U.S. Supreme Court Lurk v. United States, 366 U.S. 712 (1961)
Lurk v. United States
No. 669
Argued May 4-5, 1961
Decided May 29, 1961
366 U.S. 712
CERTIORARI TO THE UNITED STATES COURT OF APPEALS
FOR THE DISTRICT OF COLUMBIA CIRCUIT
Syllabus
Petitioner applied to a Federal Court of Appeals for leave to appeal in forma pauperis from his robbery conviction, on the ground, inter alia, that it was unconstitutional because his trial in a Federal District Court was presided over by a retired judge of the Court of Customs and Patent Appeals, who had retired before 1958. Leave was denied by the Court of Appeals without opinion.
Held: the judgment is reversed, and the case is remanded on the authority of Ellis v. United States, 356 U. S. 674 .
Reversed and remanded.
PER CURIAM.
The judgment of the Court of Appeals is reversed, and the case is remanded to that court. Ellis v. United States, 356 U. S. 674 .
MR. JUSTICE FRANKFURTER, whom MR. JUSTICE HARLAN and MR. JUSTICE STEWART join, dissenting.
In my view, Ellis v. United States, 356 U. S. 674 , on the basis of which the case is sent back to the Court of
Appeals, does not fit the facts and circumstances of this case.
In support of his contention that he was wrongfully denied the right to appeal in forma pauperis, petitioner presents for our consideration two grounds for reversal of his conviction of robbery in the United States District Court for the District of Columbia. The first contention, concerning the admission at his trial of allegedly prejudicial evidence, is so lacking in merit as to be plainly frivolous. It would not justify an appeal in forma pauperis. But petitioner also raises a jurisdictional question, viz., whether he could constitutionally be tried by a court presided over by a retired judge of the Court of Customs and Patent Appeals. This question, therefore, would have warranted review by the Court of Appeals.
Solution of this problem will call into consideration a number of subsidiary questions. What are the characteristics of an Article III court? Is the Court of Customs and Patent Appeals an Article III court? If so, when did it become such a court? Assuming arguendo that the Court of Customs and Patent Appeals has been an Article III court only since 1958 (when Congress enacted legislation conferring that status), what is the bearing of this fact on the status of a judge who retired from the court prior to that time?
These are not questions on which, with all due respect, a lower court can be of effective assistance to this Court. They do not involve the evaluation of evidence or the application of rules of local law or special familiarity and experience with the materials and the underlying considerations on which judgment must be based. On the contrary, the constitutional history and the cases upon which the decision ultimately must turn are the special concern of this Court. Indeed, the questions posed would be entirely suitable for certification to this Court by a lower
appellate court. See 28 U.S.C. § 1254. Cf. United States v. Mayer, 235 U. S. 55 . Furthermore, the administration of justice in the federal courts demands a speedy disposition of this dispute. Until it is settled, assignment of retired judges to help clear dockets in federal courts under a litigious cloud will be hampered by uncertainty.
Nothing could be more obvious than that the Court of Appeals, no matter how it may decide the question now put in its keeping, will have it only temporarily. The inevitable final destination of the case is this Court. Decision here should not be delayed by wastefully time-consuming remand to the Court of Appeals of a question that is already before us.