U.S. Supreme Court The Emily and the Caroline, 22 U.S. 9 Wheat. 381 381 (1824)
The Emily and the Caroline
22 U.S. (9 Wheat.) 381
APPEAL FROM THE CIRCUIT
COURT OF SOUTH CAROLINA
Syllabus
A libel of information does not require all the technical precision of an indictment at common law. If the allegations describe the offense, it is all that is necessary, and if founded upon a statute, it is sufficient if it pursues the words of the law.
An information, under the Slave Trade Act of 1794, c. 187, s. 1, which describes in one count the two distinct acts of preparing a vessel and of causing her to sail, pursuing the words of the law is sufficient.
Stating a charge in the alternative is good, if each alternative constitutes an offense for which the thing is forfeited.
Under the above act it is not necessary, in order to incur the forfeiture that the vessel should be completely fitted and ready for sea. As soon as the preparations have proceeded so far as clearly to manifest the intention, the right of seizure attaches.
In each of these two cases, a libel of information was filed in the District Court of South Carolina against the ship Emily and the brig Caroline under the 1st section of the Act of 22 March, 1794, c. 187, prohibiting the carrying on the slave trade from the United States to any foreign place or country, and on the 2d section of the Act of 2 March, 1807, c. 77, to prohibit the importation of slaves into the United States after 1 January, 1808. Each libel contained three counts, two upon the act of 1794 and one upon that of 1807,
which are the same in their provisions so far as respects this case, and the libels described the offense in the alternative, pursuing the words of the law
"That the said vessel was fitted out within a port or place of the United States, to-wit, the port of Charleston, or caused to be sailed from a port or place within the United States, to-wit, the said port of Charleston, &c.;, for the purpose of carrying on trade or traffic in slaves,"
&c.; A decree of condemnation was pronounced in each case in the district court which was affirmed in the circuit court, and the causes were brought by appeal to this Court.
MR. JUSTICE THOMPSON delivered the opinion of the Court.
These cases come before the Court on appeals from decrees of the Circuit Court for the District of South Carolina affirming the decrees of the district court by which the vessels in question were condemned as forfeited under the laws of the United States in relation to the slave trade.
The information in both cases are the same except as to the name and description of the vessels, and the proofs differ in no respect but in the state of preparation in which the vessels were found at the time of seizure; but this circumstance, according to the view taken by this Court of the law under which these forfeitures have been incurred, is unimportant and cannot vary the result. The
cases have been argued together, and it is unnecessary that they should be considered separately by the Court.
The informations are founded upon the first section of the Act of 22 March, 1794, c. 187, to prohibit the carrying on the slave trade from the United States to any foreign place or country and on the second section of the act of 2 March, 1807, c. 77, to prohibit the importation of slaves into the United States after 1 January, 1808. Each information contains three counts -- two upon the act of 1794 and one upon that of 1807. These acts, however, are precisely the same in those parts which are brought under consideration in these cases, and will not require to be separately noticed.
The objections on the part of the claimant to the decree of the circuit court are
1. The insufficiency of the informations, and
2. That the proofs fall short of what is required, under the statutes, to work a forfeiture of the vessels.
The law, 2 U.S.L. 383, declares that
"No citizen of the United States or any other person coming into or residing within the same shall, for himself or any other person whatsoever, either as master, factor, or owner, build, fit, equip, load, or otherwise prepare any ship or vessel within any port or place of the United States, nor shall cause any ship or vessel to sail from any port or place within the same, for the purpose of carrying on any trade or traffic in slaves. . . . And if any vessel shall be so fitted out as aforesaid for the said
purpose, or shall be caused to sail so as aforesaid, every such ship or vessel shall be forfeited"
&c.; The first branch of the prohibiting part of this section is very broad and comprehensive, using various terms appropriate to the preparation for a voyage. "Shall not build, fit, equip, load, or otherwise prepare any ship,", &c.; In the forfeiting part of the section, these various terms are not repeated, but doubtless intended to be coextensive and included under the words so fitted out as aforesaid. Under this law, then, the forfeiture is incurred either by fitting out or, in other words, preparing a vessel within the United States or by causing a vessel to sail from the United States for the purpose of carrying on the slave trade -- two distinct acts, either of which draws after it the same consequence, the forfeiture of the vessel. The informations embrace both acts in the same count, pursuing the words of the law, and it is contended that on this account they are fatally defective; that one or the other of the acts should have been alleged, and not both stated in the alternative, as has been done. Objections of this kind, made at so late a period, if not entirely precluded, are not entitled to much indulgence; they ought, if well founded, to be made at an earlier day, when the information might be amended and great expense and delay avoided. But the exception would at no time be available. In admiralty proceedings, a libel in the nature of an information does not require all the formality and technical precision of an indictment at common law. If the allegations are such as plainly and
distinctly to mark the offense, it is all that is necessary. And where it is founded upon a statute, it is sufficient if it pursues the words of the law. And this is not at all at variance with what fell from the court when these cases were formerly before it, as explained by the note referred to by the Reporter, 11 U. S. 7 Cranch 496, and note at the beginning of the vol., which states,
"that the court did not mean to decide that stating the charge in the alternative would not have been sufficient if each alternative had constituted an offense for which the vessel would have been forfeited."
In the information now before the Court it is so stated. One alternative is fitting out, and the other causing the vessel to sail, either of which, if proved, would induce a forfeiture. It is said that this mode of alleging two separate and distinct offenses, leaves it wholly uncertain to which of the accusations the defense is to be directed. This objection, if entitled to consideration, would apply equally to an information laying each offense in a separate count. This might undoubtedly be done, and yet no one interested in the proceedings could know to which accusation to direct his defense. This kind of uncertainty is no objection even to an indictment at common law. Distinct offenses may be laid in separate counts, and the accused may not know upon which he is to be tried. The objection, if available at all, must go the full length of limiting every information to a single offense. This, we think is not required by any principle of justice
or sanctioned by any rule of practice applicable to admiralty proceedings.
2. It is in the second place contended that the proof does not sustain any of the counts or show that any acts have been done which can, under a just construction of the law, work a forfeiture of the vessels. These vessels, although cleared out, were seized before leaving the port of Charleston; of course there can be no proof applying to one of the offenses laid in the information, viz., using the vessels to sail from a port or place within the United States, &c.; The proof is only applicable to the offense, which relates to the preparation of the vessels. And to incur the forfeiture under this branch of the act, it is said, the vessel must be completely fitted and ready for sea; that no state of preparation short of this will satisfy the terms of the law or furnish any certain rule by which to determine when the offense has been committed and the penalty incurred. We cannot, however, think that even applying to this law the most rigid rules of construction applicable to penal statutes, it will admit of the interpretation contended for on the part of the claimant. In construing a statute, penal as well as others, we must look to the object in view, and never adopt an interpretation that will defeat its own purpose if it will admit of any other reasonable construction.
The object in view by the section of the law now under consideration was to prevent the preparation of vessels in our own ports which were intended for the slave trade. Hence is connected
with this preparation, whether it consists in building, fitting, equipping, or loading, the purpose for which the act is done. The law looks at the intention, and furnishes authority to take from the offender the means designed for the perpetration of the mischief. This is not punishing criminally the intention merely; it is the preparation of the vessel, and the purpose for which she is to be employed, that constitute the offense and draws after it the penalty of forfeiture. As soon, therefore, as the preparations have progressed, so far as clearly and satisfactorily to show the purpose for which they are made, the right of seizure attaches. To apply the construction contended for on the part of the claimant, that the fitting or preparation must be complete and the vessel ready for sea before she can be seized, would be rendering the law in a great measure nugatory and enable offenders to elude its provisions in the most easy manner. The intention or purpose for which the vessel is fitting must be made out so as to leave no reasonable doubt as to the object. This is matter of proof, and, generally speaking, to be collected from the kind of preparation that has been made. It is unnecessary to notice minutely the evidence taken in these cases. It shows conclusively and beyond the possibility of doubt that both the Emily and the Caroline were fitting out for the slave trade. In this the witnesses both on the part of the United States and the claimant concur. All the preparations were such as were peculiarly adapted to what the witnesses call slaving vessels, and not to those for the merchant
service. The ship carpenter, a witness on the part of the claimant, and who of all others was best qualified to give information on this subject, says the vessels were fitting in a manner similar to that in which vessels generally are for the slave trade; that the Emily was almost complete, and the work in which he was engaged on the Caroline was of the same character and description. There was no attempt whatever by the claimant to explain the object of these peculiar fitments or to show that the destination of the vessels was other than that of the slave trade. Nor has his counsel, on the argument here, set up for him any such pretense. We may therefore safely conclude that the purpose for which these vessels were fitting was the slave trade, and if so, the right of seizure attached. We can discover no sound reason for delaying the seizure until the vessels were on the point of sailing. It could only be necessary to render more certain, from their complete fitment, the purpose for which they were to be employed, and if that be satisfactorily ascertained at an earlier stage of the preparation, the delay would be useless, and evasion of the law rendered almost certain.
Decrees affirmed.