U.S. Supreme Court Shelby v. Guy, 24 U.S. 361 (1826)
Shelby v. Guy
24 U.S. 361
Syllabus
The terms "beyond seas" in the saving clause of a statute of limitations are to be construed as equivalent to without the limits of the state where the statute is enacted.
Quaere how far this construction has been adopted by the courts of Tennessee?
Five years bona fide possession of a slave constitutes a title by the laws of Virginia upon which the possessor may recover in detinue, and this title may be set up by the vendee of such possessor in the courts of Tennessee as a defense to a suit brought by a third party in those courts.
MR. JUSTICE JOHNSON delivered the opinion of the Court.
The plaintiffs here were defendants in the court below in an action of detinue brought by Thomas Guy to recover sundry slaves.
The defendants below plead non detinet and the act of limitations of the State of Tennessee, which bars the action of detinue in three years.
The plaintiff joins issue upon the plea of non detinet and files a special replication to the plea
of the statute, the object of which is to bring himself within the saving in favor of absentees. The defendants demurred to this replication, but the demurrer being overruled, the parties went to trial on the general issue and a verdict was rendered for the plaintiff in the form now usual in the action of detinue.
To revise the judgment of the court in overruling the demurrer, and its decisions upon various points of law raised in the progress of the trial, this writ of error is brought.
The case was this:
One Dickerson, a citizen of Virginia, the father of the plaintiff's mother, was owner of a female slave named Amy, from whom the slave claimed had descended. Upon the marriage of Thomas Terry Guy with the plaintiff's mother, or soon after, and prior to the year 1778, the slave Amy passed into the possession of T.T.G., but whether by loan, or parol gift, is a point litigated, and upon which some of the principal questions in the cause arise.
From the year 1778 to 1794, the slaves remained in Virginia in the possession of the plaintiff's father T.T.G., when he sold her and her increase to David Shelby, who thereupon removed with the slaves to Tennessee, where he and they have ever since resided.
In the year 1788, Dickerson made his will and died, and the will was proved and recorded in July, 1788. In this will he says,
"I lend to my son-in-law T.T.G., the negroes which he now has in his possession, that I lent him in the lifetime of his wife, during his natural life, viz.,
Cuffee, Gilbert, and Amy, and at his death I give the aforesaid slaves, with their increase, to my grandsons John and Thomas Guy, and their heirs forever."
Thomas Guy, here named, is the plaintiff in this action; the executory devise to him and John took effect by the death of their father in 1795. John died unmarried, under age, and intestate, after his father, but before the action brought, and neither of the brothers had been in the State of Tennessee until within three years prior to the institution of the suit, but had resided in the State of Virginia.
These are the material facts in the cause. The points argued have been very numerous, but if the plaintiff has tripped in pleading by a vicious replication, the questions on the merits are put out of the case. The points arising on the demurrer, therefore, must first be considered.
The replication demurred to states in substance the right of Dickerson to the negro Amy and the continuance of that right up to his death; the bequest to the father of the plaintiff for life, and to the plaintiff and John after his death; the death of the father, and of John; the qualifying of the executors on the will, and their assent to the legacy; the sale by the father to Shelby in 1794; Shelby's removal with the slaves to Tennessee, and subsequent residence there, and the residence of John up to his death, and of the plaintiff, to within three years of the bringing of this suit in the State of Virginia.
The demurrer filed to this replication is special, and assigns for cause
1. That it states the evidence of title, and does not allege a fact.
2. That it is double in relying on the facts both of title and of nonresidence.
But, claiming the right of looking back to the first fault and other benefits appertaining to a general demurrer, to which, no doubt, he is entitled, the counsel for the defendant have raised a variety of other questions in the cause, of more interest than those specified.
As, first, that the counts in the declaration are repugnant, the one being essentially a count in trover, the other in detinue, and
Secondly, that the replication involves a departure, inasmuch as the writ claims the whole property, and the replication shows him to be entitled to no more than a moiety.
That the replication is more characterized by prolixity than by science the Court will readily admit, but that it is essentially vicious cannot be maintained.
The general object of the plaintiff is to fortify his title or demand, and this is a legitimate object. Nor can we perceive that in doing this, he has either stated evidence where he ought to allege facts or tendered to the defendant a double answer to his plea, or rather "distinct matters to one and the same thing, whereunto several answers are required." That it is redundant, and abounds in surplusage, with reference to the issue tendered, is obvious, but it prefers only one
answer that will fit the plea, which is absence from the State of Tennessee during the term when the statute would bar him
Yet as he has thought proper to amplify upon the nature of his demand, if he had prostrated his own action, the law would visit him with the consequences.
The argument on this point is that having set out a joint devise to himself and his brother, he is incapable of maintaining alone a suit for the entirety of the thing devised. But in this we are of opinion that the law is with him.
It is true that tenants in common must ordinarily join in an action, and that the laws of Virginia produce a severance upon the death of a joint tenant, so that the right of survivorship is abolished. But it is also true that in suits for an indivisible thing, a right of action survives to a tenant in common, and this, from the necessity of the case, as we conceive the authorities sufficiently maintain. Co.Litt. 198a; Bro.Abr. tit., Tenant in Common, pl. 18.
The exceptions to the counts clearly cannot be sustained. They are consubstantial, and the same plea and judgment proper to both. Averring that the defendant came to the possession of the chattel by finding does not constitute a count in trover; an alleged conversion characterizes that form of action. Nor is it any objection to the counts that one of them states a right to recovery founded in a possession merely, without the direct allegation of property, since a tortious detention may well be of that which another has
no interest in, but to the temporary use or custody. Co.Litt. 286; Roll.Abr. 575. Thus a bailee or common carrier or sheriff may maintain this action, and expressly against one who has them by delivery or finding. 2 Saund. 47; Cro.Jac. 73 et passim . We come, then, to the question raised by the demurrer upon the statute of limitations of Tennessee, and here we are met by one of those embarrassments which necessarily grow out of our peculiar system.
North Carolina, in common with most of the old states, adopted the language of the statute of James in its act of limitations. This was the law of Tennessee before its separation from that state, and continues so to this day. The persons excepted from its operation, are infants, femes covert, &c.;, and "persons beyond seas."
During a century, nearly, that this law has been the local law of that country, we cannot ascertain that the courts of either of those states have been called on to decide whether it shall be construed according to its literal meaning. In the meantime, solemn adjudications have taken place in several of the states, to the purport, that persons without the jurisdiction of the country, though not actually beyond seas, are within the equity, if not within the actual meaning, of the statutes containing the same words, and borrowed from the same source. And in a case which came up to this Court from Georgia, in the year 1818, it was solemnly decided that it was impossible to give a sensible and reasonable
construction to those words according to their literal signification. But we are now informed, and as it is admitted by the opposite counsel, we cannot question it, that a contrary adjudication has taken place in the courts of Tennessee within the last year, for the first time. It is obvious that without a more particular report of that adjudication, this Court could not now act finally upon its authority. But if the majority of the court were of opinion, that an insulated decision on a point thus circumstanced, ought to control the previous decision of this Court, the course would undoubtedly be to hold up this cause for advisement.
That the statute law of the states must furnish the rule of decision to this Court, as far as they comport with the Constitution of the United States, in all cases arising within the respective states, is a position that no one doubts. Nor is it questionable that a fixed and received construction of their respective statute laws in their own courts makes, in fact, a part of the statute law of the country, however we may doubt the propriety of that construction. It is obvious that this admission may at times involve us in seeming inconsistencies, as where states have adopted the same statutes, and their courts differ in the construction. Yet that course is necessarily indicated by the duty imposed on us to administer, as between certain individuals, the laws of the respective states, according to the best lights we possess of what those laws are. This Court has uniformly manifested its respect for
the adjudications of the state tribunals, and will be very moderate in those claims which may be preferred on the ground of comity. Yet in a case like the one now occurring, it cannot acknowledge the objection to go further at present than to examine the decision formerly rendered on the construction of these words.
We have reflected and heard arguments on our former decision, and not a doubt has been entertained except on the question how far we were bound to surrender an opinion, under the actual state of difference existing between our construction and that of the state from which this cause comes.
It is true that the words "beyond seas," considered abstractedly, must in every state in this Union mean something more than "without the limits of the Commonwealth," which words the State of Virginia has very properly added to the statute of James. But it is also true that if the words "beyond seas" be considered with reference to the insular situation of the country from which we adopted the law, they mean exactly the same as the words superadded in the Virginia law. And it was this consideration, as well as the obvious absurdity of applying the terms "beyond seas," in their literal signification, that induced this Court, and has induced so many state courts to give it the meaning of beyond the Commonwealth.
If equity, as applied to the construction of statutes by an eminent writer, means "the correction of that wherein the law, by reason of
its universality, is deficient," or, as another defines it, "interpreting statutes by the reason of them," may be applied to any case, we think it may to one, which, while it operates in restraint of common right, would, by a literal construction make no saving in favor of persons residing in the most distant and unfrequented parts of this extensive continent.
Nevertheless, as this cause must go back upon other grounds, we will for the present waive a positive decision on this point as applied to the State of Tennessee, trusting that the courts of the state from which this cause comes will in due time furnish such lights upon the fixed law of that state on this subject, as will enable the courts of the United States to come to a satisfactory conclusion upon the question.
The next class of questions in the cause arise under bills of exception. The object of the defendants in the several prayers for instructions propounded to the court was to be let into proof of a title, without will or deed, in the father of T.T.G., from whom they purchased, and to maintain, that although that title was only derived to him by implication under the limitation acts of Virginia, it was sufficient not only to make out a defense by pleading, but by giving such facts in evidence as would be a good defense on a plea of the statute of limitations, if the suit were instituted in the State of Virginia, or to maintain detinue in a suit to recover in right of a possession under the statute in that state.
With this view, he proposed to rely on the following propositions:
1. That the proof that Dickerson, on the marriage of Guy with his daughter, had sent the slave in question with them, or to them, upon their going to housekeeping, and permitted her to remain there ever after as their property, without any specific declaration of the interest vested in them, other than the will of 1788, with a variety of corroborating facts, was sufficient to sustain an inference of a gift or transfer by parol, and of such an adverse possession as might constitute a bar under the act of limitations of Virginia of 1705.
This the court refused, on the ground that a parol gift of slaves in Virginia was, at the date of that transaction, absolutely void.
In this it is contended the court erred both as to the law and as to its application to the case.
As to the law, we are of opinion that the question is not now to be stirred. We do not mean to intimate an opinion on the construction of the acts of 1757 and 1758 on this subject; but only to treat it as a decided point upon the construction of those statutes, that a parol gift of slaves made in Virginia, even where the possession passed, between the years 1757 and 1787, was void, or voidable; for, as to all the purposes of this case, it is immaterial which. The Declaratory Act of December 31, 1787, we regard as a new enactment, taking effect from its date, as a repeal of the prior acts in those
cases in which the possession passed with the gift. The possession here relied on was from 1775 to 1788, at which time the will was recorded. And here the material question arises whether, if void or voidable, it does not create such an adverse interest in the donee as the statute of 1795 may attach upon, so as to vest a complete interest. And on this point we think the court erred in rejecting the proof. For although the gift may have been void or voidable, the fact of delivery of possession attended it, and this must have put the party to his action to reinstate himself in the enjoyment of the property. The limitation to the action of detinue in Virginia, is five years, and here the supposed donee proves a possession of ten years.
There can, then, be but one doubt raised on the right of the defendant to the instruction here prayed, and to the admission of the evidence offered to the fact of a parol gift, and that is whether he could avail himself of this defense in this mode.
In the case of Newby v. Blakley, 3 Hen. & Munf. 57, a case strikingly resembling this in its circumstances, it was adjudged that a plaintiff in Virginia may recover in detinue upon five years peaceable possession of a slave, acquired without force or fraud. And four months after that decision, and obviously without being apprised of it, this Court, in the case of Brent v. Chapman, maintained the same doctrine. 5 Cranch 358.
It follows, we think, that on the same principle,
such a possession must constitute a good defense in Tennessee. To preclude the defendant from availing himself of the benefit of that evidence which would have sustained an action for the same property by the person from whom he purchased it, would be to convert a good and valid title in Virginia, into a defeasible title in Tennessee; a sufficient title in a vendor, into a defeasible title in his vendee; and, by an indirect operation, to make the seller liable, where a direct action could not have been maintained against him to recover the property sold.
The second prayer is calculated to obtain of the court an instruction, that, after an indefinite loan to Guy the father, a subsequent devise to his children, if intended to save the slaves from his creditors, was inoperative as to Guy, and purchasers for valuable consideration claiming under him unless with actual notice of the will.
On this it is sufficient to remark that as there were no creditors before the court, the court was under no obligation to speculate upon the possible effect of their interests upon the case. And this gets rid of the influence of the decision in Fitzhugh v. Anderson, on the cause, as will be more particularly shown in a subsequent part of this opinion. The defendant here was a purchaser from T.T.G. at the time when the will of the grandfather was of record. How far purchasers are affected with record notice is obviously a point of local law. And we understand that much importance is attached to it in the jurisprudence of Virginia. Certainly, in ordinary
cases, where such a source of information is open to all, those who do not avail themselves of it come with an ill grace before a court to complain of imposition.
The third prayer was intended to maintain that on the circumstances of the case, the jury might infer both a deed and the recording of that deed. Broad as this claim was, it is obvious, that the court was not bound to give the instruction, since it would have availed the party nothing without the additional fact of the loss or extinction of the record also.
The fourth prayer had relation to the question whether the right of action survived to the tenant in common, which has been already answered. As Thomas Terry Guy died before his son John, the executory devise to John and the plaintiff became vested possession. Their right of action then accrued, and that right survived to this plaintiff, whatever may be the ultimate distribution of the slaves when recovered. This also was rightfully refused.
And the same remark answers many of the exceptions taken to the charge which the court below did give, upon the sufficiency of the plaintiff's cause of action and the form of laying it.
Other exceptions are taken to the legal doctrines of that charge, one of which is that under the Virginia statute of frauds of 1785, the loan, with five years possession, became a vested title in T.T.G.; another that upon the general doctrines of courts of law on the subject of frauds imputable where the possession remains
in one and the right in another, this will should be adjudged a mere cover and evasion or a new devise for the perpetration of fraud.
But on these subjects we think it unnecessary to remark at any length; the dates and facts do not bring the case within the operation of the statute of frauds of 1785, and, with regard to the general doctrine, it never has been supposed to extend to a purchaser with notice, much less to a purchaser whom the local law affects with notice of the highest order. Had the defendant in this instance been a creditor of T.T.G., who had trusted him on the faith of this property, and now sought relief under the principle in Twyne's Case, the decision in Fitzhugh v. Anderson, 2 Hen. & Munf. 289, might have applied. That case was expressly decided upon the principle in Twyne's Case. The complainants were legatees of their grandfather under a will that was not recorded until three years after the creditors (who were defendants) had sold the son's slaves under execution; slaves which he had held in possession for fifteen years under a loan which was never avowed until the slaves were set up for sale, and which there was obviously much cause for bringing into serious suspicion.
Judgment reversed, and a venire facias de novo awarded.