is this role, not some amorphous, general supervision of the operations of government, that has maintained public esteem for the federal courts and has permitted the peaceful coexistence of the cuntermajoritarian implications of judicial review and the democratic principles upon which our Federal Government in the final analysis rests. The considerations outlined above underlie, I believe, the traditional hostility of the Court to federal taxpayer or citizen standing where the plaintiff has nothing at stake other than his interest as a taxpayer or citizen. It merits noting how often and how unequivocally the Court has expressed its antipathy to efforts to convert the Judiciary into an open forum for the resolution of political or ideological disputes about the performance of government. See, e.g., Ex parte Le vitt, 302 U.S. 633, 634, 58 S.Ct. 1, 82 L.Ed. 493 (1937);11 Frothingham v. Mellon, [1923] USSC 153; 262 U.S. 447, 488[1923] USSC 153; , 43 S.Ct. 597, 601[1923] USSC 153; , 67 L.Ed. 1078 (1923);12 Fairchild v. Hughes, [1922] USSC 18; 258 U.S. 126, 129[1922] USSC 18; , 42 S.Ct. 274, 275[1922] USSC 18; , 66 L.Ed. 499 (1922);13 Tyler v. Judges of Court of Registration, [1900] USSC 226; 179 U.S. 405, 406[1900] USSC 226; , 21 S.Ct. 206, 207[1900] USSC 226; , 45 L.Ed. 252 (1900).14 These holdings and declarations reflect a wise view of the need for judicial restraint if we are to preserve the Judiciary as the branch 'least dangerous to the political rights of the Constitution . . ..' Federalist No. 78, p. 483 (Lodge ed. 1908). 54 To be sure, standing barriers have been substantially lowered in the last three decades. The Court has confirmed the power to Congress to open the federal courts to representatives of the public interest through specific statutory grants of standing. E.g., FCC v. Sanders Bros. Radio Station, 309 U.S. 470, 60 S.Ct. 693, 84 L.Ed. 869 (1940); Scripps-Howard Radio, Inc. v. FCC, [1942] USSC 71; 316 U.S. 4, 62 S.Ct. 875, 86 L.Ed. 1229 (1942); Flast v. Cohen, 392 U.S., at 130--133, 88 S.Ct., at 1968--1970 (Harlan, J., dissenting); Trafficante v. Metropolitan Life Insurance Co., [1972] USSC 234; 409 U.S. 205, 212[1972] USSC 234; , 93 S.Ct. 364, 368[1972] USSC 234; , 34 L.Ed.2d 415 (1972) (White, J., concurring). Even in the absence of specific statutory grants of standing, economic interests that at one time would not have conferred standing have been re-examined and found sufficient. Compare, e.g., Association of Data Processing Service Organizations, Ins. v. Camp, [1970] USSC 56; 397 U.S. 150, 90 S.Ct. 827, 25 L.Ed.2d 184 (1970), and Barlow v. Collins, [1970] USSC 57; 397 U.S. 159, 90 S.Ct. 832, 25 L.Ed.2d 192 (1970), with e.g., Tennessee Electric Power Co. v. TVA, [1939] USSC 36; 306 U.S. 118, 59 S.Ct. 366, 83 L.Ed. 543 (1939), and Alabama Power Co. v. Ickes, [1938] USSC 1; 302 U.S. 464, 58 S.Ct. 300, 82 L.Ed. 374 (1938). See also Investment Co. Institute v. Camp, [1971] USSC 58; 401 U.S. 617, 91 S.Ct. 1091, 28 L.Ed.2d 367 (1971); Arnold Tours, Inc. v. Camp, [1970] USSC 196; 400 U.S. 45, 91 S.Ct. 158, 27 L.Ed.2d 179 (1970). Noneconomic interests have been recognized. E.g., Baker v. Carr, [1962] USSC 48; 369 U.S. 186, 82 S.Ct. 691, 7 L.Ed.2d 663 (1962); Sierra Club v. Morton, [1972] USSC 84; 405 U.S. 727, 92 S.Ct. 1361, 31 L.Ed.2d 636 (1972). A stringently limited exception for federal taxpayer standing has been created. Flast v. Cohen, supra. The concept of particularized injury has been dramatically diluted. E.g., United States v. SCRAP, [1973] USSC 148; 412 U.S. 669, 93 S.Ct. 2405, 37 L.Ed.2d 254 (1973). The revolution in standing doctrine that has occurred, particularly in the 12 years since Baker v. Carr, supra, has not meant, however, that standing barriers have disappeared altogether. As the Court noted in Sierra Club, 'broadening the categories of injury that may be alleged in support of standing is a different matter from abandoning the requirement that the party seeking review must himself have suffered an injury.' 405 U.S., at 738, 92 S.Ct., at 1368. Accord, Linda R.S. v. Richard D., [1973] USSC 53; 410 U.S. 614, 617[1973] USSC 53; , 93 S.Ct. 1146, 1148[1973] USSC 53; , 35 L.Ed.2d 536 (1973).15 Indeed, despite the diminution of standing requirements in the last decade, the Court has not broken with the traditional requirement that, in the absence of a specific statutory grant of the right of review, a plaintiff must allege some particularized injury that sets him apart from the man on the street. I recognize that the Court's allegiance to a requirement of particularized injury has on occasion required a reading of the concept that threatens to transform it beyond recognition. E.g., Baker v. Carr, supra; Flast v. Cohen, supra.17 But despite such occasional digressions, the requirement remains, and I think it does so for the reasons outlined above. In recognition of those considerations, we should refuse to go the last mile toward abolition of standing requirements that is implicit in broadening the 'precarious opening 'for federal taxpayers created by Flast, see 392 U.S., at 116, 88 S.Ct., at 1961 (Fortas, J., concurring), or in allowing a citizen qua citizen to invoke the power of the federal courts to negative unconstitutional acts of the Federal Government. In sum, I believe we should limit the expansion of federal taxpayer and citizen standing in the absence of specific statutory authorization to an outer boundary drawn by the results in Flast and Baker v. Carr. I think we should face up to the fact that all such suits are an effort 'to employ a federal court as a forum in which to air . . . generalized grievances about the conduct of government or the allocation of power in the Federal System.' Flast v. Cohen, 392 U.S., at 106, 88 S.Ct., at 1956. The Court should explicitly reaffirm traditional prudential barriers against such public actions.18 My reasons for this view are rooted in respect for democratic processes and in the conviction that '(t)he powers of the federal judiciary will be adequate for the great burdens placed upon them only if they are employed prudently, with recognition of the strengths as well as the hazards that go with out kind of representative government.' Id., at 131, 88 S.Ct., at 1968 (Harlan, J., dissenting). Mr. Justice DOUGLAS, dissenting. I would affirm the judgment of the Court of Appeals on the 'standing' issue. My views are expressed in my dissent to the Schlesinger case[1974] USSC 148; , 418 U.S. 208, 229[1974] USSC 148; , 94 S.Ct. 2925, 2936[1974] USSC 148; , 41 L.Ed.2d 706, decided this day. There a citizen and taxpayer raised a question concerning the Incompatibility Clause of the Constitution which bars a person from 'holding any Office under the United States' if he is a Member of Congress, Art. I, § 6, cl. 2. That action was designed to bring the Pentagon into line with that constitutional requirement by requiring it to drop 'reservists' who were Members of Congress. The present action involves Art. I, § 9, cl. 7, of the Constitution which provides: 'No Money shall be drawn from the Treasury, but in Consequence of Appropriations made by Law; and a regular Statement and Account of the Receipts and Expenditures of all public Money shall be published from time to time.' We held in Flast v. Cohen, [1968] USSC 133; 392 U.S. 83, 88 S.Ct. 1942, 20 L.Ed.2d 947, that a taxpayer had 'standing' to challenge the constitutionality of taxes raised to finance the establishment of a religion contrary to the command of the First and Fourteenth Amendments. A taxpayer making such outlays, we held, had sufficient 'personal stake' in the controversy, Baker v. Carr, [1962] USSC 48; 369 U.S. 186, 204[1962] USSC 48; , 82 S.Ct. 691, 703[1962] USSC 48; , 7 L.Ed.2d 663, to give the case the 'concrete adverseness' necessary for the resolution of constitutional issues. Ibid. Respondent in the present case claims that he has a right to 'a regular statement and account' of receipts and expenditures of public moneys for the Central Intelligence Agency. As the Court of Appeals noted, Flast recognizes 'standing' of a taxpayer to challenge appropriations made in the face of a constitutional prohibition, and it logically asks, 'how can a taxpayer make that challenge unless he knows how the money is being spent?' 465 F.2d 844, 853. History shows that the curse of government is not always venality; secrecy is one of the most tempting coverups to save regimes from criticism. As the Court of Appeals said: 'The Framers of the Constitution deemed fiscal information essential if the electorate was to exercise any control over its representatives and meet their new responsibilities as citizens of the Republic; and they mandated publication, although stated in general terms, of the Government's receipts and expenditures. Whatever the ultimate scope and extent of that obligation, its elimination generates a sufficient, adverse interest in a taxpayer.' Ibid. (Footnote omitted.) Whatever may be the merits of the underlying claim, it seems clear that the taxpayer in the present case is not making a generalized complaint about the operation of Government. He does not even challenge the constitutionality of the Central Intelligence Agency Act. He only wants to know the amount of tax money exacted from him that goes into CIA activities. Secrecy of the Government acquires new sanctity when his claim is denied. Secrecy has, of course, some constitutional sanction. Article I, § 5, cl. 3, provides that 'Each House shall keep a Journal of its Proceedings, and from time to time publish the same, excepting such Parts as may in their Judgment require Secrecy . . ..' But the difference was great when it came to an accounting of public money. Secrecy was the evil at which Art. I, § 9, cl. 7, was aimed. At the Convention, Mason took the initiative in moving for an annual account of public expenditures. 2 M. Farrand, The Records of the Federal Convention of 1787, p. 618 (1911). Madison suggested it be 'from time to time,' id., at 618--619, because it was thought that requiring publication at fixed intervals might lead to no publication at all. Indeed under the Articles of Confederation '(a) punctual compliance being often impossible, the practice ha(d) ceased altogether.' Id., at 619. During the Maryland debates on the Constitution, McHenry said: '(T)he People who give their Money ought to know in what manner it is expended,' 3 Farrand, supra, at 150. In the Virginian debates Mason expressed his belief that while some matters might require secrecy (e.g., ongoing diplomatic negotiations and military operations) 'he did not conceive that the receipts and expenditures of the public money ought ever to be concealed. The people, he affirmed, had a right to know the expenditures of their money.' 3 J. Elliot, Debates on the Federal Constitution 459 (1836). Lee said that the clause 'must be supposed to mean, in the common acceptation of language, short, convenient periods' and that those 'who would neglect this provision would disobey the most pointed directions.' Ibid. Madison added that an accounting from 'time to time' insured that the accounts would be 'more full and satisfactory to the public, and would be sufficiently frequent.' Id., at 460. Madison thought 'this provision went farther than the constitution of any state in the Union, or perhaps in the world.' Ibid. In New York Livingston said: 'Will not the representatives . . . consider it as essential to their popularity, to gratify their constituents with full and frequent statements of the public accounts? There can be no doubt of it,' 2 Elliot, supra, at 347.* From the history of the clause it is apparent that the Framers inserted it in the Constitution to give the public knowledge of the way public funds are expended. No one has a greater 'personal stake' in policing this protective measure than a taxpayer. Indeed, if a taxpayer may not raise the question, who may do so? The Court states that discretion to release information is in the first instance 'committed to the surveillance of Congress,' and that the right of the citizenry to information under Art. I, § 9 cl. 7, cannot be enforced directly, but only through the (s)low cumbersome, and unresponsive' electoral process. One has only to read constitutional history to realize that statement would shock Mason and Madison. Congress of course has discretion; but to say that it has the power to read the clause out of the Constitution when it comes to one or two or three agencies is astounding. That is the bare-bones issue in the present case. Does Art. I, § 9, cl. 7, of the Constitution permit Congress to withhold 'a regular Statement and Account' respecting any agency it chooses? Respecting all federal agencies? What purpose, what function is the clause to perform under the Court's construction? The electoral process already permits the removal of legislators for any reason. Allowing their removal, at the polls for failure to comply with Art. I, § 9, cl. 7, effectively reduces that clause to a nullity, giving it no purpose at all. The sovereign in this Nation is the people, not the bureaucracy. The statement of accounts of public expenditures goes to the heart of the problem of sovereignty. If taxpayers may not ask that rudimentary question, their sovereignty becomes an empty symbol and a secret bureaucracy is allowed to run our affairs. The resolution of that issue has not been entrusted to one of the other coordinate branches of government--the test of the 'political question' under Baker v. Carr, 369 U.S., at 217, 82 S.Ct., at 710. The question is 'political' if there is 'a textually demonstrable constitutional commitment of the issue to a coordinate political department,' Ibid. The mandate runs to the Congress and to the agencies it creates to make 'a regular Statement and Account of the Receipts and Expenditures of all public Money.' The beneficiary--as is abundantly clear from the constitutional history--is the public. The public cannot intelligently know how to exercise the franchise unless it has a basic knowledge concerning at least the generality of the accounts under every head of government. No greater crisis in confidence can be generated than today's decision. It § consequences are grave because it relegates to secrecy vast operations of government and keeps the public from knowing what secret plans concerning this Nation or other nations are afoot. The fact that the result is serious does not, of course, make the issue 'justiciable.' But resolutions of any doubts or abmiguities should be toward protecting an individual's stake in the integrity of constitutional guarantees rather than turning him away without even a chance to be heard. I would affirm the judgment below. Mr. Justice STEWART, with whom Mr. Justice MARSHALL joins, dissenting. The Court's decisions in Flast v. Cohen, [1968] USSC 133; 392 U.S. 83, 88 S.Ct. 1942, 20 L.Ed.2d 947 (1968), and Frothingham v. Mellon, [1923] USSC 153; 262 U.S. 447, 43 S.Ct. 597, 67 L.Ed. 1078 (1923), throw every little light on the question at issue in this case. For, unlike the plaintiffs in those cases, Richardson did not bring this action asking a court to invalidate a federal statute on the ground that it was beyond the delegated power of Congress to enact or that it contravened some constitutional prohibition. Richardson's claim is of an entirely different order. It is that Art. I, § 9, cl. 7, of the Constitution, the Statement and Account Clause, gives him a right to receive, and imposes on the Government a corresponding affirmative duty to supply, a periodic report of the receipts and expenditures 'of all public Money.'1 In support of his standing to litigate this claim, he has asserted his status both as a taxpayer and as a citizen-voter. Whether the Statement and Account Clause imposes upon the Government an affirmative duty to supply the information requested and whether that duty runs to every taxpayer or citizen are questions that go to the substantive merits of this litigation. Those questions are not now before us, but I think that the Court is quite wrong in holding that the respondent was without standing to raise them in the trial court. Seeking a determination that the Government owes him a duty to supply the information he has requested, the respondent is in the position of a traditional Hohfeldian plaintiff.2 He contends that the Statement and Account Clause gives him a right to receive the information and burdens the Government with a correlative duty to supply it. Courts of law exist for the resolution of such right- duty disputes. When a party is seeking a judicial determination that a defendant owes him an affirmative duty, it seems clear to me that he has standing to litigate the issue of the existence vel non of this duty once he shows that the defendant has declined to honor his claim. If the duty in question involved the payment of a sum of money, I suppose that all would agree that a plaintiff asserting the duty would have standing to litigate the issue of his entitlement to the money upon a showing that he had not been paid. I see no reason for a different result when the defendant is a Government official and the asserted duty relates not to the payment of money, but to the disclosure of items of information. When the duty relates to a very particularized and explicit performance by the asserted obligor, such as the payment of money or the rendition of specific items of information, there is no necessity to resort to any extended analysis, such as the Flast nexus tests, in order to find standing in the obligee. Under such circumstances, the duty itself, running as it does from the defendant to the plaintiff, provides fully adequate assurance that the plaintiff is not seeking to 'employ a federal court as a forum in which to air his generalized grievances about the conduct of government or the allocation of power in the Federal System.' Flast, supra, 392 U.S., at 106, 88 S.Ct., at 1956. If such a duty arose in the context of a contract between private parties, no one would suggest that the obligee should be barred from the courts. It seems to me that when the asserted duty is, as here, as particularized, palpable, and explicit as those which courts regularly recognize in private contexts, it should make no difference that the obligor is the Government and the duty is embodied in our organic law. Certainly after United States v. SCRAP, [1973] USSC 148; 412 U.S. 669, 93 S.Ct. 2405, 37 L.Ed.2d 254 (1973), it does not matter that those to whom the duty is owed may be many. '(S)tanding is not to be denied simply because many people suffer the same injury.' Id., at 687, 93 S.Ct., at 2416. For example, the Freedom of Information Act creates a private cause of action for the benefit of persons who have requested certain records from a public agency and whose request has been denied. 5 U.S.C. § 552(a)(3). The statute requires nothing more than a request and the denial of that request as a predicate to a suit in the district court. The provision purports to create a duty in the Government agency involved to make those records covered by the statute available to 'any person.' Correspondingly, it confers a right on 'any person' to receive those records, subject to published regulations regarding time, place, fees, and procedure. The analogy, of course, is clear. If the Court is correct in this case in holding that Richardson lacks standing under Art. III to litigate his claim that the Statement and Account Clause imposes an affirmative duty that runs in his favor, it would follow that a person whose request under 5 U.S.C. § 552 has been denied would similarly lack standing under Art. III despite the clear intent of Congress to confer a right of action to compel production of the information. The issue in Flast and its predecessor, Frothingham, supra, related solely to the standing of a federal taxpayer to challenge allegedly unconstitutional exercises of the taxing and spending power. The question in those cases was under what circumstances a federal taxpayer whose interest stemmed solely from the taxes he paid to the Treasury '(would) be deemed to have the personal stake and interest that impart the necessary concrete adverseness to such litigation so that standing can be conferred on the taxpayer qua taxpayer consistent with the constitutional limitations of Article III.' 392 U.S., at 101, 88 S.Ct., at 1953. But the 'nexus' criteria developed in Flast were not intended as a litmus test to resolve all conceivable standing questions in the federal courts; they were no more than a response to the problem of taxpayer standing to challenge federal legislation enacted in the exercise of the taxing and spending power of Congress. Richardson is not asserting that a taxing and spending program exceeds Congress' delegated power or violates a constitutional limitation on such power. Indeed, the constitutional provision that underlies his claim does not purport to limit the power of the Federal Government in any respect, but, according to Richardson, simply imposes an affirmative duty on the Government with respect to all taxpayers or citizen-voters of the Republic. Thus, the nexus analysis of Flast is simply not relevant to the standing question raised in this case. The Court also seems to say that this case is not justiciable because it involves a political question. Ante, at 179. This is an issue that is not before us. The 'Question Presented' in the Government's petition for certiorari was the respondent's 'standing to challenge the provisions of the Central Intelligence Agency Act which provide that appropriations to and expenditures by that Agency shall not be made public, on the ground that such secrecy contravenes Article I, section 9, clause 7 of the Constitution.'3 The issue of the justiciability of the respondent's claim was thus not presented in the petition for certiorari, and it was not argued in the briefs.4 At oral argument, in response to questions about whether the Government was asking this Court to rule on the justiciability of the respondent's claim, the following colloquy occurred between the Court and the Solicitor General: 'MR. BORK: . . . I think the Court of Appeals was correct that the political question issue could be resolved much more effectively if we were in the full merits of the case than we can at this stage. I think standing is all that really can be effectively discussed in the posture of the case now. 'Q: . . . (I)f we disagree with you on standing, the Government agrees then that the case should go back to the District Court? 'MR. BORK: I think that is correct.' The Solicitor General's answer was clearly right. '(W)hen standing is placed in issue in a case, the question is whether the person whose standing is callenged is a proper party to request an adjudication of a particular issue and not whether the issue itself is justiciable.' Flast, supra, at 99--100, 88 S.Ct., at 1952. On the merits, I presume that the Government's position would be that the Statement and Account Clause of the Constitution does not impose an affirmative duty upon it; that any such duty does not in any event run to Richardson; that any such duty is subject to legislative qualifications, one of which is applicable here; and that the question involved is political and thus not justiciable. Richardson might ultimately be thrown out of court on any one of these grounds, or some other. But to say that he might ultimately lose his lawsuit certainly does not mean that he had no standing to bring it. For the reasons expressed, I believe that Richardson had standing to bring this action. Accordingly, I would affirm the judgment of the Court of Appeals.