U.S. Supreme Court Nixon v. Herndon, 273 U.S. 536 (1927)
Nixon v. Herndon
No. 117
Argued January 4, 1927
Decided March 7, 1927
273 U.S. 536
ERROR TO THE UNITED STATES DISTRICT COURT
FOR THE WESTERN DISTRICT OF TEXAS
Syllabus
1. An action for damages may be maintained against judge of election for unlawfully denying to a qualified voter the right to vote at a state primary election. P. 273 U. S. 540 .
2. A State statute (Texas, 1923, Art. 309a) barring negroes from participation in Democratic party primary elections held in the State for the nomination of candidates for senator and representatives in Congress, and state and other offices, violates the Fourteenth Amendment. P. 273 U. S. 540 .
Reversed.
ERROR to a judgment of the District Court which dismissed an action for damages brought by a negro against judges of election in Texas, based on their refusal to permit the plaintiff to vote at a primary election.
MR. JUSTICE HOLMES delivered the opinion of the Court.
This is an action against the Judges of Elections for refusing to permit the plaintiff to vote at a primary election in Texas. It lays the damages at five thousand dollars. The petition alleges that the plaintiff is a negro, a citizen of the United States and of Texas and a resident of El Paso, and in every way qualified to vote, as set forth in detail, except that the statute to be mentioned interferes with his right; that, on July 26, 1924, a primary election was held at El Paso for the nomination of candidates for a senator and representatives in Congress and State and other offices, upon the Democratic ticket; that
the plaintiff, being a member of the Democratic party, sought to vote but was denied the right by defendants; that the denial was based upon a Statute of Texas enacted in May, 1923, and designated Article 3093a, by the words of which "in no event shall a negro be eligible to participate in a Democratic party primary election held in the State of Texas," &c.;, and that this statute is contrary to the Fourteenth and Fifteenth Amendments to the Constitution of the United States. The defendants moved to dismiss upon the ground that the subject matter of the suit was political, and not within the jurisdiction of the Court and that no violation of the Amendments was shown. The suit was dismissed, and a writ of error was taken directly to this Court. Here, no argument was made on behalf of the defendants, but a brief was allowed to be filed by the Attorney General of the State.
The objection that the subject matter of the suit is political is little more than a play upon words. Of course, the petition concerns political action, but it alleges and seeks to recover for private damage. That private damage may be caused by such political action and may be recovered for in a suit at law hardly has been doubted for over two hundred years, since Ashby v. White, 2 Ld.Raym. 938, 3 id. 320, and has been recognized by this Court. Wiley v. Sinkler, 179 U. S. 58 , 179 U. S. 64 , 179 U. S. 65 . Giles v. Harris, 189 U. S. 475 , 189 U. S. 485 . See also Judicial Code, § 24(11), (12), (14). Act of March 3, 1911, c. 231; 36 Stat. 1087, 1092. If the defendants' conduct was a wrong to the plaintiff, the same reasons that allow a recovery for denying the plaintiff a vote at a final election allow it for denying a vote at the primary election that may determine the final result.
The important question is whether the statute can be sustained. But although we state it as a question, the answer does not seem to us open to a doubt. We find it unnecessary to consider the Fifteenth Amendment, because
it seems to us hard to imagine a more direct and obvious infringement of the Fourteenth. That Amendment, while it applies to all, was passed, as we know, with a special intent to protect the blacks from discrimination against them. Slaughter House Cases, 16 Wall. 36. Strauder v. West Virginia, 100 U. S. 303 . That Amendment
"not only gave citizenship and the privileges of citizenship to persons of color, but it denied to any State the power to withhold from them the equal protection of the laws. . . . What is this but declaring that the law in the States shall be the same for the black as for the white; that all persons, whether colored or white, shall stand equal before the laws of the States, and, in regard to the colored race, for whose protection the amendment was primarily designed, that no discrimination shall be made against them by law because of their color?"
Quoted from the last case in Buchanan v. Warley, 245 U. S. 60 , 245 U. S. 77 . See Yick Wo v. Hopkins, 118 U. S. 356 , 118 U. S. 374 . The statute of Texas in the teeth of the prohibitions referred to assumes to forbid negroes to take part in a primary election the importance of which we have indicated, discrminating against them by the distinction of color alone. States may do a good deal of classifying that it is difficult to believe rational, but there are limits, and it is too clear for extended argument that color cannot be made the basis of a statutory classification affecting the right set up in this case
Judgment reversed.