(Slip Opinion) OCTOBER TERM, 2014 1 Syllabus NOTE: Where it is feasible, a syllabus (headnote) will be released, as is being done in connection with this case, at the time the opinion is issued. The syllabus constitutes no part of the opinion of the Court but has been prepared by the Reporter of Decisions for the convenience of the reader. See United States v. Detroit Timber & Lumber Co., 200 U. S. 321, 337. SUPREME COURT OF THE UNITED STATES Syllabus EQUAL EMPLOYMENT OPPORTUNITY COMMISSION v. ABERCROMBIE & FITCH STORES, INC. CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT No. 14­86. Argued February 25, 2015--Decided June 1, 2015 Respondent (Abercrombie) refused to hire Samantha Elauf, a practicing Muslim, because the headscarf that she wore pursuant to her reli- gious obligations conflicted with Abercrombie's employee dress policy. The Equal Employment Opportunity Commission (EEOC) filed suit on Elauf's behalf, alleging a violation of Title VII of the Civil Rights Act of 1964, which, inter alia, prohibits a prospective employer from refusing to hire an applicant because of the applicant's religious prac- tice when the practice could be accommodated without undue hard- ship. The EEOC prevailed in the District Court, but the Tenth Cir- cuit reversed, awarding Abercrombie summary judgment on the ground that failure-to-accommodate liability attaches only when the applicant provides the employer with actual knowledge of his need for an accommodation. Held: To prevail in a disparate-treatment claim, an applicant need show only that his need for an accommodation was a motivating fac- tor in the employer's decision, not that the employer had knowledge of his need. Title VII's disparate-treatment provision requires Elauf to show that Abercrombie (1) "fail[ed] . . . to hire" her (2) "because of " (3) "[her] religion" (including a religious practice). 42 U. S. C. §2000e­2(a)(1). And its "because of" standard is understood to mean that the protected characteristic cannot be a "motivating factor" in an employment decision. §2000e­2(m). Thus, rather than imposing a knowledge standard, §2000e­2(a)(1) prohibits certain motives, re- gardless of the state of the actor's knowledge: An employer may not make an applicant's religious practice, confirmed or otherwise, a fac- tor in employment decisions. Title VII contains no knowledge re- quirement. Furthermore, Title VII's definition of religion clearly in- 2 EEOC v. ABERCROMBIE & FITCH STORES, INC. Syllabus dicates that failure-to-accommodate challenges can be brought as disparate-treatment claims. And Title VII gives favored treatment to religious practices, rather than demanding that religious practices be treated no worse than other practices. Pp. 2­7. 731 F. 3d 1106, reversed and remanded. SCALIA, J., delivered the opinion of the Court, in which ROBERTS, C. J., and KENNEDY, GINSBURG, BREYER, SOTOMAYOR, and KAGAN, JJ., joined. ALITO, J., filed an opinion concurring in the judgment. THOMAS, J., filed an opinion concurring in part and dissenting in part. Cite as: 575 U. S. ____ (2015) 1 Opinion of the Court NOTICE: This opinion is subject to formal revision before publication in the preliminary print of the United States Reports. Readers are requested to notify the Reporter of Decisions, Supreme Court of the United States, Wash- ington, D. C. 20543, of any typographical or other formal errors, in order that corrections may be made before the preliminary print goes to press. SUPREME COURT OF THE UNITED STATES _________________ No. 14­86 _________________ EQUAL EMPLOYMENT OPPORTUNITY COMMISSION, PETITIONER v. ABERCROMBIE & FITCH STORES, INC. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [June 1, 2015] JUSTICE SCALIA delivered the opinion of the Court. Title VII of the Civil Rights Act of 1964 prohibits a prospective employer from refusing to hire an applicant in order to avoid accommodating a religious practice that it could accommodate without undue hardship. The ques- tion presented is whether this prohibition applies only where an applicant has informed the employer of his need for an accommodation. I We summarize the facts in the light most favorable to the Equal Employment Opportunity Commission (EEOC), against whom the Tenth Circuit granted summary judg- ment. Respondent Abercrombie & Fitch Stores, Inc., operates several lines of clothing stores, each with its own "style." Consistent with the image Abercrombie seeks to project for each store, the company imposes a Look Policy that governs its employees' dress. The Look Policy prohib- its "caps"--a term the Policy does not define--as too in- formal for Abercrombie's desired image. Samantha Elauf is a practicing Muslim who, consistent 2 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of the Court with her understanding of her religion's requirements, wears a headscarf. She applied for a position in an Aber- crombie store, and was interviewed by Heather Cooke, the store's assistant manager. Using Abercrombie's ordinary system for evaluating applicants, Cooke gave Elauf a rating that qualified her to be hired; Cooke was concerned, however, that Elauf 's headscarf would conflict with the store's Look Policy. Cooke sought the store manager's guidance to clarify whether the headscarf was a forbidden "cap." When this yielded no answer, Cooke turned to Randall Johnson, the district manager. Cooke informed Johnson that she be- lieved Elauf wore her headscarf because of her faith. Johnson told Cooke that Elauf 's headscarf would violate the Look Policy, as would all other headwear, religious or otherwise, and directed Cooke not to hire Elauf. The EEOC sued Abercrombie on Elauf 's behalf, claim- ing that its refusal to hire Elauf violated Title VII. The District Court granted the EEOC summary judgment on the issue of liability, 798 F. Supp. 2d 1272 (ND Okla. 2011), held a trial on damages, and awarded $20,000. The Tenth Circuit reversed and awarded Abercrombie sum- mary judgment. 731 F. 3d 1106 (2013). It concluded that ordinarily an employer cannot be liable under Title VII for failing to accommodate a religious practice until the appli- cant (or employee) provides the employer with actual knowledge of his need for an accommodation. Id., at 1131. We granted certiorari. 573 U. S. ___ (2014). II Title VII of the Civil Rights Act of 1964 78 Stat. 253, as amended, prohibits two categories of employment prac- tices. It is unlawful for an employer: "(1) to fail or refuse to hire or to discharge any indi- Cite as: 575 U. S. ____ (2015) 3 Opinion of the Court vidual, or otherwise to discriminate against any indi- vidual with respect to his compensation, terms, condi- tions, or privileges of employment, because of such in- dividual's race, color, religion, sex, or national origin; or (2) to limit, segregate, or classify his employees or ap- plicants for employment in any way which would de- prive or tend to deprive any individual of employment opportunities or otherwise adversely affect his status as an employee, because of such individual's race, color, religion, sex, or national origin." 42 U. S. C. §2000e­2(a). These two proscriptions, often referred to as the "dis- parate treatment" (or "intentional discrimination") provi- sion and the "disparate impact" provision, are the only causes of action under Title VII. The word "religion" is defined to "includ[e] all aspects of religious observance and practice, as well as belief, unless an employer demon- strates that he is unable to reasonably accommodate to" a "religious observance or practice without undue hardship on the conduct of the employer's business." §2000e( j).1 Abercrombie's primary argument is that an applicant cannot show disparate treatment without first showing that an employer has "actual knowledge" of the applicant's need for an accommodation. We disagree. Instead, an applicant need only show that his need for an accommoda- tion was a motivating factor in the employer's decision.2 ------------ 1 For brevity's sake, we will in the balance of this opinion usually omit reference to the §2000e( j) "undue hardship" defense to the accom- modation requirement, discussing the requirement as though it is absolute. 2 The concurrence mysteriously concludes that it is not the plaintiff 's burden to prove failure to accommodate. Post, at 5. But of course that is the plaintiff's burden, if failure to hire "because of" the plaintiff's "religious practice" is the gravamen of the complaint. Failing to hire for 4 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of the Court The disparate-treatment provision forbids employers to: (1) "fail . . . to hire" an applicant (2) "because of " (3) "such individual's . . . religion" (which includes his religious practice). Here, of course, Abercrombie (1) failed to hire Elauf. The parties concede that (if Elauf sincerely believes that her religion so requires) Elauf 's wearing of a head- scarf is (3) a "religious practice." All that remains is whether she was not hired (2) "because of " her religious practice. The term "because of " appears frequently in antidis- crimination laws. It typically imports, at a minimum, the traditional standard of but-for causation. University of Tex. Southwestern Medical Center v. Nassar, 570 U. S. ___ (2013). Title VII relaxes this standard, however, to pro- hibit even making a protected characteristic a "motivating factor" in an employment decision. 42 U. S. C. §2000e­ 2(m). "Because of " in §2000e­2(a)(1) links the forbidden consideration to each of the verbs preceding it; an individ- ual's actual religious practice may not be a motivating factor in failing to hire, in refusing to hire, and so on. It is significant that §2000e­2(a)(1) does not impose a knowledge requirement. As Abercrombie acknowledges, some antidiscrimination statutes do. For example, the Americans with Disabilities Act of 1990 defines discrimi- ------------ that reason is synonymous with refusing to accommodate the religious practice. To accuse the employer of the one is to accuse him of the other. If he is willing to "accommodate"--which means nothing more than allowing the plaintiff to engage in her religious practice despite the employer's normal rules to the contrary--adverse action "because of" the religious practice is not shown. "The clause that begins with the word `unless,'" as the concurrence describes it, ibid., has no function except to place upon the employer the burden of establishing an "undue hardship" defense. The concurrence provides no example, not even an unrealistic hypothetical one, of a claim of failure to hire because of religious practice that does not say the employer refused to permit ("failed to accommodate") the religious practice. In the nature of things, there cannot be one. Cite as: 575 U. S. ____ (2015) 5 Opinion of the Court nation to include an employer's failure to make "reason- able accommodations to the known physical or mental limitations" of an applicant. §12112(b)(5)(A) (emphasis added). Title VII contains no such limitation. Instead, the intentional discrimination provision prohib- its certain motives, regardless of the state of the actor's knowledge. Motive and knowledge are separate concepts. An employer who has actual knowledge of the need for an accommodation does not violate Title VII by refusing to hire an applicant if avoiding that accommodation is not his motive. Conversely, an employer who acts with the motive of avoiding accommodation may violate Title VII even if he has no more than an unsubstantiated suspicion that accommodation would be needed. Thus, the rule for disparate-treatment claims based on a failure to accommodate a religious practice is straightfor- ward: An employer may not make an applicant's religious practice, confirmed or otherwise, a factor in employment decisions. For example, suppose that an employer thinks (though he does not know for certain) that a job applicant may be an orthodox Jew who will observe the Sabbath, and thus be unable to work on Saturdays. If the applicant actually requires an accommodation of that religious practice, and the employer's desire to avoid the prospec- tive accommodation is a motivating factor in his decision, the employer violates Title VII. Abercrombie urges this Court to adopt the Tenth Cir- cuit's rule "allocat[ing] the burden of raising a religious conflict." Brief for Respondent 46. This would require the employer to have actual knowledge of a conflict between an applicant's religious practice and a work rule. The problem with this approach is the one that inheres in most incorrect interpretations of statutes: It asks us to add words to the law to produce what is thought to be a desir- able result. That is Congress's province. We construe Title VII's silence as exactly that: silence. Its disparate- 6 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of the Court treatment provision prohibits actions taken with the motive of avoiding the need for accommodating a religious practice. A request for accommodation, or the employer's certainty that the practice exists, may make it easier to infer motive, but is not a necessary condition of liability.3 Abercrombie argues in the alternative that a claim based on a failure to accommodate an applicant's religious practice must be raised as a disparate-impact claim, not a disparate-treatment claim. We think not. That might have been true if Congress had limited the meaning of "religion" in Title VII to religious belief--so that discrimi- nating against a particular religious practice would not be disparate treatment though it might have disparate im- pact. In fact, however, Congress defined "religion," for Title VII's purposes, as "includ[ing] all aspects of religious observance and practice, as well as belief." 42 U. S. C. §2000e(j). Thus, religious practice is one of the protected characteristics that cannot be accorded disparate treat- ment and must be accommodated. Nor does the statute limit disparate-treatment claims to only those employer policies that treat religious practices less favorably than similar secular practices. Abercrom- bie's argument that a neutral policy cannot constitute "intentional discrimination" may make sense in other contexts. But Title VII does not demand mere neutrality with regard to religious practices--that they be treated no worse than other practices. Rather, it gives them favored ------------ 3 While a knowledge requirement cannot be added to the motive re- quirement, it is arguable that the motive requirement itself is not met unless the employer at least suspects that the practice in question is a religious practice--i.e., that he cannot discriminate "because of" a "religious practice" unless he knows or suspects it to be a religious practice. That issue is not presented in this case, since Abercrombie knew--or at least suspected--that the scarf was worn for religious reasons. The question has therefore not been discussed by either side, in brief or oral argument. It seems to us inappropriate to resolve this unargued point by way of dictum, as the concurrence would do. Cite as: 575 U. S. ____ (2015) 7 Opinion of the Court treatment, affirmatively obligating employers not "to fail or refuse to hire or discharge any individual . . . because of such individual's" "religious observance and practice." An employer is surely entitled to have, for example, a no- headwear policy as an ordinary matter. But when an applicant requires an accommodation as an "aspec[t] of religious . . . practice," it is no response that the sub- sequent "fail[ure] . . . to hire" was due to an otherwise- neutral policy. Title VII requires otherwise-neutral policies to give way to the need for an accommodation. * * * The Tenth Circuit misinterpreted Title VII's require- ments in granting summary judgment. We reverse its judgment and remand the case for further consideration consistent with this opinion. It is so ordered. Cite as: 575 U. S. ____ (2015) 1 ALITO, J., concurring in judgment SUPREME COURT OF THE UNITED STATES _________________ No. 14­86 _________________ EQUAL EMPLOYMENT OPPORTUNITY COMMISSION, PETITIONER v. ABERCROMBIE & FITCH STORES, INC. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [June 1, 2015] JUSTICE ALITO, concurring in the judgment. This case requires us to interpret a provision of Title VII of the Civil Rights Act of 1964 that prohibits an employer from taking an adverse employment action (refusal to hire, discharge, etc.) "against any individual . . . because of [] such individual's . . . religion." 42 U. S. C. §2000e­ 2(a). Another provision states that the term "religion" "includes all aspects of religious observance and practice, as well as belief, unless an employer demonstrates that he is unable to reasonably accommodate to an employee's or prospective employee's religious observance or practice without undue hardship on the conduct of the employer's business." §2000e( j). When these two provisions are put together, the following rule (expressed in somewhat sim- plified terms) results: An employer may not take an ad- verse employment action against an applicant or employee because of any aspect of that individual's religious ob- servance or practice unless the employer demonstrates that it is unable to reasonably accommodate that ob- servance or practice without undue hardship. In this case, Samantha Elauf, a practicing Muslim, wore ------------ Under 42 U. S. C. §2000e­2(m), an employer takes an action "be- cause of" religion if religion is a "motivating factor" in the decision. 2 EEOC v. ABERCROMBIE & FITCH STORES, INC. ALITO, J., concurring in judgment a headscarf for a religious reason when she was inter- viewed for a job in a store operated by Abercrombie & Fitch. She was rejected because her scarf violated Aber- crombie's dress code for employees. There is sufficient evidence in the summary judgment record to support a finding that Abercrombie's decisionmakers knew that Elauf was a Muslim and that she wore the headscarf for a religious reason. But she was never asked why she wore the headscarf and did not volunteer that information. Nor was she told that she would be prohibited from wearing the headscarf on the job. The Tenth Circuit held that Abercrombie was entitled to summary judgment because, except perhaps in unusual circumstances, "[a]pplicants or employees must initially inform employers of their reli- gious practices that conflict with a work requirement and their need for a reasonable accommodation for them." 731 F. 3d 1106, 1142 (2013) (emphasis deleted). The relevant provisions of Title VII, however, do not impose the notice requirement that formed the basis for the Tenth Circuit's decision. While I interpret those pro- visions to require proof that Abercrombie knew that Elauf wore the headscarf for a religious reason, the evidence of Abercrombie's knowledge is sufficient to defeat summary judgment. The opinion of the Court states that "§2000e­2(a)(1) does not impose a knowledge requirement," ante, at 4, but then reserves decision on the question whether it is a condition of liability that the employer know or suspect that the practice he refuses to accommodate is a religious practice, ante, at 6, n. 3, but in my view, the answer to this question, which may arise on remand,2 is obvious. I would ------------ 2 Cooke testified that she told Johnson that she believed Elauf wore a head scarf for a religious reason, App. 87, but Johnson testified that Cooke did not share this belief with him, id., at 146. If Abercrombie's knowledge is irrelevant, then the lower courts will not have to decide whether there is a genuine dispute on this question. But if Abercrom- Cite as: 575 U. S. ____ (2015) 3 ALITO, J., concurring in judgment hold that an employer cannot be held liable for taking an adverse action because of an employee's religious practice unless the employer knows that the employee engages in the practice for a religious reason. If §2000e­2(a)(1) really "does not impose a knowledge requirement," ante at 4, it would be irrelevant in this case whether Abercrombie had any inkling that Elauf is a Muslim or that she wore the headscarf for a religious reason. That would be very strange. The scarves that Elauf wore were not articles of clothing that were designed or marketed specifically for Muslim women. Instead, she generally purchased her scarves at ordinary clothing stores. In this case, the Abercrombie employee who interviewed Elauf had seen her wearing scarves on other occasions, and for reasons that the record does not make clear, came to the (correct) conclusion that she is a Muslim. But suppose that the interviewer in this case had never seen Elauf before. Suppose that the inter- viewer thought Elauf was wearing the scarf for a secular reason. Suppose that nothing else about Elauf made the interviewer even suspect that she was a Muslim or that she was wearing the scarf for a religious reason. If "§2000e­2(a)(1) does not impose a knowledge require- ment," Abercrombie would still be liable. The EEOC, which sued on Elauf 's behalf, does not adopt that inter- pretation, see, e.g., Brief for Petitioner 19, and it is surely wrong. The statutory text does not compel such a strange re- sult. It is entirely reasonable to understand the prohibi- tion against an employer's taking an adverse action be- cause of a religious practice to mean that an employer may ------------ bie's knowledge is relevant and if the lower courts hold that there is a genuine dispute of material fact about Abercrombie's knowledge, the question will have to be submitted to the trier of fact. For these rea- sons, we should decide this question now. 4 EEOC v. ABERCROMBIE & FITCH STORES, INC. ALITO, J., concurring in judgment not take an adverse action because of a practice that the employer knows to be religious. Consider the following sentences. The parole board granted the prisoner parole because of an exemplary record in prison. The court sanc- tioned the attorney because of a flagrant violation of Rule 11 of the Federal Rules of Civil Procedure. No one is likely to understand these sentences to mean that the parole board granted parole because of a record that, unbe- knownst to the board, happened to be exemplary or that the court sanctioned the attorney because of a violation that, unbeknownst to the court, happened to be flagrant. Similarly, it is entirely reasonable to understand this statement--"The employer rejected the applicant because of a religious practice"--to mean that the employer rejected the applicant because of a practice that the employer knew to be religious. This interpretation makes sense of the statutory provi- sions. Those provisions prohibit intentional discrimina- tion, which is blameworthy conduct, but if there is no knowledge requirement, an employer could be held liable without fault. The prohibition of discrimination because of religious practices is meant to force employers to con- sider whether those practices can be accommodated with- out undue hardship. See §2000e( j). But the "no- knowledge" interpretation would deprive employers of that opportunity. For these reasons, an employer cannot be liable for taking adverse action because of a religious practice if the employer does not know that the practice is religious. A plaintiff need not show, however, that the employer took the adverse action because of the religious nature of the practice. Cf. post, at 4 (THOMAS, J., concurring in part and dissenting in part). Suppose, for example, that an employer rejected all applicants who refuse to work on Saturday, whether for religious or nonreligious reasons. Applicants whose refusal to work on Saturday was known Cite as: 575 U. S. ____ (2015) 5 ALITO, J., concurring in judgment by the employer to be based on religion will have been rejected because of a religious practice. This conclusion follows from the reasonable accommoda- tion requirement imposed by §2000e( j). If neutral work rules (e.g., every employee must work on Saturday, no employee may wear any head covering) precluded liability, there would be no need to provide that defense, which allows an employer to escape liability for refusing to make an exception to a neutral work rule if doing so would impose an undue hardship. This brings me to a final point. Under the relevant statutory provisions, an employer's failure to make a reasonable accommodation is not an element that the plaintiff must prove. I am therefore concerned about the Court's statement that it "is the plaintiff 's burden [to prove failure to accommodate]." Ante, at 3 n. 2. This bla- tantly contradicts the language of the statutes. As I noted at the beginning, when §2000e­2(a) and §2000e( j) are combined, this is the result: "It shall be an unlawful employment practice for an employer . . . to fail or refuse to hire . . . any individual . . . because of [any aspect of] such individual's . . . re- ligious . . . practice . . . unless an employer demon- strates that he is unable to reasonably accommodate to [the] employee's or prospective employee's religious . . . practice . . . without undue hardship on the conduct of the employer's business." (Emphasis added.) The clause that begins with the term "unless" unmis- takably sets out an employer defense. If an employer chooses to assert that defense, it bears both the burden of production and the burden of persuasion. A plaintiff, on the other hand, must prove the elements set out prior to the "unless" clause, but that portion of the rule makes no mention of accommodation. Thus, a plaintiff need not plead or prove that the employer wished to avoid making 6 EEOC v. ABERCROMBIE & FITCH STORES, INC. ALITO, J., concurring in judgment an accommodation or could have done so without undue hardship. If a plaintiff shows that the employer took an adverse employment action because of a religious ob- servance or practice, it is then up to the employer to plead and prove the defense. The Court's statement subverts the statutory text, and in close cases, the Court's realloca- tion of the burden of persuasion may be decisive. In sum, the EEOC was required in this case to prove that Abercrombie rejected Elauf because of a practice that Abercrombie knew was religious. It is undisputed that Abercrombie rejected Elauf because she wore a headscarf, and there is ample evidence in the summary judgment record to prove that Abercrombie knew that Elauf is a Muslim and that she wore the scarf for a religious reason. The Tenth Circuit therefore erred in ordering the entry of summary judgment for Abercrombie. On remand, the Tenth Circuit can consider whether there is sufficient evidence to support summary judgment in favor of the EEOC on the question of Abercrombie's knowledge. The Tenth Circuit will also be required to address Abercrom- bie's claim that it could not have accommodated Elauf 's wearing the headscarf on the job without undue hardship. Cite as: 575 U. S. ____ (2015) 1 Opinion of THOMAS, J. SUPREME COURT OF THE UNITED STATES _________________ No. 14­86 _________________ EQUAL EMPLOYMENT OPPORTUNITY COMMISSION, PETITIONER v. ABERCROMBIE & FITCH STORES, INC. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [June 1, 2015] JUSTICE THOMAS, concurring in part and dissenting in part. I agree with the Court that there are two--and only two--causes of action under Title VII of the Civil Rights Act of 1964 as understood by our precedents: a disparate- treatment (or intentional-discrimination) claim and a disparate-impact claim. Ante, at 3. Our agreement ends there. Unlike the majority, I adhere to what I had thought before today was an undisputed proposition: Mere application of a neutral policy cannot constitute "inten- tional discrimination." Because the Equal Employment Opportunity Commission (EEOC) can prevail here only if Abercrombie engaged in intentional discrimination, and because Abercrombie's application of its neutral Look Policy does not meet that description, I would affirm the judgment of the Tenth Circuit. I This case turns on whether Abercrombie's conduct constituted "intentional discrimination" within the mean- ing of 42 U. S. C. §1981a(a)(1). That provision allows a Title VII plaintiff to "recover compensatory and punitive damages" only against an employer "who engaged in unlawful intentional discrimination (not an employment 2 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of THOMAS, J. practice that is unlawful because of its disparate impact)." The damages award EEOC obtained against Abercrombie is thus proper only if that company engaged in "intentional discrimination"--as opposed to "an employment practice that is unlawful because of its disparate impact"--within the meaning of §1981a(a)(1). The terms "intentional discrimination" and "disparate impact" have settled meanings in federal employment discrimination law. "[I]ntentional discrimination . . . occur[s] where an employer has treated a particular per- son less favorably than others because of a protected trait." Ricci v. DeStefano, 557 U. S. 557, 577 (2009) (internal quotation marks and alteration omitted). "[D]isparate-impact claims," by contrast, "involve em- ployment practices that are facially neutral in their treatment of different groups but that in fact fall more harshly on one group than another and cannot be justified by business necessity." Raytheon Co. v. Hernandez, 540 U. S. 44, 52 (2003) (internal quotation marks omitted). Conceived by this Court in Griggs v. Duke Power Co., 401 U. S. 424 (1971), this "theory of discrimination" provides that "a facially neutral employment practice may be deemed illegally discriminatory without evidence of the employer's subjective intent to discriminate that is re- quired in a disparate-treatment case," Raytheon, supra, at 52­53 (internal quotation marks and alteration omitted). I would hold that Abercrombie's conduct did not consti- tute "intentional discrimination." Abercrombie refused to create an exception to its neutral Look Policy for Saman- tha Elauf 's religious practice of wearing a headscarf. Ante, at 2. In doing so, it did not treat religious practices less favorably than similar secular practices, but instead remained neutral with regard to religious practices. To be sure, the effects of Abercrombie's neutral Look Policy, absent an accommodation, fall more harshly on those who wear headscarves as an aspect of their faith. But that is a Cite as: 575 U. S. ____ (2015) 3 Opinion of THOMAS, J. classic case of an alleged disparate impact. It is not what we have previously understood to be a case of disparate treatment because Elauf received the same treatment from Abercrombie as any other applicant who appeared unable to comply with the company's Look Policy. See ibid.; App. 134, 144. Because I cannot classify Abercrom- bie's conduct as "intentional discrimination," I would affirm. II A Resisting this straightforward application of §1981a, the majority expands the meaning of "intentional discrimina- tion" to include a refusal to give a religious applicant "favored treatment." Ante, at 6­7. But contrary to the majority's assumption, this novel theory of discrimination is not commanded by the relevant statutory text. Title VII makes it illegal for an employer "to fail or refuse to hire . . . any individual . . . because of such indi- vidual's . . . religion." §2000e­2(a)(1). And as used in Title VII, "[t]he term `religion' includes all aspects of religious observance and practice, as well as belief, unless an em- ployer demonstrates that he is unable to reasonably ac- commodate to an employee's or prospective employee's religious observance or practice without undue hardship on the conduct of the employer's business." §2000e(j). With this gloss on the definition of "religion" in §2000e­ 2(a)(1), the majority concludes that an employer may violate Title VII if he "refuse[s] to hire . . . any individual . . . because of such individual's . . . religious . . . practice" (unless he has an "undue hardship" defense). See ante, at 3­4. But inserting the statutory definition of religion into §2000e­2(a) does not answer the question whether Aber- crombie's refusal to hire Elauf was "because of her reli- gious practice." At first glance, the phrase "because of 4 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of THOMAS, J. such individual's religious practice" could mean one of two things. Under one reading, it could prohibit taking an action because of the religious nature of an employee's particular practice. Under the alternative reading, it could prohibit taking an action because of an employee's practice that happens to be religious. The distinction is perhaps best understood by example. Suppose an employer with a neutral grooming policy forbidding facial hair refuses to hire a Muslim who wears a beard for religious reasons. Assuming the employer applied the neutral grooming policy to all applicants, the motivation behind the refusal to hire the Muslim appli- cant would not be the religious nature of his beard, but its existence. Under the first reading, then, the Muslim applicant would lack an intentional-discrimination claim, as he was not refused employment "because of " the reli- gious nature of his practice. But under the second read- ing, he would have such a claim, as he was refused em- ployment "because of " a practice that happens to be religious in nature. One problem with the second, more expansive reading is that it would punish employers who have no discrimina- tory motive. If the phrase "because of such individual's religious practice" sweeps in any case in which an employer takes an adverse action because of a practice that hap- pens to be religious in nature, an employer who had no idea that a particular practice was religious would be penalized. That strict-liability view is plainly at odds with the concept of intentional discrimination. Cf. Raytheon, supra, at 54, n. 7 ("If [the employer] were truly unaware that such a disability existed, it would be impossible for her hiring decision to have been based, even in part, on [the applicant's] disability. And, if no part of the hiring decision turned on [the applicant's] status as disabled, he cannot, ipso facto, have been subject to disparate treat- ment"). Surprisingly, the majority leaves the door open to Cite as: 575 U. S. ____ (2015) 5 Opinion of THOMAS, J. this strict-liability theory, reserving the question whether an employer who does not even "suspec[t] that the practice in question is a religious practice" can nonetheless be punished for intentional discrimination. Ante, at 6, n. 3. For purposes of today's decision, however, the majority opts for a compromise, albeit one that lacks a foothold in the text and fares no better under our precedents. The majority construes §2000e­2(a)(1) to punish employers who refuse to accommodate applicants under neutral policies when they act "with the motive of avoiding ac- commodation." Ante, at 5. But an employer who is aware that strictly applying a neutral policy will have an adverse effect on a religious group, and applies the policy anyway, is not engaged in intentional discrimination, at least as that term has traditionally been understood. As the Court explained many decades ago, " `Discriminatory purpose' "-- i.e., the purpose necessary for a claim of intentional dis- crimination--demands "more than . . . awareness of con- sequences. It implies that the decisionmaker . . . selected or reaffirmed a particular course of action at least in part `because of,' not merely `in spite of,' its adverse effects upon an identifiable group." Personnel Administrator of Mass. v. Feeney, 442 U. S. 256, 279 (1979) (internal cita- tion and footnote omitted). I do not dispute that a refusal to accommodate can, in some circumstances, constitute intentional discrimination. If an employer declines to accommodate a particular reli- gious practice, yet accommodates a similar secular (or other denominational) practice, then that may be proof that he has "treated a particular person less favorably than others because of [a religious practice]." Ricci, 557 U. S., at 577 (internal quotation marks and alteration omitted); see also, e.g., Dixon v. Hallmark Cos., 627 F. 3d 849, 853 (CA11 2010) (addressing a policy forbidding display of "religious items" in management offices). But merely refusing to create an exception to a neutral policy 6 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of THOMAS, J. for a religious practice cannot be described as treating a particular applicant "less favorably than others." The majority itself appears to recognize that its construction requires something more than equal treatment. See ante, at 6­7 ("Title VII does not demand mere neutrality with regard to religious practices," but instead "gives them favored treatment"). But equal treatment is not disparate treatment, and that basic principle should have disposed of this case. B The majority's novel theory of intentional discrimination is also inconsistent with the history of this area of em- ployment discrimination law. As that history shows, cases arising out of the application of a neutral policy absent religious accommodations have traditionally been under- stood to involve only disparate-impact liability. When Title VII was enacted in 1964, it prohibited dis- crimination "because of . . . religion" and did not include the current definition of "religion" encompassing "religious observance and practice" that was added to the statute in 1972. Civil Rights Act of 1964, §§701, 703(a), 78 Stat. 253­255. Shortly thereafter, the EEOC issued guidelines purporting to create "an obligation on the part of the employer to accommodate to the religious needs of em- ployees." 31 Fed. Reg. 8370 (1966). From an early date, the EEOC defended this obligation under a disparate- impact theory. See Brief for United States as Amicus Curiae in Dewey v. Reynolds Metals Co., O. T. 1970, No. 835, pp. 7, 13, 29­32. Courts and commentators at the time took the same view. See, e.g., Reid v. Memphis Pub- lishing Co., 468 F. 2d 346, 350 (CA6 1972); Dewey v. Reyn- olds Metals Co., 300 F. Supp. 709, 713 (WD Mich. 1969), rev'd, 429 F. 2d 324 (CA6 1970), aff 'd by an equally di- vided Court, 402 U. S. 689 (1971) (per curiam); 1 B. Lin- demann & P. Grossman, Employment Discrimination Law Cite as: 575 U. S. ____ (2015) 7 Opinion of THOMAS, J. 187­188 (3d ed. 1976). This Court's first decision to discuss a refusal to accom- modate a religious practice, Trans World Airlines, Inc. v. Hardison, 432 U. S. 63 (1977), similarly did not treat such conduct as intentional discrimination. Hardison involved a conflict between an employer's neutral seniority system for assigning shifts and an employee's observance of a Saturday Sabbath. The employer denied the employee an accommodation, so he refused to show up for work on Saturdays and was fired. Id., at 67­69. This Court held that the employer was not liable under Title VII because the proposed accommodations would have imposed an undue hardship on the employer. Id., at 77. To bolster its conclusion that there was no statutory violation, the Court relied on a provision of Title VII shielding the application of a " `bona fide seniority or merit system' " from challenge unless that application is " `the result of an intention to discriminate because of . . . religion.' " Id., at 81­82 (quot- ing §2000e­2(h)). In applying that provision, the Court observed that "[t]here ha[d] been no suggestion of discrim- inatory intent in th[e] case." Id., at 82. But if the major- ity's view were correct--if a mere refusal to accommodate a religious practice under a neutral policy could constitute intentional discrimination--then the Court in Hardison should never have engaged in such reasoning. After all, the employer in Hardison knew of the employee's religious practice and refused to make an exception to its neutral seniority system, just as Abercrombie arguably knew of Elauf 's religious practice and refused to make an excep- tion to its neutral Look Policy.* ------------ * Contrary to the EEOC's suggestion, Trans World Airlines, Inc. v. Hardison, 432 U. S. 63 (1977), did not establish that a refusal to ac- commodate a religious practice automatically constitutes intentional discrimination. To be sure, Hardison remarked that the "effect of " the 1972 amendment expanding the definition of religion "was to make it an unlawful employment practice under [§2000e­2(a)(1)] for an em- 8 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of THOMAS, J. Lower courts following Hardison likewise did not equate a failure to accommodate with intentional discrimination. To the contrary, many lower courts, including the Tenth Circuit below, wrongly assumed that Title VII creates a freestanding failure-to-accommodate claim distinct from either disparate treatment or disparate impact. See, e.g., 731 F. 3d 1106, 1120 (2013) ("A claim for religious discrim- ination under Title VII can be asserted under several different theories, including disparate treatment and failure to accommodate" (internal quotation marks omit- ted)); Protos v. Volkswagen of Am., Inc., 797 F. 2d 129, 134, n. 2 (CA3 1986) ("In addition to her religious accom- modation argument, [the plaintiff] maintains that she prevailed in the district court on a disparate treatment claim"). That assumption appears to have grown out of statements in our cases suggesting that Title VII's defini- tional provision concerning religion created an independ- ------------ ployer not to make reasonable accommodations, short of undue hard- ship, for the religious practices of his employees and prospective em- ployees." Id., at 74. But that statement should not be understood as a holding that such conduct automatically gives rise to a disparate- treatment claim. Although this Court has more recently described §2000e­2(a)(1) as originally creating only disparate-treatment liability, e.g., Ricci v. DeStefano, 557 U. S. 557, 577 (2009), it was an open question at the time Hardison was decided whether §2000e­2(a)(1) also created disparate-impact liability, see, e.g., Nashville Gas Co. v. Satty, 434 U. S. 136, 144 (1977); General Elec. Co. v. Gilbert, 429 U. S. 125, 153­155 (1976) (Brennan, J., dissenting). In fact, both the employee and the EEOC in Hardison argued before this Court that the employer had violated §2000e­2(a)(1) under a disparate-impact theory. See Brief for Respondent 15, 25­26, and Brief for United States et al. as Amici Curiae 33­36, 50, in Trans World Airlines, Inc. v. Hardison, O. T. 1976, No. 75­1126 etc. In any event, the relevant language in Hardison is dictum. Because the employee's termination had occurred before the 1972 amendment to Title VII's definition of religion, Hardison applied the then-existing EEOC guideline--which also contained an "undue hardship" defense--not the amended statutory definition. 432 U. S., at 76, and n. 11. Hardison's comment about the effect of the 1972 amendment was thus entirely beside the point. Cite as: 575 U. S. ____ (2015) 9 Opinion of THOMAS, J. ent duty. See, e.g., Ansonia Bd. of Ed. v. Philbrook, 479 U. S. 60, 63, n. 1 (1986) ("The reasonable accommodation duty was incorporated into the statute, somewhat awk- wardly, in the definition of religion"). But in doing so, the lower courts correctly recognized that a failure-to- accommodate claim based on the application of a neutral policy is not a disparate-treatment claim. See, e.g., Reed v. International Union, United Auto, Aerospace and Agri- cultural Implement Workers of Am., 569 F. 3d 576, 579­ 580 (CA6 2009); Chalmers v. Tulon Co. of Richmond, 101 F. 3d 1012, 1018 (CA4 1996). At least before we granted a writ of certiorari in this case, the EEOC too understood that merely applying a neutral policy did not automatically constitute intentional discrimination giving rise to a disparate-treatment claim. For example, the Commission explained in a recent com- pliance manual, "A religious accommodation claim is distinct from a disparate treatment claim, in which the question is whether employees are treated equally." EEOC Compliance Manual §12­IV, p. 46 (2008). Indeed, in asking us to take this case, the EEOC dismissed one of Abercrombie's supporting authorities as "a case address- ing intentional discrimination, not religious accommoda- tion." Reply to Brief in Opposition 7, n. Once we granted certiorari in this case, however, the EEOC altered course and advanced the intentional-discrimination theory now adopted by the majority. The Court should have rejected this eleventh-hour request to expand our understanding of "intentional discrimination" to include merely applying a religion-neutral policy. * * * The Court today rightly puts to rest the notion that Title VII creates a freestanding religious-accommodation claim, ante, at 3, but creates in its stead an entirely new form of liability: the disparate-treatment-based-on-equal-treatment 10 EEOC v. ABERCROMBIE & FITCH STORES, INC. Opinion of THOMAS, J. claim. Because I do not think that Congress' 1972 re- definition of "religion" also redefined "intentional discrim- ination," I would affirm the judgment of the Tenth Circuit. I respectfully dissent from the portions of the majority's decision that take the contrary view.