SUPREME COURT OF UNITED STATES Cox Broadcasting Corporation Vs. Martin Cohn. No. 73--938. Argued Nov. 11, 1974. Decided March 3, 1975. Mr. Justice WHITE delivered the opinion of the Court. The issue before us in this case is whether, consistently with the First and Fourteenth Amendments, a State may extend a cause of action for damages for invasion of privacy caused by the publication of the name of a deceased rape victim which was publicly revealed in connection with the prosecution of the crime. * In August 1971, appellee's 17-year-old daughter was the victim of a rape and did not survive the incident. Six youths were soon indicted for murder and rape. Although there was substantial press coverage of the crime and of subsequent developments, the identity of the victim was not disclosed pending trial, perhaps because of Ga.Code Ann. § 26--9901 (1972),1 which makes it a misdemeanor to publish or broadcast the name or identity of a rape victim. In April 1972, some eight months later, the six defendants appeared in court. Five pleaded guilty to rape or attempted rape, the charge of murder having been dropped. The guilty pleas were accepted by the court, and the trial of the defendant pleading not guilty was set for a later date. In the course of the proceedings that day, appellant Wasell,2 a reporter covering the incident for his employer, learned the name of the victim from an examination of the indictments which were made available for his inspection in the courtroom.3 That the name of the victim appears in the indictments and that the indictments were public records available for inspection are not disputed.4 Later that day, Wassell broadcast over the facilities of station WSB--TV, a television station owned by appellant Cox Broadcasting Corp., a news report concerning the court proceedings. The report named the victim of the crime and was repeated the following day. In May 1972, appellee brought an action for money damages against appellants, relying on § 26-- 9901 and claiming that his right to privacy had been invaded by the television broadcasts giving the name of his deceased daughter. Appellants admitted the broadcasts but claimed that they were privileged under both state law and the First and Fourteenth Amendments. The trial court, rejecting appellants' constitutional claims and holding that the Georgia statute gave a civil remedy to those injured by its violation, granted summary judgment to appellee as to liability, with the determination of damages to await trial by jury. On appeal, the Georgia Supreme Court, in its initial opinion, held that the trial court had erred in construing § 26--9901 to extend a civil cause of action for invasion of privacy and thus found it unnecessary to consider the constitutionality of the statute. 231 Ga. 60, 200 S.E.2d 127 (1973). The court went on to rule, however, that the complaint stated a cause of action 'for the invasion of the appellee's right of privacy, or for the tort of public disclosure'--a 'common law tort exist(ing) in this jurisdiction without the help of the statute that the trial judge in this case relied on.' Id., at 62, 200 S.E.2d, at 130. Although the privacy invaded was not that of the deceased victim, the father was held to have stated a claim for invasion of his own privacy by reason of the publication of his daughter's name. The court explained, however, that liability did not follow as a matter of law and that summary judgment was improper; whether the public disclosure of the name actually invaded appellee's 'zone of privacy,' and if so, to what extent, were issues to be determined by the trier of fact. Also, 'in formulating such an issue for determination by the fact-finder, it is reasonable to require the appellee to prove that the appellants invaded his privacy with wilful or negligent disregard for the fact that reasonable men would find the invasion highly offensive.' Id., at 64, 200 S.E.2d, at 131. The Georgia Supreme Court did agree with the trial court, however, that the First and Fourteenth Amendments did not, as a matter of law, require judgment for appellants. The court concurred with the statement in Briscoe v. Reader's Digest Assn., Inc., 4 Cal.3d 529, 541, 93 Cal.Rptr. 866, 874, 483 P.2d 34, 42 (1971), that 'the rights guaranteed by the First Amendment do not require total abrogation of the right to privacy. The goals sought by each may be achieved with a minimum of intrusion upon the other.' Upon motion for rehearing the Georgia court countered the argument that the victim's name was a matter of public interest and could be published with impunity by relying on § 26--9901 as an authoritative declaration of state policy that the name of a rape victim was not a matter of public concern. This time the court felt compelled to determine the constitutionality of the statute and sustained it as a 'legitimate limitation on the right of freedom of expression contained in the First Amendment.' The court could discern 'no public interest or general concern about the identity of the victim of such a crime as will make the right to disclose the identity of the victim rise to the level of First Amendment protection.' 231 Ga., at 68, 200 S.E.2d, at 134. We postponed decision as to our jurisdiction over this appeal to the hearing on the merits. 415 U.S. 912, 94 S.Ct. 1406, 39 L.Ed.2d 466 (1974). We conclude that the Court has jurisdiction, and reverse the judgment of the Georgia Supreme Court. II Appellants invoke the appellate jurisdiction of this Court under 28 U.S.C. § 1257(2) and, if that jurisdictional basis is found to be absent, through a petition for certiorari under 28 U.S.C. § 2103. Two questions concerning our jurisdiction must be resolved: (1) whether the constitutional validity of § 26--9901 was 'drawn in question,' with the Georgia Supreme Court upholding its validity, and (2) whether the decision from which this appeal has been taken is a '(f)inal judgment or decree.' A. Appellants clearly raised the issue of the constitutionality of § 26--9901 in their motion for rehearing in the Georgia Supreme Court. In denying that motion that court held: 'A majority of this court does not consider this statute to be in conflict with the First Amendment.' 231 Ga., at 68, 200 S.E.2d, at 134. Since the court relied upon the statute as a declaration of the public policy of Georgia that the disclosure of a rape victim's name was not to be protected expression, the statute was drawn in question in a manner directly bearing upon the merits of the action, and the decision in favor of its constitutional validity invokes this Court's appellate jurisdiction. Cf. Garrity v. New Jersey, [1967] USSC 17; 385 U.S. 493, 495--496[1967] USSC 17; , 87 S.Ct. 616, 617--618[1967] USSC 17; , 17 L.Ed.2d 562 (1967). B Since 1789, Congress has granted this Court appellate jurisdiction with respect to state litigation only after the highest state court in which judgment could be had has rendered a '(f)inal judgment or decree.' Title 28 U.S.C. § 1257 retains this limitation on our power to review cases coming from state courts. The Court has noted that '(c)onsiderations of English usage as well as those of judicial policy' would justify an interpretation of the final-judgment rule to preclude review 'where anything further remains to be determined by a State court, no matter how dissociated from the only federal issue that has finally been adjudicated by the highest court of the State.' Radio Station WOW, Inc. v. Johnson, [1945] USSC 129; 326 U.S. 120, 124[1945] USSC 129; , 65 S.Ct. 1475, 1478, 89 L.Ed. 2092 (1945). But the Court there observed that the rule had not been administered in such a mechanical fashion and that there were circumstances in which there has been 'a departure from this requirement of finality for federal appellate jurisdiction.' Ibid. These circumstances were said to be 'very few,' ibid.; but as the cases have unfolded, the Court has recurringly encountered situations in which the highest court of a State has finally determined the federal issue present in a particular case, but in which there are further proceedings in the lower state courts to come. There are now at least four categories of such cases in which the Court has treated the decision on the federal issue as a final judgment for the purposes of 28 U.S.C. § 1257 and has taken jurisdiction without awaiting the completion of the additional proceedings anticipated in the lower state courts. In most, if not all, of the cases in these categories, these additional proceedings would not require the decision of other federal questions that might also require review by the Court at a later date,6 and immediate rather than delayed review would be the best way to avoid 'the mischief of economic waste and of delayed justice,' Radio Station WOW, Inc. v. Johnson, supra, at 124, 65 S.Ct., at 1478, as well as precipitate interference with state litigation.7 In the cases in the first two categories considered below, the federal issue would not be mooted or otherwise affected by the proceedings yet to be had because those proceedings have little substance, their outcome is certain, or they are wholly unrelated to the federal question. In the other two categories, however, the federal issue would be mooted if the petitioner or appellant seeking to bring the action here prevailed on the merits in the later state-court proceedings, but there is nevertheless sufficient justification for immediate review of the federal question finally determined in the state courts. In the first category are those cases in which there are further proceedings--even entire trials--yet to occur in the state courts but where for one reason or another the federal issue is conclusive or the outcome of further proceedings preordained. In these circumstances, because the case is for all practical purposes concluded, the judgment of the state court on the federal issue is deemed final. In Mills v. Alabama, [1966] USSC 96; 384 U.S. 214, 86 S.Ct. 1434, 16 L.Ed.2d 484 (1966), for example, a demurrer to a criminal complaint was sustained on federal constitutional grounds by a state trial court. The State Supreme Court reversed, remanding for jury trial. This Court took jurisdiction on the reasoning that the appellant had no defense other than his federal claim and could not prevail at trial on the facts or any nonfederal ground. To dismiss the appeal 'would not only be an inexcusable delay of the benefits Congress intended to grant by providing for appeal to this Court, but it would also result in a completely unnecessary waste of time and energy in judicial systems already troubled by delays due to congested dockets.' Id., at 217--218, 86 S.Ct., at 1436 (footnote omitted). Second, there are cases such as Radio Station WOW, supra, and Brady v. Maryland, [1963] USSC 92; 373 U.S. 83, 83 S.Ct. 1194, 10 L.Ed.2d 215 (1963), in which the federal issue, finally decided by the highest court in the State, will survive and require decision regardless of the outcome of future state-court proceedings. In Radio Station WOW, the Nebraska Supreme Court directed the transfer of the properties of a federally licensed radio station and ordered an accounting, rejecting the claim that the transfer order would interfere with the federal license. The federal issue was held reviewable here despite the pending accounting on the 'presupposition . . . that the federal questions that could come here have been adjudicated by the State court, and that the accounting which remains to be taken could not remotely give rise to a federal question . . . that may later come here . . ..' 326 U.S., at 127, 65 S.Ct., at 1480. The judgment rejecting the federal claim and directing the transfer was deemed 'dissociated from a provision for an accounting even though that is decreed in the same order.' Id., at 126, 65 S.Ct., at 1479. Nothing that could happen in the course of the accounting, short of settlement of the case, would foreclose or make unnecessary decision on the federal question. Older cases in the Court had reached the same result on similar facts. Carondelet Canal & Nav. Co. v. Louisiana, [1914] USSC 133; 233 U.S. 362, 34 S.Ct. 627, 58 L.Ed. 1001 (1914): Forgay v. Conrad, [1848] USSC 24; 6 How. 201, 12 L.Ed. 404 (1848). In the latter case, the Court, in an opinion by Mr. Chief Justice Taney, stated that the Court had not understood the final- judgment rule 'in this strict and technical sense, but has given (it) a more liberal, and, as we think, a more reasonable construction, and one more consonant to the intention of the legislature.' Id., at 203. In the third category are those situations where the federal claim has been finally decided, with further proceedings on the merits in the state courts to come, but in which later review of the federal issue cannot be had, whatever the ultimate outcome of the case. Thus, in these cases, if the party seeking interim review ultimately prevails on the merits, the federal issue will be mooted; if he were to lose on the merits, however, the governing state law would not permit him again to present his federal claims for review. The Court has taken jurisdiction in these circumstances prior to completion of the case in the state courts. California v. Stewart, [1966] USSC 143; 384 U.S. 436, 86 S.Ct. 1602, 16 L.Ed.2d 694 (1966) (decided with Miranda v. Arizona), epitomizes this category. There the state court reversed a conviction on federal constitutional grounds and remanded for a new trial. Although the State might have prevailed at trial, we granted its petition for certiorari and affirmed, explaining that the state judgment was 'final' since an acquittal of the defendant at trial would preclude, under state law, an appeal by the State. Id., at 498 n. 71, 86 S.Ct., at 1640. A recent decision in this category is North Dakota State Board of Pharmacy v. Snyder's Drug Stores, Inc., [1973] USSC 248; 414 U.S. 156, 94 S.Ct. 407, 38 L.Ed.2d 379 (1973), in which the Pharmacy Board rejected an application for a pharmacy operating permit relying on a state statute specifying ownership requirements which the applicant did not meet. The State Supreme Court held the statute unconstitutional and remanded the matter to the Board for further consideration of the application, freed from the constraints of the ownership statute. The Board brought the case here, claiming that the statute was constitutionally acceptable under modern cases. After reviewing the various circumstances under which the finality requirement has been deemed satisfied despite the fact that litigation had not terminated in the state courts, we entertained the case over claims that we had no jurisdiction. The federal issue would not survive the remand, whatever the result of the state administrative proceedings. The Board might deny the license on state-law grounds, thus foreclosing the federal issue, and the Court also ascertained that under state law the Board could not bring the federal issue here in the event the applicant satisfied the requirements of state law except for the invalidated ownership statute. Under these circumstances, the issue was ripe for review. Lastly, there are those situations where the federal issue has been finally decided in the state courts with further proceedings pending in which the party seeking review here might prevail on the merits on nonfederal grounds, thus rendering unnecessary review of the federal issue by this Court, and where reversal of the state court on the federal issue would be preclusive of any further litigation on the relevant cause of action rather than merely controlling the nature and character of, or determining the admissibility of evidence in, the state proceedings still to come. In these circumstances, if a refusal immediately to review the state court decision might seriously erode federal policy, the Court has entertained and decided the federal issue, which itself has been finally determined by the state courts for purposes of the state litigation. In Construction Laborers v. Curry, [1963] USSC 16; 371 U.S. 542, 83 S.Ct. 531, 9 L.Ed.2d 514 (1963), the state courts temporarily enjoined labor union picketing over claims that the National Labor Relations Board had exclusive jurisdiction of the controversy. The Court took jurisdiction for two independent reasons. First, the power of the state court to proceed in the face of the preemption claim was deemed an issue separable from the merits and ripe for review in this Court, particularly 'when postponing review would seriously erode the national labor policy requiring the subject matter of respondents' cause to be heard by the . . . Board, not by the state courts.' Id., at 550, 83 S.Ct., at 536. Second, the Court was convinced that in any event the union had no defense to the entry of a permanent injunction other than the preemption claim that had already been ruled on in the state courts. Hence the case was for all practical purposes concluded in the state tribunals. In Mercantile National Bank v. Langdeau, [1963] USSC 17; 371 U.S. 555, 83 S.Ct. 520, 9 L.Ed.2d 523 (1963), two national banks were sued, along with others, in the courts of Travis County, Tex. The claim asserted was conspiracy to defraud an insurance company. The banks as a preliminary matter asserted that a special federal venue statute immunized them from suit in Travis County and that they could properly be sued only in another county. Although trial was still to be had and the banks might well prevail on the merits, the Court, relying on Curry, entertained the issue as a 'separate and independent matter, anterior to the merits and not enmeshed in the factual and legal issues comprising the plaintiff's cause of action.' Id., at 558, 83 S.Ct., at 522. Moreover, it would serve the policy of the federal statute 'to determine now in which state court appellants may be tried rather than to subject them . . . to long and complex litigation which may all be for naught if consideration of the preliminary question of venue is postponed until the conclusion of the proceedings.' Ibid. Miami Herald Publishing Co. v. Tornillo, [1974] USSC 147; 418 U.S. 241, 94 S.Ct. 2831, 41 L.Ed.2d 730 (1974), is the latest case in this category.11 There a candidate for public office sued a newspaper for refusing, allegedly contrary to a state statute, to carry his reply to the paper's editorial critical of his qualifications. The trial court held the act unconstitutional, denying both injunctive relief and damages. The State Supreme Court reversed, sustaining the statute against the challenge based upon the First and Fourteenth Amendments and remanding the case for a trial and appropriate relief, including damages. The newspaper brought the case here. We sustained our jurisdiction, relying on the principles elaborated in the North Dakota case and observing: 'Whichever way we were to decide on the merits, it would be intolerable to leave unanswered, under these circumstances, an important question of freedom of the press under the First Amendment; an uneasy and unsettled constitutional posture of § 104.38 could only further harm the operation of a free press. Mills v. Alabama, [1966] USSC 96; 384 U.S. 214, 221--222[1966] USSC 96; , 86 S.Ct. 1434, 1438, 16 L.Ed.2d 484 (1966) (Douglas, J., concurring). See also Organization for a Better Austin v. Keefe, [1971] USSC 92; 402 U.S. 415, 418 n.[1971] USSC 92; , 91 S.Ct. 1575, 1577, 29 L.Ed.2d 1 (1971).' 418 U.S., at 247 n. 6, 94 S.Ct., at 2834. In light of the prior cases, we conclude that we have jurisdiction to review the judgment of the Georgia Supreme Court rejecting the challenge under the First and Fourteenth Amendments to the state law authorizing damage suits against the press for publishing the name of a rape victim whose identity is revealed in the course of a public prosecution. The Georgia Supreme Court's judgment is plainly final on the federal issue and is not subject to further review in the state courts. Appellants will be liable for damages if the elements of the state cause of action are proved. They may prevail at trial on nonfederal grounds, it is true, but if the Georgia court erroneously upheld the statute, there should be no trial at all. Moreover, even if appellants prevailed at trial and made unnecessary further consideration of the constitutional question, there would remain in effect the unreviewed decision of the State Supreme Court that a civil action for publishing the name of a rape victim disclosed in a public judicial proceeding may go forward despite the First and Fourteenth Amendments. Delaying final decision of the First Amendment claim until after trial will 'leave unanswered . . . an important question of freedom of the press under the First Amendment,' 'an uneasy and unsettled constitutional posture (that) could only further harm the operation of a free press.' Tornillo, supra, 418 U.S., at 247 n. 6, 94 S.Ct., at 2834. On the other hand, if we now hold that the First and Fourteenth Amendments bar civil liability for broadcasting the victim's name, this litigation ends. Given these factors--that the litigation could be terminated by our decision on the merits13 and that a failure to decide the question now will leave the press in Georgia operating in the shadow of the civil and criminal sanctions of a rule of law and a statute the constitutionality of which is in serious doubt--we find that reaching the merits is consistent with the pragmatic approach that we have followed in the past in determining finality. See Gillespie v. United States Steel Corp., [1964] USSC 222; 379 U.S. 148, 85 S.Ct. 308, 13 L.Ed.2d 199 (1964); Radio Station WOW, Inc. v. Johnson, 326 U.S., at 124, 65 S.Ct., at 1478; Mills v. Alabama, 384 U.S., at 221-- 222, 86 S.Ct., at 1438--1439 (Douglas, J., concurring). III Georgia stoutly defends both § 26--9901 and the State's common-law privacy action challenged here. Its claims are not without force, for powerful arguments can be made, and have been made, that however it may be ultimately defined, there is a zone of privacy surrounding every individual, a zone within which the State may protect him from intrusion by the press, with all its attendant publicity.15 Indeed, the central thesis of the root article by Warren and Brandeis, The Right to Privacy, 4 Harv.L.Rev. 193, 196 (1890), was that the press was overstepping its prerogatives by publishing essentially private information and that there should be a remedy for the alleged abuses. More compellingly, the century has experienced a strong tide running in favor of the so-called right of privacy. In 1967, we noted that '(i)t has been said that a 'right of privacy' has been recognized at common law in 30 States plus the District of Columbia and by statute in four States.' Time, Inc. v. Hill, [1967] USSC 11; 385 U.S. 374, 383 n. 7[1967] USSC 11; , 87 S.Ct. 534, 539[1967] USSC 11; , 17 L.Ed.2d 456. We there cited the 1964 edition of Prosser's Law of Torts. The 1971 edition of that same source states that '(i)n one form or another, the right of privacy is by this time recognized and accepted in all but a very few jurisdictions.' W. Prosser, Law of Torts 804 (4th ed.) (footnote omitted). Nor is it irrelevant here that the right of privacy is no recent arrival in the jurisprudence of Georgia, which has embraced the right in some form since 1905 when the Georgia Supreme Court decided the leading case of Pavesich v. New England Life Ins. Co., 122 Ga. 190, 50 S.E. 68. These are impressive credentials for a right of privacy,17 but we should recognize that we do not have at issue here an action for the invasion of privacy involving the appropriation of one's name or photograph, a physical or other tangible intrusion into a private area, or a publication of otherwise private information that is also false although perhaps not defamatory. The version of the privacy tort now before us--termed in Georgia 'the tort of public disclosure,' 231 Ga., at 60, 200 S.E.2d, at 130--is that in which the plaintiff claims the right to be free from unwanted publicity about his private affairs, which, although wholly true, would be offensive to a person of ordinary sensibilities. Because the gravamen of the claimed injury is the publication of information, whether true or not, the dissemination of which is embarrassing or otherwise painful to an individual, it is here that claims of privacy most directly confront the constitutional freedoms of speech and press. The face- off is apparent, and the appellants urge upon us the broad holding that the press may not be made criminally or civilly liable for publishing information that is neither false nor misleading but absolutely accurate, however damaging it may be to reputation or individual sensibilities. It is true that in defamation actions, where the protected interest is personal reputation, the prevailing view is that truth is a defense;18 and the message of New York Times Co. v. Sullivan, [1964] USSC 40; 376 U.S. 254, 94 S.Ct. 710, 11 L.Ed.2d 686 (1964); Garrison v. Louisiana, [1964] USSC 217; 379 U.S. 64, 85 S.Ct. 209, 13 L.Ed.2d 125 (1964); Curtis Publishing Co. v. Butts, [1967] USSC 200; 388 U.S. 130, 87 S.Ct. 1975, 18 L.Ed.2d 1094 (1967), and like cases is that the defense of truth is constitutionally required where the subject of the publication is a public official or public figure. What is more, the defamed public official or public figure must prove not only that the publication is false but that it was knowingly so or was circulated with reckless disregard for its truth or falsity. Similarly, where the interest at issue is privacy rather than reputation and the right claimed is to be free from the publication of false or misleading information about one's affairs, the target of the publication must prove knowing or reckless falsehood where the materals published, although assertedly private, are 'matters of public interest.' Time, Inc. v. Hill, supra, 385 U.S., at 387--388, 87 S.Ct., at 541--542. The Court has nevertheless carefully left open the question whether the First and Fourteenth Amendments require that truth be recognized as a defense in a defamation action brought by a private person as distinguished from a public official or public figure. Garrison held that where criticism is of a public official and his conduct of public business, 'the interest in private reputation is overborne by the larger public interest, secured by the Constitution, in the dissemination of truth,' 379 U.S., at 73, 85 S.Ct., at 215 (footnote omitted), but recognized that 'different interests may be involved where purely private libels, totally unrelated to public affairs, are concerned; therefore, nothing we say today is to be taken as intimating any views as to the impact of the constitutional guarantees in the discrete area of purely private libels.' Id., at 72 n. 8, 85 S.Ct., at 215. In similar fashion, Time, Inc. v. Hill, supra, expressly saved the question whether truthful publication of very private matters unrelated to public affairs could be constitutionally proscribed. 385 U.S., at 383 n. 7, 87 S.Ct., at 539. Those precedents, as well as other considerations, counsel similar caution here. In this sphere of collision between claims of privacy and those of the free press, the interests on both sides are plainly rooted in the traditions and significant concerns of our society. Rather than address the broader question whether truthful publications may ever be subjected to civil or criminal liability consistently with the First and Fourteenth Amendments, or to put it another way, whether the State may ever define and protect an area of privacy free from unwanted publicity in the press, it is appropriate to focus on the narrower interface between press and privacy that this case presents, namely, whether the State may impose sanctions on the accurate publication of the name of a rape victim obtained from public records--more specifically, from judicial records which are maintained in connection with a public prosecution and which themselves are open to public inspection. We are convinced that the State may not do so. In the first place, in a society in which each individual has but limited time and resources with which to observe at first hand the operations of his government, he relies necessarily upon the press to bring to him in convenient form the facts of those operations. Great responsibility is accordingly placed upon the news media to report fully and accurately the proceedings of government, and official records and documents open to the public are the basic data of governmental operations. Without the information provided by the press most of us and many of our representatives would be unable to vote intelligently or to register opinions on the administration of government generally. With respect to judicial proceedings in particular, the function of the press serves to guarantee the fairness of trials and to bring to bear the beneficial effects of public scrutiny upon the administration of justice. See Sheppard v. Maxwell, 384 U.S. 333, 350[1966] USSC 109; , 86 S.Ct. 1507, 1515, 16 L.Ed.2d 600 (1966). Appellee has claimed in this litigation that the efforts of the press have infringed his right to privacy by broadcasting to the world the fact that his daughter was a rape victim. The commission of crime, prosecutions resulting from it, and judicial proceedings arising from the prosecutions, however, are without question events of legitimate concern to the public and consequently fall within the responsibility of the press to report the operations of government. The special protected nature of accurate reports of judicial proceedings has repeatedly been recognized. This Court, in an opinion written by Mr. Justice Douglas, has said: 'A trial is a public event. What transpires in the court room is public property. If a transcript of the court proceedings had been published, we suppose none would claim that the judge could punish the publisher for contempt. And we can see no difference though the conduct of the afforneys, of the jury, or even of the judge himself, may have reflected on the court. Those who see and hear what transpired can report it with impunity. There is no special perquisite of the judiciary which enables it, as distinguished from other institutions of democratic government, to suppress, edit, or censor events which transpire in proceedings before it.' Craig v. Harney, [1947] USSC 124; 331 U.S. 367, 374[1947] USSC 124; , 67 S.Ct. 1249, 1254, 91 L.Ed. 1546 (1947) (emphasis added). See also Sheppard v. Maxwell, supra, 384 U.S., at 362--363, 86 S.Ct., at 1522; Estes v. Texas, [1965] USSC 138; 381 U.S. 532, 541--542[1965] USSC 138; , 85 S.Ct. 1628, 1632--[1965] USSC 138; 1633, 14 L.Ed.2d 543 (1965); Pennekamp v. Florida, [1946] USSC 101; 328 U.S. 331, 66 S.Ct. 1029, 90 L.Ed. 1295 (1946); Bridges v. California, [1941] USSC 148; 314 U.S. 252, 62 S.Ct. 190, 86 L.Ed. 192 (1941). The developing law surrounding the tort of invasion of privacy recognizes a privilege in the press to report the events of judicial proceedings. The Warren and Brandeis article, supra, noted that the proposed new right would be limited in the same manner as actions for libel and slander where such a publication was a privileged communication: 'the right to privacy is not invaded by any publication made in a court of justice . . . and (at least in many jurisdictions) reports of any such proceedings would in some meansure be accorded a like privilege. The Restatement of Torts, § 867, embraced an action for privacy.21 Tentative Draft No. 13 of the Second Restatement of Torts, §§ 652A--652E, divides the privacy tort into four branches;22 and with respect to the wrong of giving unwanted publicity about private life, the commentary to § 652D states: 'There is no liability when the defendant merely gives further publicity to information about the plaintiff which is already public. Thus there is no liability for giving publicity to facts about the plaintiff's life which are matters of public record . . ..'23 The same is true of the separate tort of physically or otherwise intruding upon the seclusion or private affairs of another. Section 652B, Comment c, provides that 'there is no liability for the examination of a public record concerning the plaintiff, or of documents which the plaintiff is required to keep and make available for public inspection.'24 According to this draft, ascertaining and publishing the contents of public records are simply not within the reach of these kinds of privacy actions. Thus even the prevailing law of invasion of privacy generally recognizes that the interests in privacy face when the information involved already appears on the public record. The conclusion is compelling when viewed in terms of the First and Fourteenth Amendments and in light of the public interest in a vigorous press. The Georgia cause of action for invasion of privacy through public disclosure of the name of a rape victim imposes sanctions on pure expression---the content of a publication--and not conduct or a combination of speech and nonspeech elements that might otherwise be open to regulation or prohibition. See United States v. O'Brien, [1968] USSC 116; 391 U.S. 367, 376--377[1968] USSC 116; , 88 S.Ct. 1673, 1678--[1968] USSC 116; 1679, 20 L.Ed.2d 672 (1968). The publication of truthful information available on the public record contains none of the indicia of those limited categories of expression, such as 'fighting' words, which 'are no essential part of any exposition of ideas, and are of such slight social value as a step to truth that any benefit that may be derived from them is clearly outweighed by the social interest in order and morality.' Chaplinsky v. New Hampshire, [1942] USSC 50; 315 U.S. 568, 572[1942] USSC 50; , 62 S.Ct. 766, 769[1942] USSC 50; , 86 L.Ed. 1031 (1942) (footnote omitted). By placing the information in the public domain on official court records, the State must be presumed to have concluded that the public interest was thereby being served. Public records by their very nature are of interest to those concerned with the administration of government, and a public benefit is performed by the reporting of the true contents of the records by the media. The freedom of the press to publish that information appears to us to be of critical importance to our type of government in which the citizenry is the final judge of the proper conduct of public business. In preserving that form of government the First and Fourteenth Amendments command nothing less than that the States may not impose sanctions on the publication of truthful information contained in official court records open to public inspection. We are reluctant to embark on a course that would make public records generally available to the media but forbid their publication if offensive to the sensibilities of the supposed reasonable man. Such a rule would make it very difficult for the media to inform citizens about the public business and yet stay within the law. The rule would invite timidity and self-censorship and very likely lead to the suppression of many items that would otherwise be published and that should be made available to the public. At the very least, the First and Fourteenth Amendments will not allow exposing the press to liability for truthfully publishing information released to the public in official court records. If there are privacy interests to be protected in judicial proceedings, the States must respond by means which avoid public documentation or other exposure of private information. Their political institutions must weigh the interests in privacy with the interests of the public to know and of the press to publish.26 Once true information is disclosed in public court documents open to public inspection, the press cannot be sanctioned for publishing it. In this instance as in others reliance must rest upon the judgment of those who decide what to publish or broadcast. See Miami Herald Publishing Co. v. Tornillo, 418 U.S., at 258, 94 S.Ct., at 2840. Appellant Wassell based his televised report upon notes taken during the court proceedings and obtained the name of the victim from the indictments handed to him at his request during a recess in the hearing. Appellee has not contended that the name was obtained in an improper fashion or that it was not on an official court document open to public inspection. Under these circumstances, the protection of freedom of the press provided by the First and Fourteenth Amendments bars the State of Georgia from making appellants' broadcast the basis of civil liability. Reversed. Mr. Chief Justice BURGER concurs in the judgment. Mr. Justice POWELL, concurring. I join in the Court's opinion, as I agree with the holding and most of its supporting rationale.1 My understanding of some of our decisions concerning the law of defamation, however, differs from that expressed in today's opinion. Accordingly, I think it appropriate to state separately my views. I am in entire accord with the Court's determination that the First Amendment proscribes imposition of civil liability in a privacy action predicated on the truthful publication of matters contained in open judicial records. But my impression of the role of truth in defamation actions brought by private citizens differs from the Court's. The Court identifies as an 'open' question the issue of 'whether the First and Fourteenth Amendments require that truth be recognized as a defense in a defamation action brought by a private person as distinguished from a public official or a public figure.' Ante, at 490. In my view, our recent decision in Gertz v. Robert Welch, Inc., [1974] USSC 144; 418 U.S. 323, 94 S.Ct. 2997, 41 L.Ed.2d 789 (1974), largely resolves that issue. Gertz is the most recent of a line of cases in which this Court has sought to resolve the conflict between the State's desire to protect the reputational interests of its citizens and the competing commands of the First Amendment. In each of the many defamation actions considered in the 10 years following New York Times Co. v. Sullivan, [1964] USSC 40; 376 U.S. 254, 84 S.Ct. 710, 11 L.Ed.2d 686 (1964), state law provided that truth was a defense to the action.2 Today's opinion reiterates what we previously have recognized, see Garrison v. Louisiana, [1964] USSC 217; 379 U.S. 64, 74[1964] USSC 217; , 85 S.Ct. 209, 215[1964] USSC 217; , 13 L.Ed.2d 125 (1964)--that the defense of truth is constitutionally required when the subject of the alleged defamation is a public figure. Ante, at 489-490. Indeed, even if not explicitly recognized, this determination is implicit in the Court's articulation of a standard of recovery that rests on knowing or reckless disregard of the truth. I think that the constitutional necessity of recognizing a defense of truth is equally implicit in our statement of the permissible standard of liability for the publication or broadcast of defamatory statements whose substance makes apparent the substantial danger of injury to the reputation of a private citizen. In Gertz we held that the First Amendment prohibits the States from imposing strict liability for media publication of allegedly false statements that are claimed to defame a private individual. While providing the required 'breathing space' for First Amendment freedoms, the Gertz standard affords the States substantial latitude in compensating private individuals for wrongful injury to reputation.3 '(S)o long as they do not impose liability without fault, the States may define for themselves the appropriate standard of liability for a publisher or broadcaster of defamatory falsehood injurious to a private individual.' 418 U.S., at 347, 94 S.Ct., at 3010. The requirement that the state standard of liability be related to the defendant's failure to avoid publication of 'defamatory falsehood' limits the grounds on which a normal action for defamation can be brought. It is fair to say that if the statements are true, the standard contemplated by Gertz cannot be satisfied. In Gertz we recognized the need to establish a broad rule of general applicability, acknowledging that such an approach necessarily requires treating alike cases that involve differences as well as similarities. Id., at 343--344, 94 S.Ct., at 3008--3009. Of course, no rule of law is infinitely elastic. In some instances state actions that are denominated actions in defamation may in fact seek to protect citizens from injuries that are quite different from the wrongful damage to reputation flowing from false statements of fact. In such cases, the Constitution may permit a different balance to be struck. And, as today's opinion properly recognizes, causes of action grounded in a State's desire to protect privacy generally implicate interests that are distinct from those protected by defamation actions. But in cases in which the interests sought to be protected are similar to those considered in Gertz, I view that opinion as requiring that the truth be recognized as a complete defense. Mr. Justice DOUGLAS, concurring in the judgment. I agree that the state judgment is 'final,' and I also agree in the reversal of the Georgia court.* On the merits, the case for me is on all fours with New Jersey State Lottery Comm'n v. United States, [1974] USCA3 4; 491 F.2d 219 (CA3 1974), vacated and remanded[1975] USSC 39; , 420 U.S. 371, 95 S.Ct. 941, 43 L.Ed.2d 260 (1975). For the reasons I stated in my dissent from our disposition of that case, there is no power on the part of government to suppress or penalize the publication of 'news of the day.' Mr. Justice REHNQUIST, dissenting. Because I am of the opinion that the decision which is the subject of this appeal is not a 'final' judgment or decree, as that term is used in 28 U.S.C. § 1257, I would dismiss this appeal for want of jurisdiction. Radio Station WOW, Inc. v. Johnson, [1945] USSC 129; 326 U.S. 120, 65 S.Ct. 1475, 89 L.Ed. 2092 (1945), established that in a 'very few' circumstances review of state-court decisions could be had in this Court even though something 'further remain(ed) to be determined by a State court'. Id., at 124, 65 S.Ct., at 1478. Over the years, however, and despite vigorous protest by Mr. Justice Harlan,1 this Court has steadily discovered new exceptions to the finality requirement, such that they can hardly any longer be described as 'very few.' Whatever may be the unexpressed reasons for this process of expansion, see, e.g., Hudson Distributors v. Eli Lilly, [1964] USSC 109; 377 U.S. 386, 401[1964] USSC 109; , 84 S.Ct. 1273, 1283, 12 L.Ed.2d 394 (1964) (Harlan, J., dissenting), it has frequently been the subject of no more formal an express explanation than cursory citations to preceding cases in the line. Especially is this true of cases in which the Court, as it does today, relies on Construction Laborers v. Curry, [1963] USSC 16; 371 U.S. 542, 83 S.Ct. 531, 9 L.Ed.2d 514 (1963).2 Although the Court's opinion today does accord detailed consideration to this problem, I do not believe that the reasons it expresses can support its result. * The Court has taken what it terms a 'pragmatic' approach to the finality problem presented in this case. In so doing, it has relied heavily on Gillespie v. United States Steel Corp., [1964] USSC 222; 379 U.S. 148, 85 S.Ct. 308, 13 L.Ed.2d 199 (1964). As the Court acknowledges, ante, at 478 n. 7, Gillespie involved 28 U.S.C. § 1291, which restricts the appellate jurisdiction of the federal courts of appeals to 'final decisions of the district courts.' Although acknowledging this distinction, the Court accords it no importance and adopts Gillespie's approach without any consideration of whether the finality requirement for this Court's jurisdiction over a 'judgment or decree' of a state court is grounded on more serious concerns than is the limitation of court of appeals jurisdiction to final 'decisions' of the district courts.3 I believe that the underlying concerns are different, and that the difference counsels a more restrictive approach when § 1257 finality is at issue. According to Gillespie, the finality requirement is imposed as a matter of minimizing 'the inconvenience and costs of piecemeal review'. This proposition is undoubtedly sound so long as one is considering the administration of the federal court system. Were judicial efficiency the only interest at stake there would be less inclination to challenge the Court's resolution in this case, although, as discussed below, I have serious reservations that the standards the Court has formulated are effective for achieving even this single goal. The case before us, however, is an appeal from a state court, and this fact introduces additional interests which must be accommodated in fashioning any exception to the literal application of the finality requirement. I consider § 1257 finality to be but one of a number of congressional provisions reflecting concern that uncontrolled federal judicial interference with state administrative and judicial functions would have untoward consequences for our federal system.4 This is by no means a novel view of the § 1257 finality requirement. In Radio Station WOW, Inc. v. Johnson, 326 U.S., at 124, 65 S.Ct. at 1478, Mr. Justice Frankfurter's opinion for the Court explained the finality requirement as follows: 'This requirement has the support of considerations generally applicable to good judicial administration. It avoids the mischief of economic waste and of delayed justice. Only in very few situations, where intermediate rulings may carry serious public consequences, has there been a departure from this requirement of finality for federal appellate jurisdiction. This prerequisite to review derives added force when the jurisdiction of this Court is invoked to upset the decision of a State court. Here we are in the realm of potential conflict between the courts of two different governments. And so, ever since 1789, Congress has granted this Court the power to intervene in State litigation only after 'the highest court of a State in which a decision in the suit could be had' has rendered a 'final judgment or decree.' Section 237(a) of the Judicial Code, 28 U.S.C. § 344(a), 28 U.S.C.A. § 344(a). This requirement is not one of those technicalities to be easily scorned. It is an important factor in the smooth working of our federal system.' (Emphasis added.) In Republic Natural Gas Co. v. Oklahoma, [1948] USSC 61; 334 U.S. 62, 67[1948] USSC 61; , 68 S.Ct. 972, 976[1948] USSC 61; , 92 L.Ed. 1212 (1948), Mr. Justice Frankfurter, speaking for the Court, again expressed this view: 'This prerequisite for the exercise of the appellate powers of this Court is especially pertinent when a constitutional barrier is asserted against a State court's decision on matters peculiarly of local concern. Close observance of this limitation upon the Court is not regard for a strangling technicality. History bears ample testimony that it is an important factor in securing harmonious State-federal relations.' That comity and federalism are significant elements of § 1257 finality has been recognized by other members of the Court as well, perhaps most notably by Mr. Justice Harlan. See, e.g., Hudson Distributors v. Eli Lilly, 377 U.S., at 397--398, 84 S.Ct., at 1280--1281 (dissenting); Mercantile National Bank v. Langdeau, [1963] USSC 17; 371 U.S. 555, 572[1963] USSC 17; , 83 S.Ct. 520, 529[1963] USSC 17; , 9 L.Ed.2d 523 (1963) (dissenting). In the latter dissent, he argued that one basis of the finality rule was that it foreclosed 'this Court from passing on constitutional issues that may be dissipated by the final outcome of a case, thus helping to keep to a minimum undesirable federal-state conflicts.' One need cast no doubt on the Court's decision in such cases as Langdeau to recognize that Mr. Justice Harlan was focusing on a consideration which should be of significance in the Court's disposition of this case. 'Harmonious state-federal relations' are no less important today than when Mr. Justice Frankfurter penned Radio Station WOW and Republic Gas Co. Indeed, we have in recent years emphasized and re-emphasized the importance of comity and federalism in dealing with a related problem, that of district court interference with ongoing state judicial proceedings. See Younger v. Harris, [1883] USSC 85; 401 U.S. 37, 91 S.Ct. 746, 27 L.Ed.2d 669 (1971); Samuels v. Mackell, [1971] USSC 27; 401 U.S. 66, 91 S.Ct. 764, 27 L.Ed.2d 688 (1971). Because these concerns are important, and because they provide 'added force' to § 1257's finality requirement, I believe that the Court has erred by simply importing the approach of cases in which the only concern is efficient judicial administration. II But quite apart from the considerations of federalism which counsel against an expansive reading of our jurisdiction under § 1257, the Court's holding today enunciates a virtually formless exception to the finality requirement, one which differs in kind from those previously carved out. By contrast, Construction Laborers v. Curry, supra, and Mercantile National Bank v. Langdeau, supra, are based on the understandable principle that where the proper forum for trying the issue joined in the state courts depends on the resolution of the federal question raised on appeal, sound judicial administration requires that such a question be decided by this Court, if it is to be decided at all, sooner rather than later in the course of the litigation. Organization for a Better Austin v. Keefe, [1971] USSC 92; 402 U.S. 415, 91 S.Ct. 1575, 29 L.Ed.2d 1 (1971), and Mills v. Alabama, [1966] USSC 96; 384 U.S. 214, 86 S.Ct. 1434, 16 L.Ed.2d 484 (1966), rest on the premise that where as a practical matter the state litigation has been concluded by the decision of the State's highest court, the fact that in terms of state procedure the ruling is interlocutory should not bar a determination by this Court of the merits of the federal question. Still other exceptions, as noted in the Court's opinion, have been made where the federal question decided by the highest court of the State is bound to survive and be presented for decision here regardless of the outcome of future state-court proceedings, Radio Station WOW, supra; Brady v. Maryland, [1963] USSC 92; 373 U.S. 83, 83 S.Ct. 1194, 10 L.Ed.2d 215 (1963), and for the situation in which later review of the federal issue cannot be had, whatever the ultimate outcome of the subsequent proceedings directed by the highest court of the State, California v. Stewart, [1966] USSC 143; 384 U.S. 436, 86 S.Ct. 1602, 16 L.Ed.2d 694 (1966) (decided with Miranda v. Arizona); North Dakota State Board of Pharmacy v. Snyder's Drug Stores, Inc., [1973] USSC 248; 414 U.S. 156, 94 S.Ct. 407, 38 L.Ed.2d 379 (1973). While the totality of these exceptions certainly indicates that the Court has been willing to impart to the language 'final judgment or decree' a great deal of flexibility, each of them is arguably consistent with the intent of Congress in enacting § 1257, if not with the language it used, and each of them is relatively workable in practice. To those established exceptions is now added one so formless that it cannot be paraphrased, but instead must be quoted: 'Given these factors--that the litigation could be terminated by our decision on the merits and that a failure to decide the question now will leave the press in Georgia operating in the shadow of the civil and criminal sanctions of a rule of law and a statute the constitutionality of which is in serious doubt--we find that reaching the merits is consistent with the pragmatic approach that we have followed in the past in determining finality.' Ante, at 486. There are a number of difficulties with this test. One of them is the Court's willingness to look to the merits. It is not clear from the Court's opinion, however, exactly now great a look at the merits we are to take. On the one hand, the Court emphasizes that if we reverse the Supreme Court of Georgia the litigation will end, ante, at 485-486, and it refers to cases in which the federal issue has been decided 'arguably wrongly.' Ante, at n. 13. On the other hand, it claims to look to the merits 'only to the extent of determining that the issue is substantial.' Ibid. If the latter is all the Court means, then the inquiry is no more extensive than is involved when we determine whether a case is appropriate for plenary consideration; but if no more is meant, our decision is just as likely to be a costly intermediate step in the litigation as it is to be the concluding event. If, on the other hand, the Court really intends its doctrine to reach only so far as cases in which our decision in all probability will terminate the litigation, then the Court is reversing the traditional sequence of judicial decisionmaking. Heretofore, it has generally been thought that a court first assumed jurisdiction of a case, and then went on to decide the merits of the questions it presented. But henceforth in determining our own jurisdiction we may be obliged to determine whether or not we agree with the merits of the decision of the highest court of a State. Yet another difficulty with the Court's formulation is the problem of transposing to any other case the requirement that 'failure to decide the question now will leave the press in Georgia operating in the shadow of the civil and criminal sanctions of a rule of law and a statute the constitutionality of which is in serious doubt.' Ante, at 486. Assuming that we are to make this determination of 'serious doubt' at the time we note probable jurisdiction of such an appeal, is it enough that the highest court of the State has ruled against any federal constitutional claim? If that is the case, then because § 1257 by other language imposes that requirement, we will have completely read out of the statute the limitation of our jurisdiction to a 'final judgment or decree.' Perhaps the Court's new standard for finality is limited to cases in which a First Amendment freedom is at issue. The language used by Congress, however, certainly provides no basis for preferring the First Amendment, as incorporated by the Fourteenth Amendment, to the various other Amendments which are likewise 'incorporated,' or indeed for preferring any of the 'incorporated' Amendments over the due process and equal protection provisions which are embodied literally in the Fourteenth Amendment. Another problem is that in applying the second prong of its test, the Court has not engaged in any independent inquiry as to the consequences of permitting the decision of the Supreme Court of Georgia to remain undisturbed pending final state-court resolution of the case. This suggests that in order to invoke the benefit of today's rule, the 'shadow' in which an appellant must stand need be neither deep nor wide. In this case nothing more is at issue than the right to report the name of the victim of a rape. No hindrance of any sort has been imposed on reporting the fact of a rape or the circumstances surrounding it. Yet the Court unquestioningly places this issue on a par with the core First Amendment interest involved in Miami Herald Publishing Co. v. Tornillo, [1974] USSC 147; 418 U.S. 241, 94 S.Ct. 2831, 41 L.Ed.2d 730 (1974), and Mills v. Alabama, supra, that of protecting the press in its role of providing uninhibited political discourse. But the greatest difficulty with the test enunciated today is that it totally abandons the principle that constitutional issues are too important to be decided save when absolutely necessary, and are to be avoided if there are grounds for decision of lesser dimension.6 The long line of cases which established this rule makes clear that it is a principle primarily designed, not to benefit the lower courts, or state-federal relations, but rather to safeguard this Court's own process of constitutional adjudication. 'Considerations of propriety, as well as long-established practice, demand that we refrain from passing upon the constitutionality of an act of Congress unless obliged to do so in the proper performance of our judicial function, when the question is raised by a party whose interests entitle him to raise it.' Blair v. United States, [1919] USSC 162; 250 U.S. 273, 279[1919] USSC 162; , 39 S.Ct. 468, 470[1919] USSC 162; , 63 L.Ed. 979 (1919). 'The Court will not 'anticipate a question of constitutional law in advance of the necessity of deciding it.' Liverpool, N.Y. & Phila. Steamship Co. v. Emigration Commissioners, [1885] USSC 11; 113 U.S. 33, 39[1885] USSC 11; , 5 S.Ct. 352, 355[1885] USSC 11; , 28 L.Ed. 899; Abrams v. Van Schaick, [1934] USSC 159; 293 U.S. 188, 55 S.Ct. 135, 79 L.Ed. 278; Wilshire Oil Co. v. United States, [1935] USSC 106; 295 U.S. 100, 55 S.Ct. 673, 79 L.Ed. 1329. 'It is not the habit of the court to decide questions of a constitutional nature unless absolutely necessary to a decision of the case.' Burton v. United States, [1905] USSC 18; 196 U.S. 283, 295[1905] USSC 18; , 25 S.Ct. 243, 49 L.Ed. 482.' Ashwander v. Tennessee Valley Authority, 297 U.S. 288, 346 347[1936] USSC 36; , 56 S.Ct. 466, 80 L.Ed. 688 (1936) (Brandeis, J., concurring). In this case there has yet to be an adjudication of liability against appellants, and unlike the appellant in Mills v. Alabama, they do not concede that they have no nonfederal defenses. Nonetheless, the Court rules on their constitutional defense. Far from eschewing a constitutional holding in advance of the necessity for one, the Court construes § 1257 so that it may virtually rush out and meet the prospective constitutional litigant as he approaches our doors. III This Court is obliged to make preliminary determinations of its jurisdiction at the time it votes to note probable jurisdiction. At that stage of the proceedings, prior to briefing on the merits or oral argument, such determinations must of necessity be based on relatively cursory acquaintance with the record of the proceedings below. The need for an understandable and workable application of a jurisdictional provision such as § 1257 is therefore far greater than for a similar interpretation of statutes dealing with substantive law.7 We, of course, retain the authority to dismiss a case for want of a final judgment after having studied briefs on the merits and having heard oral argument, but I can recall not a single instance of such a disposition during the last three Terms of the Court. While in theory this may be explained by saying that during these Terms we have never accorded plenary consideration to a § 1257 case which was not a 'final judgment or decree,' I would guess it just as accurate to say that after the Court has studied briefs and heard oral argument, it has an understandable tendency to proceed to a decision on the merits in preference to dismissing for want of jurisdiction. It is thus especially disturbing that the rule of this case, unlike the more workable and straightforward exceptions which the Court has previously formulated, will seriously compound the already difficult task of accurately determining, at a preliminary stage, whether an appeal from a state-court judgment is a 'final judgment or decree.' A further aspect of the difficulties which the Court is generating is illustrated by a petition for certiorari recently filed in this Court, Time, Inc. v. Firestone, No. 74--944. The case was twice before the Florida Supreme Court. That court's first decision was rendered in December 1972; it rejected Time's First Amendment defense to a libel action, and remanded for further proceedings on state-law issues. The second decision was rendered in 1974, and dealt with the state-law issues litigated on remand. Before this Court, Time seeks review of the First Amendment defense rejected by the Florida Supreme Court in December 1972. Under the Court's decision today, one could conclude that the 1972 judgment was itself a final decision from which review might have been had. If it was, then petitioner Time is confronted by 28 U.S.C. § 2101(c), which restricts this Court's jurisdiction over state civil cases to those in which review is sought within 90 days of the entry of a reviewable judgment. I in no way suggest either my own or the Court's views on our jurisdiction over Time, Inc. v. Firestone. This example is simply illustrative of the difficulties which today's decision poses not only for this Court, but also for a prudent counsel who is faced with an adverse interlocutory ruling by a State's highest court on a federal issue asserted as a dispositive bar to further litigation. I suppose that such counsel would be unwilling to presume that this Court would flout both the meaning of words and the command of Congress by employing loose standards of finality to obtain jurisdiction, but strict ones to prevent its loss. He thus would be compelled to judge his situation in light of today's formless, unworkable exception to the finality requirement. I would expect him frequently to choose to seek immediate review in this Court, solely as a matter of assuring that his federal contentions are not lost for want of timely filing. The inevitable result will be totally unnecessary additions to our docket and serious interruptions and delays of the state adjudicatory process. Although unable to persuade my Brethren that we do not have in this case a final judgment or decree of the Supreme Court of Georgia, I nonetheless take heart from the fact that we are concerned here with an area in which 'state decisis has historically been accorded considerably less than its usual weight.' Gonzalez v. Employees Credit Union, [1974] USSC 208; 419 U.S. 90, 95[1974] USSC 208; , 95 S.Ct. 289, 293[1974] USSC 208; , 42 L.Ed.2d 249 (1974). I would dismiss for want of jurisdiction.