(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 ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ZIVOTOFSKY ET UX. v. KERRY, SECRETARY OF STATE CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT No. 13­628. Argued November 3, 2014--Decided June 8, 2015 Petitioner Zivotofsky was born to United States citizens living in Jeru- salem. Pursuant to §214(d) of the Foreign Relations Authorization Act, Fiscal Year 2003, his mother asked American Embassy officials to list his place of birth as "Israel" on, inter alia, his passport. Sec- tion 214(d) states for "purposes of the registration of birth, certifica- tion of nationality, or issuance of a passport of a United States citizen born in the city of Jerusalem, the Secretary shall, upon the request of the citizen or the citizen's legal guardian, record the place of birth as Israel." The Embassy officials refused to list Zivotofsky's place of birth as "Israel" on his passport, citing the Executive Branch's longstanding position that the United States does not recognize any country as having sovereignty over Jerusalem. Zivotofsky's parents brought suit on his behalf in federal court, seeking to enforce §214(d). Ultimately, the D. C. Circuit held the statute unconstitutional, con- cluding that it contradicts the Executive Branch's exclusive power to recognize foreign sovereigns. Held: 1. The President has the exclusive power to grant formal recogni- tion to a foreign sovereign. Pp. 6­26. (a) Where, as here, the President's action is "incompatible with the expressed or implied will of Congress," the President "can rely [for his authority] only upon his own constitutional powers minus any constitutional powers of Congress over the matter," Youngstown Sheet & Tube Co. v. Sawyer, 343 U. S. 579, 637 (Jackson, J., concur- ring). His asserted power must be both "exclusive" and "conclusive" on the issue, id., at 637­638, and he may rely solely on powers the Constitution grants to him alone, id., at 638. To determine whether 2 ZIVOTOFSKY v. KERRY Syllabus the President's power of recognition is exclusive, this Court examines the Constitution's text and structure and relevant precedent and his- tory. Pp. 6­7. (b) The Constitution's text and structure grant the President the power to recognize foreign nations and governments. The Reception Clause directs that the President "shall receive Ambassadors and other public Ministers," Art. II, §3. And at the time of the founding, receiving an ambassador was considered tantamount to recognizing the sending state's sovereignty. It is thus logical and proper to infer that the Reception Clause would be understood to acknowledge the President's power to recognize other nations. This inference is fur- ther supported by the President's additional Article II powers: to ne- gotiate treaties and to nominate the Nation's ambassadors and dis- patch other diplomatic agents. Though ratifying a treaty and confirming an ambassador require congressional approval, Congress lacks authority to initiate the actions without the President's in- volvement. The President, unlike Congress, also has the power to open diplomatic channels simply by engaging in direct diplomacy with foreign heads of state and their ministers. The Constitution thus assigns the President, not Congress, means to effect recognition on his own initiative. Functional considerations also suggest that the President's recog- nition power is exclusive. The Nation must "speak . . . with one voice" regarding which governments are legitimate in the eyes of the United States and which are not, American Insurance Assn. v. Gara mendi, 539 U. S. 396, 424, and only the Executive has the character- istic of unity at all times. Unlike Congress, the President is also ca- pable of engaging in the delicate and often secret diplomatic contacts that may lead to a recognition decision, see, e.g., United States v. Pink, 315 U. S. 203, 229, and is better positioned to take the decisive, unequivocal action necessary to recognize other states at interna- tional law. The President has also exercised unilateral recognition power since the founding, a practice endorsed by this Court, see, e.g., Banco Nacional de Cuba v. Sabbatino, 376 U. S. 398, 410. Under basic separation-of-powers principles, Congress, which has the central role in making laws, see Art. I, §8, cl. 18, does have sub- stantial authority regarding many policy determinations that precede and follow an act of recognition. The President's recognition deter- mination is thus only one part of a political process. Pp. 7­14. (b) A fair reading of relevant precedent illustrates that this Court has long considered recognition to be the exclusive prerogative of the Executive. See, e.g., Williams v. Suffolk Ins. Co., 13 Pet. 415, 420; United States v. Belmont, 301 U. S. 324, 330; United States v. Pink, supra, at 229; Banco Nacional de Cuba v. Sabbatino, supra, at Cite as: 576 U. S. ____ (2015) 3 Syllabus 410; National City Bank of N. Y. v. Republic of China, 348 U. S. 356, 358. United States v. Curtiss-Wright Export Corp., 299 U. S. 304, 320, does not support a broader definition of the Executive's power over foreign relations that would permit the President alone to de- termine the whole content of the Nation's foreign policy. The Execu- tive is not free from the ordinary controls and checks of Congress merely because foreign affairs are at issue. See, e.g., Medellín v. Tex as, 552 U. S. 491, 523­532. Nonetheless, it is for the President alone to make the specific decision of what foreign power he will recognize as legitimate, and his position must be clear. Pp. 14­20. (c) The weight of historical evidence also indicates Congress has accepted that the recognition power is exclusive to the Presidency. Cf. NLRB v. Noel Canning, 573 U. S. ___. Since the first Administra- tion, the President has claimed unilateral authority to recognize for- eign sovereigns. And Congress, for the most part, has acquiesced, generally respecting the Executive's policies and positions on formal recognition and even defending the President's constitutional prerog- ative. Pp. 20­26. 2. Because the power to recognize foreign states resides in the President alone, §214(d) infringes on the Executive's consistent deci- sion to withhold recognition with respect to Jerusalem. See Nixon v. Administrator of General Services, 433 U. S. 425, 443. The provision forces the President, through the Secretary of State, to identify, upon request, citizens born in Jerusalem as being born in Israel when, as a matter of United States policy, neither Israel nor any other country is acknowledged as having sovereignty over Jerusalem. If the recognition power is to mean anything, it must mean that the President not only makes the initial, formal recognition determina- tion but also may maintain that determination in his and his agent's statements. Under international law, recognition may be effected by written or oral declaration. In addition, an act of recognition must leave no doubt as to the intention to grant it. Thus, if Congress could alter the President's statements on matters of recognition or force him to contradict them, Congress in effect would exercise the recogni- tion power. An "exclusive" Presidential power "disabl[es] the Con- gress from acting upon the subject." Youngstown, supra, at 638 (Jackson, J., concurring). If Congress may not pass a law, speaking in its own voice, effecting formal recognition, then it may not force the President, through §214(d), to contradict his prior recognition de- termination in an official document issued by the Secretary of State. See Urtetiqui v. D'Arcy, 9 Pet. 692, 698. Section 214(d)'s flaw is further underscored by the fact that the statute's purpose was to infringe on the President's exclusive recogni- tion power. While Congress may have power to enact passport legis- 4 ZIVOTOFSKY v. KERRY Syllabus lation of wide scope, it may not "aggrandiz[e] its power at the expense of another branch" by requiring the President to contradict an earlier recognition determination in an official Executive Branch document. Freytag v. Commissioner, 501 U. S. 868, 878. Pp. 26­29. 725 F. 3d 197, affirmed. KENNEDY, J., delivered the opinion of the Court, in which GINSBURG, BREYER, SOTOMAYOR, and KAGAN, JJ., joined. BREYER, J., filed a concur- ring opinion. THOMAS, J., filed an opinion concurring in the judgment in part and dissenting in part. ROBERTS, C. J., filed a dissenting opin- ion, in which ALITO, J., joined. SCALIA, J., filed a dissenting opinion, in which ROBERTS, C. J., and ALITO, J., joined. Cite as: 576 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. 13­628 _________________ MENACHEM BINYAMIN ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ARI Z. AND NAOMI SIEGMAN ZIVOTOFSKY, PETITIONER v. JOHN KERRY, SECRETARY OF STATE ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 8, 2015] JUSTICE KENNEDY delivered the opinion of the Court. A delicate subject lies in the background of this case. That subject is Jerusalem. Questions touching upon the history of the ancient city and its present legal and inter- national status are among the most difficult and complex in international affairs. In our constitutional system these matters are committed to the Legislature and the Execu- tive, not the Judiciary. As a result, in this opinion the Court does no more, and must do no more, than note the existence of international debate and tensions respecting Jerusalem. Those matters are for Congress and the Presi- dent to discuss and consider as they seek to shape the Nation's foreign policies. The Court addresses two questions to resolve the inter- branch dispute now before it. First, it must determine whether the President has the exclusive power to grant formal recognition to a foreign sovereign. Second, if he has that power, the Court must determine whether Con- gress can command the President and his Secretary of 2 ZIVOTOFSKY v. KERRY Opinion of the Court State to issue a formal statement that contradicts the earlier recognition. The statement in question here is a congressional mandate that allows a United States citizen born in Jerusalem to direct the President and Secretary of State, when issuing his passport, to state that his place of birth is "Israel." I A Jerusalem's political standing has long been, and re- mains, one of the most sensitive issues in American for- eign policy, and indeed it is one of the most delicate issues in current international affairs. In 1948, President Tru- man formally recognized Israel in a signed statement of "recognition." See Statement by the President Announc- ing Recognition of the State of Israel, Public Papers of the Presidents, May 14, 1948, p. 258 (1964). That statement did not recognize Israeli sovereignty over Jerusalem. Over the last 60 years, various actors have sought to assert full or partial sovereignty over the city, including Israel, Jor- dan, and the Palestinians. Yet, in contrast to a consistent policy of formal recognition of Israel, neither President Truman nor any later United States President has issued an official statement or declaration acknowledging any country's sovereignty over Jerusalem. Instead, the Execu- tive Branch has maintained that " `the status of Jerusalem . . . should be decided not unilaterally but in consultation with all concerned.' " United Nations Gen. Assembly Official Records, 5th Emergency Sess., 1554th Plenary Meetings, United Nations Doc. No. 1 A/PV.1554, p. 10 (July 14, 1967); see, e.g., Remarks by President Obama in Address to the United Nations Gen. Assembly (Sept. 21, 2011), 2011 Daily Comp. of Pres. Doc. No. 00661, p. 4 ("Ultimately, it is the Israelis and the Palestinians, not us, who must reach agreement on the issues that divide them," including "Jerusalem"). In a letter to Congress Cite as: 576 U. S. ____ (2015) 3 Opinion of the Court then-Secretary of State Warren Christopher expressed the Executive's concern that "[t]here is no issue related to the Arab-Israeli negotiations that is more sensitive than Jerusalem." See 141 Cong. Rec. 28967 (1995) (letter to Robert Dole, Majority Leader, (June 20, 1995)). He fur- ther noted the Executive's opinion that "any effort . . . to bring it to the forefront" could be "very damaging to the success of the peace process." Ibid. The President's position on Jerusalem is reflected in State Department policy regarding passports and consular reports of birth abroad. Understanding that passports will be construed as reflections of American policy, the State Department's Foreign Affairs Manual instructs its employees, in general, to record the place of birth on a passport as the "country [having] present sovereignty over the actual area of birth." Dept. of State, 7 Foreign Affairs Manual (FAM) §1383.4 (1987). If a citizen objects to the country listed as sovereign by the State Department, he or she may list the city or town of birth rather than the country. See id., §1383.6. The FAM, however, does not allow citizens to list a sovereign that conflicts with Execu- tive Branch policy. See generally id., §1383. Because the United States does not recognize any country as having sovereignty over Jerusalem, the FAM instructs employees to record the place of birth for citizens born there as "Jeru- salem." Id., §1383.5­6 (emphasis deleted). In 2002, Congress passed the Act at issue here, the Foreign Relations Authorization Act, Fiscal Year 2003, 116 Stat. 1350. Section 214 of the Act is titled "United States Policy with Respect to Jerusalem as the Capital of Israel." Id., at 1365. The subsection that lies at the heart of this case, §214(d), addresses passports. That subsection seeks to override the FAM by allowing citizens born in Jerusalem to list their place of birth as "Israel." Titled "Record of Place of Birth as Israel for Passport Purposes," §214(d) states "[f ]or purposes of the registration of birth, 4 ZIVOTOFSKY v. KERRY Opinion of the Court certification of nationality, or issuance of a passport of a United States citizen born in the city of Jerusalem, the Secretary shall, upon the request of the citizen or the citizen's legal guardian, record the place of birth as Israel." Id., at 1366. When he signed the Act into law, President George W. Bush issued a statement declaring his position that §214 would, "if construed as mandatory rather than advisory, impermissibly interfere with the President's constitutional authority to formulate the position of the United States, speak for the Nation in international affairs, and deter- mine the terms on which recognition is given to foreign states." Statement on Signing the Foreign Relations Authorization Act, Fiscal Year 2003, Public Papers of the Presidents, George W. Bush, Vol. 2, Sept. 30, 2002, p. 1698 (2005). The President concluded, "U. S. policy regarding Jerusalem has not changed." Ibid. Some parties were not reassured by the President's statement. A cable from the United States Consulate in Jerusalem noted that the Palestine Liberation Organiza- tion Executive Committee, Fatah Central Committee, and the Palestinian Authority Cabinet had all issued state- ments claiming that the Act " `undermines the role of the U. S. as a sponsor of the peace process.' " App. 231. In the Gaza Strip and elsewhere residents marched in protest. See The Associated Press and Reuters, Palestinians Stone Police Guarding Western Wall, The Seattle Times, Oct. 5, 2002, p. A7. In response the Secretary of State advised diplomats to express their understanding of "Jerusalem's importance to both sides and to many others around the world." App. 228. He noted his belief that America's "policy towards Jerusalem" had not changed. Ibid. B In 2002, petitioner Menachem Binyamin Zivotofsky was Cite as: 576 U. S. ____ (2015) 5 Opinion of the Court born to United States citizens living in Jerusalem. App. 24­25. In December 2002, Zivotofsky's mother visited the American Embassy in Tel Aviv to request both a passport and a consular report of birth abroad for her son. Id., at 25. She asked that his place of birth be listed as " `Jerusa- lem, Israel.' " Ibid. The Embassy clerks explained that, pursuant to State Department policy, the passport would list only "Jerusalem." Ibid. Zivotofsky's parents objected and, as his guardians, brought suit on his behalf in the United States District Court for the District of Columbia, seeking to enforce §214(d). Pursuant to §214(d), Zivotofsky claims the right to have "Israel" recorded as his place of birth in his passport. See Zivotofsky v. Clinton, 566 U. S. ___, ___ (2012) (slip op., at 4) ("[W]hile Zivotofsky had originally asked that `Jerusa- lem, Israel' be recorded on his passport, `[b]oth sides agree that the question now is whether §214(d) entitles [him] to have just `Israel' listed' "). The arguments in Zivotofsky's brief center on his passport claim, as opposed to the consu- lar report of birth abroad. Indeed, in the court below, Zivotofsky waived any argument that his consular report of birth abroad should be treated differently than his passport. Zivotofsky v. Secretary of State, 725 F. 3d 197, 203, n. 3 (CADC 2013). He has also waived the issue here by failing to differentiate between the two documents. As a result, the Court addresses Zivotofsky's passport argu- ments and need not engage in a separate analysis of the validity of §214(d) as applied to consular reports of birth abroad. After Zivotofsky brought suit, the District Court dis- missed his case, reasoning that it presented a nonjusticia- ble political question and that Zivotofsky lacked standing. App. 28­39. The Court of Appeals for the District of Co- lumbia Circuit reversed on the standing issue, Zivotofsky v. Secretary of State, 444 F. 3d 614, 617­619 (2006), but later affirmed the District Court's political question de- 6 ZIVOTOFSKY v. KERRY Opinion of the Court termination. See Zivotofsky v. Secretary of State, 571 F. 3d 1227, 1228 (2009). This Court granted certiorari, vacated the judgment, and remanded the case. Whether §214(d) is constitutional, the Court held, is not a question reserved for the politi- cal branches. In reference to Zivotofsky's claim the Court observed "the Judiciary must decide if Zivotofsky's inter- pretation of the statute is correct, and whether the statute is constitutional"--not whether Jerusalem is, in fact, part of Israel. Zivotofsky v. Clinton, supra, at___ (slip op., at 7). On remand the Court of Appeals held the statute uncon- stitutional. It determined that "the President exclusively holds the power to determine whether to recognize a for- eign sovereign," 725 F. 3d, at 214, and that "section 214(d) directly contradicts a carefully considered exercise of the Executive branch's recognition power." Id., at 217. This Court again granted certiorari. 572 U. S. ___ (2014). II In considering claims of Presidential power this Court refers to Justice Jackson's familiar tripartite framework from Youngstown Sheet & Tube Co. v. Sawyer, 343 U. S. 579, 635­638 (1952) (concurring opinion). The framework divides exercises of Presidential power into three catego- ries: First, when "the President acts pursuant to an ex- press or implied authorization of Congress, his authority is at its maximum, for it includes all that he possesses in his own right plus all that Congress can delegate." Id., at 635. Second, "in absence of either a congressional grant or denial of authority" there is a "zone of twilight in which he and Congress may have concurrent authority," and where "congressional inertia, indifference or quiescence may" invite the exercise of executive power. Id., at 637. Finally, when "the President takes measures incompatible with the expressed or implied will of Congress . . . he can rely Cite as: 576 U. S. ____ (2015) 7 Opinion of the Court only upon his own constitutional powers minus any consti- tutional powers of Congress over the matter." Ibid. To succeed in this third category, the President's asserted power must be both "exclusive" and "conclusive" on the issue. Id., at 637­638. In this case the Secretary contends that §214(d) in- fringes on the President's exclusive recognition power by "requiring the President to contradict his recognition posi- tion regarding Jerusalem in official communications with foreign sovereigns." Brief for Respondent 48. In so doing the Secretary acknowledges the President's power is "at its lowest ebb." Youngstown, 343 U. S., at 637. Because the President's refusal to implement §214(d) falls into Justice Jackson's third category, his claim must be "scru- tinized with caution," and he may rely solely on powers the Constitution grants to him alone. Id., at 638. To determine whether the President possesses the exclusive power of recognition the Court examines the Constitution's text and structure, as well as precedent and history bearing on the question. A Recognition is a "formal acknowledgement" that a par- ticular "entity possesses the qualifications for statehood" or "that a particular regime is the effective government of a state." Restatement (Third) of Foreign Relations Law of the United States §203, Comment a, p. 84 (1986). It may also involve the determination of a state's territorial bounds. See 2 M. Whiteman, Digest of International Law §1, p. 1 (1963) (Whiteman) ("[S]tates may recognize or decline to recognize territory as belonging to, or under the sovereignty of, or having been acquired or lost by, other states"). Recognition is often effected by an express "writ- ten or oral declaration." 1 J. Moore, Digest of International Law §27, p. 73 (1906) (Moore). It may also be implied-- for example, by concluding a bilateral treaty or by sending 8 ZIVOTOFSKY v. KERRY Opinion of the Court or receiving diplomatic agents. Ibid.; I. Brownlie, Prin- ciples of Public International Law 93 (7th ed. 2008) (Brownlie). Legal consequences follow formal recognition. Recog- nized sovereigns may sue in United States courts, see Guaranty Trust Co. v. United States, 304 U. S. 126, 137 (1938), and may benefit from sovereign immunity when they are sued, see National City Bank of N. Y. v. Republic of China, 348 U. S. 356, 358­359 (1955). The actions of a recognized sovereign committed within its own territory also receive deference in domestic courts under the act of state doctrine. See Oetjen v. Central Leather Co., 246 U. S. 297, 302­303 (1918). Recognition at international law, furthermore, is a precondition of regular diplomatic relations. 1 Moore §27, at 72. Recognition is thus "useful, even necessary," to the existence of a state. Ibid. Despite the importance of the recognition power in foreign relations, the Constitution does not use the term "recognition," either in Article II or elsewhere. The Secre- tary asserts that the President exercises the recognition power based on the Reception Clause, which directs that the President "shall receive Ambassadors and other public Ministers." Art. II, §3. As Zivotofsky notes, the Reception Clause received little attention at the Constitutional Convention. See Reinstein, Recognition: A Case Study on the Original Understanding of Executive Power, 45 U. Rich. L. Rev. 801, 860­862 (2011). In fact, during the ratification debates, Alexander Hamilton claimed that the power to receive ambassadors was "more a matter of dignity than of authority," a ministerial duty largely "without consequence." The Federalist No. 69, p. 420 (C. Rossiter ed. 1961). At the time of the founding, however, prominent inter- national scholars suggested that receiving an ambassador was tantamount to recognizing the sovereignty of the sending state. See E. de Vattel, The Law of Nations §78, Cite as: 576 U. S. ____ (2015) 9 Opinion of the Court p. 461 (1758) (J. Chitty ed. 1853) ("[E]very state, truly possessed of sovereignty, has a right to send ambassadors" and "to contest their right in this instance" is equivalent to "contesting their sovereign dignity"); see also 2 C. van Bynkershoek, On Questions of Public Law 156­157 (1737) (T. Frank ed. 1930) ("Among writers on public law it is usually agreed that only a sovereign power has a right to send ambassadors"); 2 H. Grotius, On the Law of War and Peace 440­441 (1625) (F. Kelsey ed. 1925) (discussing the duty to admit ambassadors of sovereign powers). It is a logical and proper inference, then, that a Clause directing the President alone to receive ambassadors would be understood to acknowledge his power to recognize other nations. This in fact occurred early in the Nation's history when President Washington recognized the French Revolution- ary Government by receiving its ambassador. See A. Hamilton, Pacificus No. 1, in The Letters of Pacificus and Helvidius 5, 13­14 (1845) (reprint 1976) (President "acknowledged the republic of France, by the reception of its minister"). After this incident the import of the Recep- tion Clause became clear--causing Hamilton to change his earlier view. He wrote that the Reception Clause "in- cludes th[e power] of judging, in the case of a revolution of government in a foreign country, whether the new rulers are competent organs of the national will, and ought to be recognised, or not." See id., at 12; see also 3 J. Story, Commentaries on the Constitution of the United States §1560, p. 416 (1833) ("If the executive receives an ambas- sador, or other minister, as the representative of a new nation . . . it is an acknowledgment of the sovereign au- thority de facto of such new nation, or party"). As a result, the Reception Clause provides support, although not the sole authority, for the President's power to recognize other nations. The inference that the President exercises the recogni- 10 ZIVOTOFSKY v. KERRY Opinion of the Court tion power is further supported by his additional Article II powers. It is for the President, "by and with the Advice and Consent of the Senate," to "make Treaties, provided two thirds of the Senators present concur." Art. II, §2, cl. 2. In addition, "he shall nominate, and by and with the Advice and Consent of the Senate, shall appoint Ambassa- dors" as well as "other public Ministers and Consuls." Ibid. As a matter of constitutional structure, these additional powers give the President control over recognition deci- sions. At international law, recognition may be effected by different means, but each means is dependent upon Presi- dential power. In addition to receiving an ambassador, recognition may occur on "the conclusion of a bilateral treaty," or the "formal initiation of diplomatic relations," including the dispatch of an ambassador. Brownlie 93; see also 1 Moore §27, at 73. The President has the sole power to negotiate treaties, see United States v. Curtiss-Wright Export Corp., 299 U. S. 304, 319 (1936), and the Senate may not conclude or ratify a treaty without Presidential action. The President, too, nominates the Nation's ambas- sadors and dispatches other diplomatic agents. Congress may not send an ambassador without his involvement. Beyond that, the President himself has the power to open diplomatic channels simply by engaging in direct diplo- macy with foreign heads of state and their ministers. The Constitution thus assigns the President means to effect recognition on his own initiative. Congress, by contrast, has no constitutional power that would enable it to initiate diplomatic relations with a foreign nation. Because these specific Clauses confer the recognition power on the Presi- dent, the Court need not consider whether or to what extent the Vesting Clause, which provides that the "execu- tive Power" shall be vested in the President, provides further support for the President's action here. Art. II, §1, cl. 1. Cite as: 576 U. S. ____ (2015) 11 Opinion of the Court The text and structure of the Constitution grant the President the power to recognize foreign nations and governments. The question then becomes whether that power is exclusive. The various ways in which the Presi- dent may unilaterally effect recognition--and the lack of any similar power vested in Congress--suggest that it is. So, too, do functional considerations. Put simply, the Nation must have a single policy regarding which gov- ernments are legitimate in the eyes of the United States and which are not. Foreign countries need to know, before entering into diplomatic relations or commerce with the United States, whether their ambassadors will be re- ceived; whether their officials will be immune from suit in federal court; and whether they may initiate lawsuits here to vindicate their rights. These assurances cannot be equivocal. Recognition is a topic on which the Nation must " `speak . . . with one voice.' " American Ins. Assn. v. Garamendi, 539 U. S. 396, 424 (2003) (quoting Crosby v. National Foreign Trade Council, 530 U. S. 363, 381 (2000)). That voice must be the President's. Between the two political branches, only the Executive has the characteristic of unity at all times. And with unity comes the ability to exercise, to a greater degree, "[d]ecision, activity, secrecy, and dispatch." The Federalist No. 70, p. 424 (A. Hamil- ton). The President is capable, in ways Congress is not, of engaging in the delicate and often secret diplomatic con- tacts that may lead to a decision on recognition. See, e.g., United States v. Pink, 315 U. S. 203, 229 (1942). He is also better positioned to take the decisive, unequivocal action necessary to recognize other states at international law. 1 Oppenheim's International Law §50, p. 169 (R. Jennings & A. Watts eds., 9th ed. 1992) (act of recognition must "leave no doubt as to the intention to grant it"). These qualities explain why the Framers listed the tradi- tional avenues of recognition--receiving ambassadors, 12 ZIVOTOFSKY v. KERRY Opinion of the Court making treaties, and sending ambassadors--as among the President's Article II powers. As described in more detail below, the President since the founding has exercised this unilateral power to recog- nize new states--and the Court has endorsed the practice. See Banco Nacional de Cuba v. Sabbatino, 376 U. S. 398, 410 (1964); Pink, supra, at 229; Williams v. Suffolk Ins. Co., 13 Pet. 415, 420 (1839). Texts and treatises on inter- national law treat the President's word as the final word on recognition. See, e.g., Restatement (Third) of Foreign Relations Law §204, at 89 ("Under the Constitution of the United States the President has exclusive authority to recognize or not to recognize a foreign state or govern- ment"); see also L. Henkin, Foreign Affairs and the U. S. Constitution 43 (2d ed. 1996) ("It is no longer questioned that the President does not merely perform the ceremony of receiving foreign ambassadors but also determines whether the United States should recognize or refuse to recognize a foreign government"). In light of this author- ity all six judges who considered this case in the Court of Appeals agreed that the President holds the exclusive recognition power. See 725 F. 3d, at 214 ("[W]e conclude that the President exclusively holds the power to deter- mine whether to recognize a foreign sovereign"); Zivo tofsky, 571 F. 3d, at 1231 ("That this power belongs solely to the President has been clear from the earliest days of the Republic"); id., at 1240 (Edwards, J., concurring) ("The Executive has exclusive and unreviewable authority to recognize foreign sovereigns"). It remains true, of course, that many decisions affecting foreign relations--including decisions that may determine the course of our relations with recognized countries-- require congressional action. Congress may "regulate Commerce with foreign Nations," "establish an uniform Rule of Naturalization," "define and punish Piracies and Felonies committed on the high Seas, and Offences against Cite as: 576 U. S. ____ (2015) 13 Opinion of the Court the Law of Nations," "declare War," "grant Letters of Marque and Reprisal," and "make Rules for the Govern- ment and Regulation of the land and naval Forces." U. S. Const., Art. I, §8. In addition, the President cannot make a treaty or appoint an ambassador without the approval of the Senate. Art. II, §2, cl. 2. The President, furthermore, could not build an American Embassy abroad without congressional appropriation of the necessary funds. Art. I, §8, cl. 1. Under basic separation-of-powers principles, it is for the Congress to enact the laws, including "all Laws which shall be necessary and proper for carrying into Execution" the powers of the Federal Government. §8, cl. 18. In foreign affairs, as in the domestic realm, the Consti- tution "enjoins upon its branches separateness but inter- dependence, autonomy but reciprocity." Youngstown, 343 U. S., at 635 (Jackson, J., concurring). Although the Pres- ident alone effects the formal act of recognition, Congress' powers, and its central role in making laws, give it sub- stantial authority regarding many of the policy determina- tions that precede and follow the act of recognition itself. If Congress disagrees with the President's recognition policy, there may be consequences. Formal recognition may seem a hollow act if it is not accompanied by the dispatch of an ambassador, the easing of trade re- strictions, and the conclusion of treaties. And those deci- sions require action by the Senate or the whole Congress. In practice, then, the President's recognition determina- tion is just one part of a political process that may require Congress to make laws. The President's exclusive recogni- tion power encompasses the authority to acknowledge, in a formal sense, the legitimacy of other states and govern- ments, including their territorial bounds. Albeit limited, the exclusive recognition power is essential to the conduct of Presidential duties. The formal act of recognition is an executive power that Congress may not qualify. If the 14 ZIVOTOFSKY v. KERRY Opinion of the Court President is to be effective in negotiations over a formal recognition determination, it must be evident to his coun- terparts abroad that he speaks for the Nation on that precise question. A clear rule that the formal power to recognize a foreign government subsists in the President therefore serves a necessary purpose in diplomatic relations. All this, of course, underscores that Congress has an important role in other aspects of foreign policy, and the President may be bound by any number of laws Congress enacts. In this way ambition counters ambition, ensuring that the demo- cratic will of the people is observed and respected in for- eign affairs as in the domestic realm. See The Federalist No. 51, p. 322 (J. Madison). B No single precedent resolves the question whether the President has exclusive recognition authority and, if so, how far that power extends. In part that is because, until today, the political branches have resolved their disputes over questions of recognition. The relevant cases, though providing important instruction, address the division of recognition power between the Federal Government and the States, see, e.g., Pink, 315 U. S. 203, or between the courts and the political branches, see, e.g., Banco Nacional de Cuba, 376 U. S., at 410--not between the President and Congress. As the parties acknowledge, some isolated statements in those cases lend support to the position that Congress has a role in the recognition process. In the end, however, a fair reading of the cases shows that the Presi- dent's role in the recognition process is both central and exclusive. During the administration of President Van Buren, in a case involving a dispute over the status of the Falkland Islands, the Court noted that "when the executive branch of the government" assumes "a fact in regard to the sover- Cite as: 576 U. S. ____ (2015) 15 Opinion of the Court eignty of any island or country, it is conclusive on the judicial department." Williams, 13 Pet., at 420. Once the President has made his determination, it "is enough to know, that in the exercise of his constitutional functions, he has decided the question. Having done this under the responsibilities which belong to him, it is obligatory on the people and government of the Union." Ibid. Later, during the 1930's and 1940's, the Court ad- dressed issues surrounding President Roosevelt's decision to recognize the Soviet Government of Russia. In United States v. Belmont, 301 U. S. 324 (1937), and Pink, 315 U. S. 203, New York state courts declined to give full effect to the terms of executive agreements the President had concluded in negotiations over recognition of the Soviet regime. In particular the state courts, based on New York public policy, did not treat assets that had been seized by the Soviet Government as property of Russia and declined to turn those assets over to the United States. The Court stated that it "may not be doubted" that "recognition, establishment of diplomatic relations, . . . and agreements with respect thereto" are "within the competence of the President." Belmont, 301 U. S., at 330. In these matters, "the Executive ha[s] authority to speak as the sole organ of th[e] government." Ibid. The Court added that the Presi- dent's authority "is not limited to a determination of the government to be recognized. It includes the power to determine the policy which is to govern the question of recognition." Pink, supra, at 229; see also Guaranty Trust Co., 304 U. S., at 137­138 (The "political department['s] . . . action in recognizing a foreign government and in receiving its diplomatic representatives is conclusive on all domestic courts"). Thus, New York state courts were required to respect the executive agreements. It is true, of course, that Belmont and Pink are not direct holdings that the recognition power is exclusive. Those cases considered the validity of executive agree- 16 ZIVOTOFSKY v. KERRY Opinion of the Court ments, not the initial act of recognition. The President's determination in those cases did not contradict an Act of Congress. And the primary issue was whether the execu- tive agreements could supersede state law. Still, the language in Pink and Belmont, which confirms the Presi- dent's competence to determine questions of recognition, is strong support for the conclusion that it is for the Presi- dent alone to determine which foreign governments are legitimate. Banco Nacional de Cuba contains even stronger state- ments regarding the President's authority over recogni- tion. There, the status of Cuba's Government and its acts as a sovereign were at issue. As the Court explained, "Political recognition is exclusively a function of the Exec- utive." 376 U. S., at 410. Because the Executive had recognized the Cuban Government, the Court held that it should be treated as sovereign and could benefit from the "act of state" doctrine. See also Baker v. Carr, 369 U. S. 186, 213 (1962) ("[I]t is the executive that determines a person's status as representative of a foreign govern- ment"); National City Bank of N. Y., 348 U. S., at 358 ("The status of the Republic of China in our courts is a matter for determination by the Executive and is outside the competence of this Court"). As these cases illustrate, the Court has long considered recognition to be the exclu- sive prerogative of the Executive. The Secretary now urges the Court to define the execu- tive power over foreign relations in even broader terms. He contends that under the Court's precedent the Presi- dent has "exclusive authority to conduct diplomatic rela- tions," along with "the bulk of foreign-affairs powers." Brief for Respondent 18, 16. In support of his submission that the President has broad, undefined powers over foreign affairs, the Secretary quotes United States v. Curtiss-Wright Export Corp., which described the Presi- dent as "the sole organ of the federal government in the Cite as: 576 U. S. ____ (2015) 17 Opinion of the Court field of international relations." 299 U. S., at 320. This Court declines to acknowledge that unbounded power. A formulation broader than the rule that the President alone determines what nations to formally recognize as legiti- mate--and that he consequently controls his statements on matters of recognition--presents different issues and is unnecessary to the resolution of this case. The Curtiss-Wright case does not extend so far as the Secretary suggests. In Curtiss-Wright, the Court consid- ered whether a congressional delegation of power to the President was constitutional. Congress had passed a joint resolution giving the President the discretion to prohibit arms sales to certain militant powers in South America. The resolution provided criminal penalties for violation of those orders. Id., at 311­312. The Court held that the delegation was constitutional, reasoning that Congress may grant the President substantial authority and discre- tion in the field of foreign affairs. Id., at 315­329. De- scribing why such broad delegation may be appropriate, the opinion stated: "In this vast external realm, with its important, com- plicated, delicate and manifold problems, the Presi- dent alone has the power to speak or listen as a repre- sentative of the nation. He makes treaties with the advice and consent of the Senate; but he alone negoti- ates. Into the field of negotiation the Senate cannot intrude; and Congress itself is powerless to invade it. As Marshall said in his great argument of March 7, 1800, in the House of Representatives, `The President is the sole organ of the nation in its external relations, and its sole representative with foreign nations.' [10 Annals of Cong.] 613. " Id., at 319. This description of the President's exclusive power was not necessary to the holding of Curtiss-Wright--which, after all, dealt with congressionally authorized action, not 18 ZIVOTOFSKY v. KERRY Opinion of the Court a unilateral Presidential determination. Indeed, Curtiss- Wright did not hold that the President is free from Con- gress' lawmaking power in the field of international relations. The President does have a unique role in communi- cating with foreign governments, as then-Congressman John Marshall acknowledged. See 10 Annals of Cong. 613 (1800) (cited in Curtiss-Wright, supra, at 319). But whether the realm is foreign or domestic, it is still the Legislative Branch, not the Executive Branch, that makes the law. In a world that is ever more compressed and interde- pendent, it is essential the congressional role in foreign affairs be understood and respected. For it is Congress that makes laws, and in countless ways its laws will and should shape the Nation's course. The Executive is not free from the ordinary controls and checks of Congress merely because foreign affairs are at issue. See, e.g., Medellín v. Texas, 552 U. S. 491, 523­532 (2008); Youngs town, 343 U. S., at 589; Little v. Barreme, 2 Cranch 170, 177­179 (1804); Glennon, Two Views of Presidential For- eign Affairs Power: Little v. Barreme or Curtiss-Wright? 13 Yale J. Int'l L. 5, 19­20 (1988); cf. Dames & Moore v. Regan, 453 U. S. 654, 680­681 (1981). It is not for the President alone to determine the whole content of the Nation's foreign policy. That said, judicial precedent and historical practice teach that it is for the President alone to make the specific decision of what foreign power he will recognize as legiti- mate, both for the Nation as a whole and for the purpose of making his own position clear within the context of recognition in discussions and negotiations with foreign nations. Recognition is an act with immediate and power- ful significance for international relations, so the Presi- dent's position must be clear. Congress cannot require him to contradict his own statement regarding a determi- nation of formal recognition. Cite as: 576 U. S. ____ (2015) 19 Opinion of the Court Zivotofsky's contrary arguments are unconvincing. The decisions he relies upon are largely inapposite. This Court's cases do not hold that the recognition power is shared. Jones v. United States, 137 U. S. 202 (1890), and Boumediene v. Bush, 553 U. S. 723 (2008), each addressed the status of territories controlled or acquired by the United States--not whether a province ought to be recog- nized as part of a foreign country. See also Vermilya- Brown Co. v. Connell, 335 U. S. 377, 380 (1948) ("[D]etermination of [American] sovereignty over an area is for the legislative and executive departments"). And no one disputes that Congress has a role in determining the status of United States territories. See U. S. Const., Art. IV, §3, cl. 2 (Congress may "dispose of and make all need- ful Rules and Regulations respecting the Territory or other Property belonging to the United States"). Other cases describing a shared power address the recognition of Indian tribes--which is, similarly, a distinct issue from the recognition of foreign countries. See Cherokee Nation v. Georgia, 5 Pet. 1 (1831). To be sure, the Court has mentioned both of the political branches in discussing international recognition, but it has done so primarily in affirming that the Judiciary is not responsible for recognizing foreign nations. See Oet jen, 246 U. S., at 302 (" `Who is the sovereign, de jure or de facto, of a territory is not a judicial, but is a political question, the determination of which by the legislative and executive departments of any government conclusively binds the judges' " (quoting Jones, supra, at 212)); United States v. Palmer, 3 Wheat. 610, 643 (1818) ("[T]he courts of the union must view [a] newly constituted government as it is viewed by the legislative and executive depart- ments of the government of the United States"). This is consistent with the fact that Congress, in the ordinary course, does support the President's recognition policy, for instance by confirming an ambassador to the recognized 20 ZIVOTOFSKY v. KERRY Opinion of the Court foreign government. Those cases do not cast doubt on the view that the Executive Branch determines whether the United States will recognize foreign states and govern- ments and their territorial bounds. C Having examined the Constitution's text and this Court's precedent, it is appropriate to turn to accepted understandings and practice. In separation-of-powers cases this Court has often "put significant weight upon historical practice." NLRB v. Noel Canning, 573 U. S. ___, ___ (2014) (slip op., at 6) (emphasis deleted). Here, history is not all on one side, but on balance it provides strong support for the conclusion that the recognition power is the President's alone. As Zivotofsky argues, certain his- torical incidents can be interpreted to support the position that recognition is a shared power. But the weight of historical evidence supports the opposite view, which is that the formal determination of recognition is a power to be exercised only by the President. The briefs of the parties and amici, which have been of considerable assistance to the Court, give a more complete account of the relevant history, as do the works of scholars in this field. See, e.g., Brief for Respondent 26­39; Brief for Petitioner 34­57; Brief for American Jewish Commit- tee as Amicus Curiae 6­24; J. Goebel, The Recognition Policy of the United States 97­170 (1915) (Goebel); 1 Moore §§28­58, 74­164; Reinstein, Is the President's Recognition Power Exclusive? 86 Temp. L. Rev. 1, 3­50 (2013). But even a brief survey of the major historical examples, with an emphasis on those said to favor Zivo- tofsky, establishes no more than that some Presidents have chosen to cooperate with Congress, not that Congress itself has exercised the recognition power. From the first Administration forward, the President has claimed unilateral authority to recognize foreign Cite as: 576 U. S. ____ (2015) 21 Opinion of the Court sovereigns. For the most part, Congress has acquiesced in the Executive's exercise of the recognition power. On occasion, the President has chosen, as may often be pru- dent, to consult and coordinate with Congress. As Judge Tatel noted in this case, however, "the most striking thing" about the history of recognition "is what is absent from it: a situation like this one," where Congress has enacted a statute contrary to the President's formal and considered statement concerning recognition. 725 F. 3d, at 221 (concurring opinion). The first debate over the recognition power arose in 1793, after France had been torn by revolution. See Pra- kash & Ramsey, The Executive Power over Foreign Af- fairs, 111 Yale L. J. 231, 312 (2001). Once the Revolution- ary Government was established, Secretary of State Jefferson and President Washington, without consulting Congress, authorized the American Ambassador to resume relations with the new regime. See Letter to Gouverneur Morris (Mar. 12, 1793), in 25 Papers of Thomas Jefferson 367, 367­368 (J. Catanzariti ed. 1992); Goebel 99­104. Soon thereafter, the new French Government proposed to send an ambassador, Citizen Genet, to the United States. See id., at 105. Members of the President's Cabinet agreed that receiving Genet would be a binding and public act of recognition. See Opinion on the Treaties with France (Apr. 28, 1793), in 25 Papers of Thomas Jefferson, at 608, 612 ("The reception of the Minister at all . . . is an ackno[w]le[d]gement of the legitimacy of their govern- ment"); see also Letter from A. Hamilton to G. Washington (Cabinet Paper) (Apr. 1793), in 4 Works of Alexander Hamilton 369, 369­396 (H. Lodge ed. 1904). They de- cided, however, both that Genet should be received and that consultation with Congress was not necessary. See T. Jefferson, Anas (Apr. 18, 1793), in 1 Writings of Thomas Jefferson 226, 227 (P. Ford ed. 1892); Cabinet Opinion on Washington's Questions on Neutrality and the Alliance 22 ZIVOTOFSKY v. KERRY Opinion of the Court with France (Apr. 19, 1793), in 25 Papers of Thomas Jef- ferson, at 570. Congress expressed no disagreement with this position, and Genet's reception marked the Nation's first act of recognition--one made by the President alone. See Prakash, supra, at 312­313. The recognition power again became relevant when yet another revolution took place--this time, in South America, as several colonies rose against Spain. In 1818, Speaker of the House Henry Clay announced he "intended mov- ing the recognition of Buenos Ayres and probably of Chile." Goebel 121. Clay thus sought to appropriate money " `[f ]or one year's salary' " for " `a Minister' " to present-day Argentina. 32 Annals of Cong. 1500 (1818). President Monroe, however, did not share that view. Although Clay gave "one of the most remarkable speeches of his career," his proposed bill was defeated. Goebel 123; 32 Annals of Cong. 1655. That action has been at- tributed, in part, to the fact that Congress agreed the recognition power rested solely with the President. Goebel 124; see, e.g., 32 Annals of Cong. 1570 (statement of Rep. Alexander Smyth) ("[T]he acknowledgment of the inde- pendence of a new Power is an exercise of Executive au- thority; consequently, for Congress to direct the Executive how he shall exercise this power, is an act of usurpation"). Four years later, after the President had decided to recog- nize the South American republics, Congress did pass a resolution, on his request, appropriating funds for "such missions to the independent nations on the American continent, as the President of the United States may deem proper." Act of May 4, 1822, ch. 52, 3 Stat. 678. A decade later, President Jackson faced a recognition crisis over Texas. In 1835, Texas rebelled against Mexico and formed its own government. See Goebel 144­147. But the President feared that recognizing the new gov- ernment could ignite a war. See A. Jackson, To the Senate and House of Representatives of the United States (Dec. Cite as: 576 U. S. ____ (2015) 23 Opinion of the Court 21, 1836), in 3 Messages and Papers of the Presidents 265, 266­267 (J. Richardson ed. 1899). After Congress urged him to recognize Texas, see Cong. Globe, 24th Cong., 1st Sess., 453 (1836); H. R. Rep. No. 854, 24th Cong., 1st Sess. (1836), the President delivered a message to the Legisla- ture. He concluded there had not been a "deliberate in- quiry" into whether the President or Congress possessed the recognition power. See A. Jackson, in 3 Messages and Papers of the Presidents, at 267. He stated, however, "on the ground of expediency, I am disposed to concur" with Congress' preference regarding Texas. Ibid. In response Congress appropriated funds for a "diplomatic agent to be sent to the Republic of Texas, whenever the President of the United States . . . shall deem it expedient to appoint such minister." Act of Mar. 3, 1837, 5 Stat. 170. Thus, although he cooperated with Congress, the President was left to execute the formal act of recognition. President Lincoln, too, sought to coordinate with Con- gress when he requested support for his recognition of Liberia and Haiti. In his first annual message to Congress he said he could see no reason "why we should persevere longer in withholding our recognition of the independence and sovereignty of Hayti and Liberia." Lincoln's First Annual Message to Congress (Dec. 3, 1861), in 6 Messages and Papers of the Presidents 44, 47. Nonetheless, he was "[u]nwilling" to "inaugurate a novel policy in regard to them without the approbation of Congress." Ibid. In response Congress concurred in the President's recogni- tion determination and enacted a law appropriating funds to appoint diplomatic representatives to the two coun- tries--leaving, as usual, the actual dispatch of ambassa- dors and formal statement of recognition to the President. Act of June 5, 1862, 12 Stat. 421. Three decades later, the branches again were able to reach an accord, this time with regard to Cuba. In 1898, an insurgency against the Spanish colonial government 24 ZIVOTOFSKY v. KERRY Opinion of the Court was raging in Cuba. President McKinley determined to ask Congress for authorization to send armed forces to Cuba to help quell the violence. See 31 Cong. Rec. 3699­ 3702 (1898). Although McKinley thought Spain was to blame for the strife, he opposed recognizing either Cuba or its insurgent government. Id., at 3701. At first, the House proposed a resolution consistent with McKinley's wishes. Id., at 3810. The Senate countered with a resolu- tion that authorized the use of force but that did recognize both Cuban independence and the insurgent government. Id., at 3993. When the Senate's version reached the House, the House again rejected the language recognizing Cuban independence. Id., at 4017. The resolution went to Conference, which, after debate, reached a compromise. See Reinstein, 86 Temp. L. Rev., at 40­41. The final resolution stated "the people of the Island of Cuba are, and of right ought to be, free and independent," but made no mention of recognizing a new Cuban Government. Act of Apr. 20, 1898, 30 Stat. 738. Accepting the compromise, the President signed the joint resolution. See Reinstein, 86 Temp. L. Rev., at 41. For the next 80 years, "[P]residents consistently recog- nized new states and governments without any serious opposition from, or activity in, Congress." Ibid.; see 2 Whiteman §§6­60, at 133­242 (detailing over 50 recogni- tion decisions made by the Executive). The next debate over recognition did not occur until the late 1970's. It concerned China. President Carter recognized the People's Republic of China (PRC) as the government of China, and derecog- nized the Republic of China, located on Taiwan. See S. Kan, Cong. Research Serv., China/Taiwan: Evolution of the "One China" Policy--Key Statements from Washing- ton, Beijing, and Taipei 1, 10 (Oct. 10, 2014). As to the status of Taiwan, the President "acknowledge[d] the Chi- nese position" that "Taiwan is part of China," id., at 39 Cite as: 576 U. S. ____ (2015) 25 Opinion of the Court (text of U. S.­PRC Joint Communique on the Establish- ment of Diplomatic Relations (Jan. 1, 1979)), but he did not accept that claim. The President proposed a new law defining how the United States would conduct business with Taiwan. See Hearings on Taiwan Legislation before the House Committee on Foreign Affairs, 96th Cong., 1st Sess., 2­6 (1979) (statement of Warren Christopher, Dep- uty Secretary of State). After extensive revisions, Congress passed, and the President signed, the Taiwan Relations Act, 93 Stat. 14 (1979) (codified as amended at 22 U. S. C. §§3301­3316). The Act (in a simplified summary) treated Taiwan as if it were a legally distinct entity from China-- an entity with which the United States intended to main- tain strong ties. See, e.g., §§3301, 3303(a), (b)(1), (b)(7). Throughout the legislative process, however, no one raised a serious question regarding the President's exclu- sive authority to recognize the PRC--or to decline to grant formal recognition to Taiwan. See, e.g., 125 Cong. Rec. 6709 (1979) (statement of Sen. Jacob Javits) ("Neither bill [proposed by either Chamber] sought to reestablish official relations between the United States and the Republic of China on Taiwan; Congress . . . does not have the author- ity to do that even if it wanted to do so"). Rather, Congress accepted the President's recognition determination as a completed, lawful act; and it proceeded to outline the trade and policy provisions that, in its judgment, were appropri- ate in light of that decision. This history confirms the Court's conclusion in the instant case that the power to recognize or decline to recognize a foreign state and its territorial bounds resides in the President alone. For the most part, Congress has respected the Executive's policies and positions as to formal recognition. At times, Congress itself has defended the President's constitutional prerogative. Over the last 100 years, there has been scarcely any debate over the President's power to recognize foreign states. In this 26 ZIVOTOFSKY v. KERRY Opinion of the Court respect the Legislature, in the narrow context of recogni- tion, on balance has acknowledged the importance of speaking "with one voice." Crosby, 530 U. S., at 381. The weight of historical evidence indicates Congress has ac- cepted that the power to recognize foreign states and governments and their territorial bounds is exclusive to the Presidency. III As the power to recognize foreign states resides in the President alone, the question becomes whether §214(d) infringes on the Executive's consistent decision to with- hold recognition with respect to Jerusalem. See Nixon v. Administrator of General Services, 433 U. S. 425, 443 (1977) (action unlawful when it "prevents the Executive Branch from accomplishing its constitutionally assigned functions"). Section 214(d) requires that, in a passport or consular report of birth abroad, "the Secretary shall, upon the request of the citizen or the citizen's legal guardian, record the place of birth as Israel" for a "United States citizen born in the city of Jerusalem." 116 Stat. 1366. That is, §214(d) requires the President, through the Secretary, to identify citizens born in Jerusalem who so request as being born in Israel. But according to the President, those citizens were not born in Israel. As a matter of United States policy, neither Israel nor any other country is acknowledged as having sovereignty over Jerusalem. In this way, §214(d) "directly contradicts" the "carefully calibrated and longstanding Executive branch policy of neutrality toward Jerusalem." 725 F. 3d, at 217, 216. If the power over recognition is to mean anything, it must mean that the President not only makes the initial, formal recognition determination but also that he may maintain that determination in his and his agent's state- ments. This conclusion is a matter of both common sense Cite as: 576 U. S. ____ (2015) 27 Opinion of the Court and necessity. If Congress could command the President to state a recognition position inconsistent with his own, Congress could override the President's recognition de- termination. Under international law, recognition may be effected by "written or oral declaration of the recognizing state." 1 Moore §27, at 73. In addition an act of recogni- tion must "leave no doubt as to the intention to grant it." 1 Oppenheim's International Law §50, at 169. Thus, if Congress could alter the President's statements on mat- ters of recognition or force him to contradict them, Con- gress in effect would exercise the recognition power. As Justice Jackson wrote in Youngstown, when a Presi- dential power is "exclusive," it "disabl[es] the Congress from acting upon the subject." 343 U. S., at 637­638 (concurring opinion). Here, the subject is quite narrow: The Executive's exclusive power extends no further than his formal recognition determination. But as to that determination, Congress may not enact a law that directly contradicts it. This is not to say Congress may not express its disagreement with the President in myriad ways. For example, it may enact an embargo, decline to confirm an ambassador, or even declare war. But none of these acts would alter the President's recognition decision. If Congress may not pass a law, speaking in its own voice, that effects formal recognition, then it follows that it may not force the President himself to contradict his earlier statement. That congressional command would not only prevent the Nation from speaking with one voice but also prevent the Executive itself from doing so in conduct- ing foreign relations. Although the statement required by §214(d) would not itself constitute a formal act of recognition, it is a mandate that the Executive contradict his prior recognition deter- mination in an official document issued by the Secretary of State. See Urtetiqui v. D'Arcy, 9 Pet. 692, 699 (1835) (a passport "from its nature and object, is addressed to for- 28 ZIVOTOFSKY v. KERRY Opinion of the Court eign powers" and "is to be considered . . . in the character of a political document"). As a result, it is unconstitu- tional. This is all the more clear in light of the longstand- ing treatment of a passport's place-of-birth section as an official executive statement implicating recognition. See 725 F. 3d, at 224 (Tatel, J., concurring). The Secretary's position on this point has been consistent: He will not place information in the place-of-birth section of a pass- port that contradicts the President's recognition policy. See 7 FAM §1383. If a citizen objects to the country listed as sovereign over his place of birth, then the Secretary will accommodate him by listing the city or town of birth ra- ther than the country. See id., §1383.6. But the Secretary will not list a sovereign that contradicts the President's recognition policy in a passport. Thus, the Secretary will not list "Israel" in a passport as the country containing Jerusalem. The flaw in §214(d) is further underscored by the un- doubted fact that that the purpose of the statute was to infringe on the recognition power--a power the Court now holds is the sole prerogative of the President. The statute is titled "United States Policy with Respect to Jerusalem as the Capital of Israel." §214, 116 Stat. 1365. The House Conference Report proclaimed that §214 "contains four provisions related to the recognition of Jerusalem as Isra- el's capital." H. R. Conf. Rep. No. 107­671, p. 123 (2002). And, indeed, observers interpreted §214 as altering United States policy regarding Jerusalem--which led to protests across the region. See supra, at 4. From the face of §214, from the legislative history, and from its reception, it is clear that Congress wanted to express its displeasure with the President's policy by, among other things, command- ing the Executive to contradict his own, earlier stated position on Jerusalem. This Congress may not do. It is true, as Zivotofsky notes, that Congress has sub- stantial authority over passports. See Haig v. Agee, 453 Cite as: 576 U. S. ____ (2015) 29 Opinion of the Court U. S. 280 (1981); Zemel v. Rusk, 381 U. S. 1 (1965); Kent v. Dulles, 357 U. S. 116 (1958). The Court does not question the power of Congress to enact passport legislation of wide scope. In Kent v. Dulles, for example, the Court held that if a person's " `liberty' " to travel "is to be regulated" through a passport, "it must be pursuant to the law- making functions of the Congress." See id., at 129. Later cases, such as Zemel v. Rusk and Haig v. Agee, also pro- ceeded on the assumption that Congress must authorize the grounds on which passports may be approved or de- nied. See Zemel, supra, at 7­13; Haig, supra, at 289­306. This is consistent with the extensive lawmaking power the Constitution vests in Congress over the Nation's foreign affairs. The problem with §214(d), however, lies in how Con- gress exercised its authority over passports. It was an improper act for Congress to "aggrandiz[e] its power at the expense of another branch" by requiring the President to contradict an earlier recognition determination in an official document issued by the Executive Branch. Freytag v. Commissioner, 501 U. S. 868, 878 (1991). To allow Congress to control the President's communication in the context of a formal recognition determination is to allow Congress to exercise that exclusive power itself. As a result, the statute is unconstitutional. * * * In holding §214(d) invalid the Court does not question the substantial powers of Congress over foreign affairs in general or passports in particular. This case is confined solely to the exclusive power of the President to control recognition determinations, including formal statements by the Executive Branch acknowledging the legitimacy of a state or government and its territorial bounds. Congress cannot command the President to contradict an earlier recognition determination in the issuance of passports. 30 ZIVOTOFSKY v. KERRY Opinion of the Court The judgment of the Court of Appeals for the District of Columbia Circuit is Affirmed. Cite as: 576 U. S. ____ (2015) 1 BREYER, J., concurring SUPREME COURT OF THE UNITED STATES _________________ No. 13­628 _________________ MENACHEM BINYAMIN ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ARI Z. AND NAOMI SIEGMAN ZIVOTOFSKY, PETITIONER v. JOHN KERRY, SECRETARY OF STATE ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 8, 2015] JUSTICE BREYER, concurring. I continue to believe that this case presents a political question inappropriate for judicial resolution. See Zivo- tofsky v. Clinton, 566 U. S. ___, ___ (2012) (BREYER, J., dissenting). But because precedent precludes resolving this case on political question grounds, see id., at ___ (majority opinion) (slip op., at 1), I join the Court's opinion. Cite as: 576 U. S. ____ (2015) 1 Opinion of THOMAS, J. SUPREME COURT OF THE UNITED STATES _________________ No. 13­628 _________________ MENACHEM BINYAMIN ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ARI Z. AND NAOMI SIEGMAN ZIVOTOFSKY, PETITIONER v. JOHN KERRY, SECRETARY OF STATE ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 8, 2015] JUSTICE THOMAS, concurring in the judgment in part and dissenting in part. Our Constitution allocates the powers of the Federal Government over foreign affairs in two ways. First, it expressly identifies certain foreign affairs powers and vests them in particular branches, either individually or jointly. Second, it vests the residual foreign affairs powers of the Federal Government--i.e., those not specifically enumerated in the Constitution--in the President by way of Article II's Vesting Clause. Section 214(d) of the Foreign Relations Authorization Act, Fiscal Year 2003, ignores that constitutional alloca- tion of power insofar as it directs the President, contrary to his wishes, to list "Israel" as the place of birth of Jerusalem- born citizens on their passports. The President has long regulated passports under his residual foreign affairs power, and this portion of §214(d) does not fall within any of Congress' enumerated powers. By contrast, §214(d) poses no such problem insofar as it regulates consular reports of birth abroad. Unlike pass- ports, these reports were developed to effectuate the natu- ralization laws, and they continue to serve the role of identifying persons who need not be naturalized to obtain 2 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. U. S. citizenship. The regulation of these reports does not fall within the President's foreign affairs powers, but within Congress' enumerated powers under the Naturali- zation and Necessary and Proper Clauses. Rather than adhere to the Constitution's division of powers, the Court relies on a distortion of the President's recognition power to hold both of these parts of §214(d) unconstitutional. Because I cannot join this faulty analy- sis, I concur only in the portion of the Court's judgment holding §214(d) unconstitutional as applied to passports. I respectfully dissent from the remainder of the Court's judgment. I A The Constitution specifies a number of foreign affairs powers and divides them between the political branches. Among others, Article I allocates to Congress the powers "[t]o regulate Commerce with foreign Nations," "[t]o estab- lish an uniform Rule of Naturalization," "[t]o define and punish Piracies and Felonies committed on the high Seas, and Offenses against the Law of Nations," and "[t]o de- clare War, grant Letters of Marque and Reprisal, and make Rules concerning Captures on Land and Water." Art. I, §8. For his part, the President has certain express powers relating to foreign affairs, including the powers, "by and with the Advice and Consent of the Senate," to "appoint Ambassadors," and "to make Treaties, provided two thirds of the Senators present concur." Art. II, §2. He is also assigned certain duties with respect to foreign affairs, including serving as "Commander in Chief of the Army and Navy of the United States," ibid., and "receiv[ing] Ambassadors and other public Ministers," Art. II, §3. These specific allocations, however, cannot account for the entirety of the foreign affairs powers exercised by the Cite as: 576 U. S. ____ (2015) 3 Opinion of THOMAS, J. Federal Government. Neither of the political branches is expressly authorized, for instance, to communicate with foreign ministers, to issue passports, or to repel sudden attacks. Yet the President has engaged in such conduct, with the support of Congress, since the earliest days of the Republic. Prakash & Ramsey, The Executive Power Over Foreign Affairs, 111 Yale L. J. 231, 298­346 (2001) (Pra- kash & Ramsey). The President's longstanding practice of exercising unenumerated foreign affairs powers reflects a constitu- tional directive that "the President ha[s] primary respon- sibility--along with the necessary power--to protect the national security and to conduct the Nation's foreign relations." Hamdi v. Rumsfeld, 542 U. S. 507, 580 (2004) (THOMAS, J., dissenting). Specifically, the Vesting Clause of Article II provides that "[t]he executive Power shall be vested in a President of the United States." Art. II, §1. This Clause is notably different from the Vesting Clause of Article I, which provides only that "[a]ll legislative Powers herein granted shall be vested in a Congress of the United States," Art. I, §1 (emphasis added). By omitting the words "herein granted" in Article II, the Constitution indicates that the "executive Power" vested in the Presi- dent is not confined to those powers expressly identified in the document. Instead, it includes all powers originally understood as falling within the "executive Power" of the Federal Government. B Founding-era evidence reveals that the "executive Power" included the foreign affairs powers of a sovereign State. See Prakash & Ramsey 253. John Locke's 17th- century writings laid the groundwork for this understand- ing of executive power. Locke described foreign affairs powers--including the powers of "war and peace, leagues and alliances, and all the transactions with all persons 4 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. and communities without the commonwealth"--as "federa- tive" power. Second Treatise of Civil Government §146, p. 73 (J. Gough ed. 1947). He defined the "executive" power as "comprehending the execution of the municipal laws of the society within itself upon all that are parts of it." Id., §147, at 73. Importantly, however, Locke explained that the federative and executive powers must be lodged to- gether, lest "disorder and ruin" erupt from the division of the "force of the public." Id., §148, at 73­74. Subsequent thinkers began to refer to both of these powers as aspects of "executive power." William Black- stone, for example, described the executive power in Eng- land as including foreign affairs powers, such as the "power of sending embassadors to foreign states, and receiv- ing embassadors at home"; making "treaties, leagues, and alliances with foreign states and princes"; "making war and peace"; and "issu[ing] letters of marque and reprisal." 1 Commentaries on the Laws of England 245, 249, 250, 242­252 (1765) (Blackstone). Baron de Montesquieu similarly described executive power as including the power to "mak[e] peace or war, sen[d] or receiv[e] embassies, establis[h] the public security, and provid[e] against inva- sions." The Spirit of the Laws bk. XI, ch. 6, p. 151 (O. Piest ed., T. Nugent transl. 1949). In fact, "most writers of [Montesquieu's] tim[e] w[ere] inclined to think of the executive branch of government as being concerned nearly entirely with foreign affairs." W. Gwyn, The Meaning of the Separation of Powers 103 (1965). That understanding of executive power prevailed in America. Following independence, Congress assumed control over foreign affairs under the Articles of Confeder- ation. See, e.g., Articles of Confederation, Art. IX, cl. 1. At that time, many understood that control to be an exercise of executive power. See Prakash & Ramsey 272, 275­278. Letters among Members of the Continental Congress, for instance, repeatedly referred to the Department of Foreign Cite as: 576 U. S. ____ (2015) 5 Opinion of THOMAS, J. Affairs, established under the control of the Continental Congress, as an "Executive departmen[t]" and to its offic- ers as " `Executives or Ministers.' " Id., at 276, and nn. 194­196. Similarly, the Essex Result of 1778--an influen- tial report on the proposed Constitution for Massachu- setts--described executive power as including both "exter- nal" and "internal" powers: The external executive power "comprehends war, peace, the sending and receiving am- bassadors, and whatever concerns the transactions of the state with any other independent state," while the inter- nal executive power "is employed in the peace, security and protection of the subject and his property." Essex Result, in The Popular Sources of Political Authority: Documents on the Massachusetts Constitution of 1780, pp. 324, 337 (O. Handlin & M. Handlin eds. 1966). This view of executive power was widespread at the time of the framing of the Constitution. Thomas Ruther- forth's Institutes of Natural Law--a treatise routinely cited by the Founders, McDowell, The Limits of Natural Law: Thomas Rutherforth and the American Legal Tradi- tion, 37 Am. J. Juris. 57, 59, and n. 10 (1992)--explained that "external executive power" includes "not only what is properly called military power, but the power likewise of making war or peace, the power of engaging in alliances for an encrease of strength, . . . the power of entering into treaties, and of making leagues to restore peace . . . and the power of adjusting the rights of a nation in respect of navigation, trade, etc.," 2 Institutes of Natural Law 55­56, 54­61 (1756). During the ratification debates, James Wilson likewise referred to the "executive powers of gov- ernment" as including the external powers of a nation. 2 J. Elliot, The Debates in the Several State Conventions on the Adoption of the Federal Constitution 500­502 (1863). And Alexander Hamilton, writing as Publius, asserted that "[t]he actual conduct of foreign negotiations," "the arrangement of the army and navy, the directions of the 6 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. operations of war . . . and other matters of a like nature" are "executive details" that "fal[l] peculiarly within the province of the executive department." The Federalist No. 72, pp. 435­436 (C. Rossiter ed. 1961). Given this pervasive view of executive power, it is un- surprising that those who ratified the Constitution under- stood the "executive Power" vested by Article II to include those foreign affairs powers not otherwise allocated in the Constitution. James Iredell, for example, told the North Carolina ratifying convention that, under the new Consti- tution, the President would "regulate all intercourse with foreign powers" and act as the "primary agent" of the United States, though no specific allocation of foreign affairs powers in the document so provided. 4 Elliot, supra, at 127, 128. And Alexander Hamilton presumed as much when he argued that the "[e]nergy" created in the Constitution's Executive would be "essential to the protec- tion of the community against foreign attacks," even though no specific allocation of foreign affairs powers provided for the Executive to repel such assaults. See The Federalist No. 70, p. 423. These statements confirm that the "executive Power" vested in the President by Article II includes the residual foreign affairs powers of the Federal Government not otherwise allocated by the Constitution.1 C Early practice of the founding generation also supports this understanding of the "executive Power." Upon taking office, President Washington assumed the role of chief diplomat; began to direct the Secretary of Foreign Affairs who, under the Articles of Confederation, had reported to ------------ 1 This discussion of the allocation of federal foreign affairs powers should not be understood to address the allocation of foreign affairs powers between the Federal Government and the States. The extent to which the States retained foreign affairs powers following ratification is not before us today. Cite as: 576 U. S. ____ (2015) 7 Opinion of THOMAS, J. the Congress; and established the foreign policy of the United States. Prakash & Ramsey 296­297. At the same time, he respected Congress' prerogatives to declare war, regulate foreign commerce, and appropriate funds. Id., at 296. For its part, Congress recognized a broad Presidential role in foreign affairs. Id., at 297­298. It created an "Executive department" called the "Department of Foreign Affairs," with a Secretary wholly subordinate to the Presi- dent. An Act for Establishing an Executive Department, to be denominated the Department of Foreign Affairs, 1 Stat. 28. The enabling Act provided that the Secretary was to "perform and execute such duties as shall from time to time be enjoined on or intrusted to him by the President," including those "relative to correspondences, commissions or instructions to or with public ministers or consuls, from the United States, or to negotiations with public ministers from foreign states or princes, or to me- morials or other applications from foreign public ministers or other foreigners, or to such other matters respecting foreign affairs." §1, id., at 29. By referring to those duties as those "the President of the United States shall assign to the said department," ibid., the Act presumed the Presi- dent inherently possessed power to engage in those tasks. Subsequent interactions between President Washington and Congress indicated that the parties involved believed the Constitution vested the President with authority to regulate dealings with foreign nations. In his first State of the Union Address, President Washington told Congress that "[t]he interests of the United States require, that our intercourse with other nations should be facilitated by such provisions as will enable me to fulfil my duty in that respect." First Annual Message (Jan. 8, 1790), in George Washington: A Collection 467, 468 (W. Allen ed. 1988). To that end, he asked for compensation for employees and a fund designated for "defraying the expenses incident to 8 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. the conduct of our foreign affairs." Ibid. Congress re- sponded by passing "An Act providing the means of inter- course between the United States and foreign nations." Ch. 22, 1 Stat. 128. During the congressional debate over that bill, the President sought an opinion from Thomas Jefferson--at that time, Secretary of State--about the scope of the Sen- ate's power in this area. Jefferson responded that "[t]he transaction of business with foreign nations is executive altogether." Opinion on the Powers of the Senate (Apr. 24, 1790), in 5 Writings of Thomas Jefferson 161 (P. Ford ed. 1895). As such, Jefferson concluded that it properly be- longed "to the head" of the executive department, "except as to such portions of it as are specially submitted to the senate." Ibid. According to Washington's diaries, he received similar advice from John Jay and James Madison about "the propriety of consulting the Senate on the places to which it would be necessary to send persons in the Diplomatic line, and Consuls." 6 The Diaries of George Washington 68 (D. Jackson & D. Twohig eds. 1979). All agreed that the Senate lacked a "Constitutional right to interfere with either, & that it might be impolitic to draw it into a precedent their powers extending no farther than to an approbation or disapprobation of the person nomi- nated by the President all the rest being Executive and vested in the President by the Constitution." Ibid. Washington followed this advice. He corresponded directly with U. S. ministers, moved them among coun- tries, and removed them from their positions at will. Prakash & Ramsey 308­309. He also corresponded with foreign leaders, representing that his role as the " `su- preme executive authority' " authorized him to receive and respond to their letters on behalf of the United States. Id., at 317. When foreign ministers addressed their communi- cations to Congress, he informed them of their error. Id., at 321. Cite as: 576 U. S. ____ (2015) 9 Opinion of THOMAS, J. Washington's control over foreign affairs extended beyond communications with other governments. When confronted with the question whether to recognize the French Republic as the lawful government of France, he received the French Republic's emissary without the in- volvement of Congress. Id., at 312. When he later con- cluded that the emissary had acted inappropriately, he again acted without the involvement of Congress to ask the French executive to recall him. Id., at 314­315. Washington also declared neutrality on behalf of the United States during the war between England and France in 1793, see Proclamation of Neutrality (Apr. 22, 1793), an action Hamilton pseudonymously defended as a proper exercise of the power vested in the President by the "general grant" of executive power in the Vesting Clause. Pacificus No. 1 (June 29, 1793), Letters of Pacificus and Helvidius 10 (1845); id., at 3. For its part, Congress ap- plauded the President's decision. 4 Annals of Cong. 18, 138 (1793). In short, the practices of the Washington administration and First Congress confirm that Article II's Vesting Clause was originally understood to include a grant of residual foreign affairs power to the Executive. II The statutory provision at issue implicates the Presi- dent's residual foreign affairs power. Section 214(d) in- structs the Secretary of State, upon request of a citizen born in Jerusalem (or that citizen's legal guardian), to list that citizen's place of birth as Israel on his passport and consular report of birth abroad, even though it is the undisputed position of the United States that Jerusalem is not a part of Israel. The President argues that this provi- sion violates his foreign affairs powers generally and his recognition power specifically. Zivotofsky rejoins that Congress passed §214(d) pursuant to its enumerated 10 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. powers and its action must therefore take precedence. Neither has it quite right. The President is not consti- tutionally compelled to implement §214(d) as it applies to passports because passport regulation falls squarely within his residual foreign affairs power and Zivotofsky has identified no source of congressional power to require the President to list Israel as the place of birth for a citizen born in Jerusalem on that citizen's passport. Section 214(d) can, however, be constitutionally applied to con- sular reports of birth abroad because those documents do not fall within the President's foreign affairs authority but do fall within Congress' enumerated powers over naturalization.2 A 1 In the Anglo-American legal tradition, passports have consistently been issued and controlled by the body exer- cising executive power--in England, by the King; in the colonies, by the Continental Congress; and in the United States, by President Washington and every President since. Historically, "passports were classed with those docu- ments known as safe conducts or letters of protection, by ------------ 2 The majority asserts that Zivotofsky "waived any argument that his consular report of birth abroad should be treated differently than his passport" in the court below and in this Court because he "fail[ed] to differentiate between the two documents." Ante, at 5. But at every stage of the proceedings, Zivotofsky has pressed his claim that he is entitled to have his place of birth listed as "Israel" on both his passport and his consular report of birth abroad, and the consular report issue is fairly included in the question presented. Parties cannot waive the correct interpretation of the law simply by failing to invoke it. See, e.g., EEOC v. FLRA, 476 U. S. 19, 23 (1986) ( per curiam). That the parties have argued the case as if the same analysis should apply to both documents does not relieve this Court of its responsibility to interpret the law correctly. Cite as: 576 U. S. ____ (2015) 11 Opinion of THOMAS, J. which the person of an enemy might be rendered safe and inviolable." G. Hunt, U. S. Dept. of State, The American Passport: Its History 3 (1898). Letters of safe conduct and passports performed different functions in England, but both grew out of the King's prerogative to regulate the "nation's intercourse with foreign nations," see 1 Black- stone 251­253. The King issued letters of safe conduct during times of war, id., at 252, whereas passports were heirs to a tradition of requiring the King's license to de- part the country, see, e.g., Richard II, Feb. 26, 1383, 2 Calendar of Close Rolls, pp. 281­282 (1920); 1 E. Turner, The Privy Council of England in the Seventeenth and Eighteenth Centuries 1603­1784, p. 151 (1927); see also K. Diplock, Passports and Protection in International Law, in 32 The Grotius Society, Transactions for the Year 1946, Problems of Public and Private International Law 42, 44 (1947). Both safe conducts and passports were in use at the time of the founding. Passports were given "for greater security" "on ordinary occasions [to] persons who meet with no special interference in going and coming," whereas "safe-conduct[s]" were "given to persons who could not otherwise enter with safety the dominions of the sovereign granting it." 3 E. de Vattel, The Law of Nations §265, p. 331 (1758 ed. C. Fenwick transl. 1916) (emphasis deleted). Both were issued by the person exercising the external sovereign power of a state. See id., §§162, 275, at 69, 332. In the absence of a separate executive branch of govern- ment, the Continental Congress issued passports during the American Revolution, see, e.g., Resolution (May 9, 1776), in 4 Journals of the Continental Congress 340­341; Resolution (May 24, 1776), in id., at 385; as did the Con- gress under the Articles of Confederation, see, e.g., 25 id., at 859 (Jan. 24, 1783) (discussing its authority to issue passports under the war power). After the ratification of the Constitution, President 12 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. Washington immediately took responsibility for issuing passports. Hunt, supra, at 3. Although " `[ p]ast practice does not, by itself, create power,' " "a governmental prac- tice [that] has been open, widespread, and unchallenged since the early days of the Republic . . . should guide our interpretation of an ambiguous constitutional provision." NLRB v. Noel Canning, 573 U. S. ___, ___ (2014) (SCALIA, J., concurring in judgment) (slip op., at 5) (alteration in original; some internal quotation marks omitted). The history of the President's passport regulation in this coun- try is one such practice. From the ratification until the end of the Civil War, the President issued passports with- out any authorization from Congress. As the Department of State later remarked, "In the absence of any law upon the subject, the issuing of passports to Americans going abroad naturally fell to the Department of State, as one of its manifestly proper functions." Hunt, supra, at 37. To that end, the Secretary's authority was "entirely discre- tionary." Urtetiqui v. D'Arcy, 9 Pet. 692, 699 (1835). Congress acted in support of that authority by criminaliz- ing the "violat[ion] [of ] any safe-conduct or passport duly obtained and issued under the authority of the United States." An Act for the Punishment of certain Crimes against the United States, §28, 1 Stat. 118.3 Congress only purported to authorize the President to issue such passports in 1856 and, even under that statute, it provided that passports should be issued "under such rules as the President shall designate and prescribe for and on behalf of the United States." An Act to regulate the Diplomatic and Consular Systems of the United States, §23, 11 Stat. 60. The President has continued to designate and pre- scribe the rules for passports ever since. ------------ 3 Until 1978, passports were not generally required to enter or exit the country except during wartime. §707, 92 Stat. 993. Cite as: 576 U. S. ____ (2015) 13 Opinion of THOMAS, J. 2 That the President has the power to regulate passports under his residual foreign affairs powers does not, however, end the matter, for Congress has repeatedly legislated on the subject of passports. These laws have always been narrow in scope. For example, Congress enacted laws prohibiting the issuance of passports to noncitizens, id., at 61, created an exception to that rule for "persons liable to military duty," Act of Mar. 3, 1863, §23, 12 Stat. 754, and then eliminated that exception, Act of May 30, 1866, ch. 102, 14 Stat. 54. It passed laws regulating the fees that the State Department should impose for issuance of the passports. Act of May 16, 1932, ch. 187, 47 Stat. 157; Act of June 4, 1920, §1, 41 Stat. 750; Act of June 15, 1917, ch. 30, Title IX, §1, 40 Stat. 227; Act of Aug. 18, 1856, §23, 11 Stat. 60; Act of Mar. 1, 1855, §12, 10 Stat. 624. It also enacted legislation addressing the duration for which passports may remain valid. §116, 96 Stat. 279; Pub. L. 90­428, 82 Stat. 446; Pub. L. 86­267, 73 Stat. 552; Act of July 3, 1926, 44 Stat. 887. And it passed laws imposing criminal penalties for false statements made when apply- ing for passports, along with misuse of passports and counterfeiting or forgery of them. Act of June 25, 1948, 62 Stat. 771; Act of Mar. 28, 1940, §7, 54 Stat. 80; 40 Stat. 227.4 As with any congressional action, however, such legisla- tion is constitutionally permissible only insofar as it is promulgated pursuant to one of Congress' enumerated powers. I must therefore address whether Congress had constitutional authority to enact §214(d)'s regulation of passports. ------------ 4 JUSTICE SCALIA, in his dissent, faults me for failing to identify the enumerated power under which these laws were permissible, but the question presented in this case is whether §214(d) is a constitutional exercise of Congress' power, and that is the question I address. 14 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. a Zivotofsky and congressional amici identify three poten- tial sources of congressional power to enact the portion of §214(d) dealing with passports. Zivotofsky first argues that it falls within Congress' power "to regulate the issu- ance and content of United States passports." Brief for Petitioner 17. The U. S. Senate, as amicus curiae, like- wise contends that it can be justified under Congress' "plenary authority over passports," which it derives from the penumbras of its powers " `[t]o regulate Commerce with foreign Nations' " and " `[t]o establish an uniform Rule of Naturalization.' " Brief for United States Senate 3 (quoting U. S. Const., Art. I, §8, cls. 3, 4). None of these arguments withstands scrutiny. The Constitution contains no Passport Clause, nor does it explicitly vest Congress with "plenary authority over passports." Because our Government is one of enumerated powers, "Congress has no power to act unless the Consti- tution authorizes it to do so." United States v. Comstock, 560 U. S. 126, 159 (2010) (THOMAS, J., dissenting). And "[t]he Constitution plainly sets forth the `few and defined' powers that Congress may exercise." Ibid. A "passport power" is not one of them. Section 214(d)'s passport directive fares no better under those powers actually included in Article I. To start, it does not fall within the power "[t]o regulate Commerce with foreign Nations." "At the time the original Constitu- tion was ratified, `commerce' consisted of selling, buying, and bartering, as well as transporting for these purposes." United States v. Lopez, 514 U. S. 549, 585 (1995) (THOMAS, J., concurring). The listing of the place of birth of an applicant--whether born in Jerusalem or not--does not involve selling, buying, bartering, or transporting for those purposes. Cf. United States v. Morrison, 529 U. S. 598, 613 (2000) ("[O]ur cases have upheld Commerce Clause regulation of intrastate activity [under the power to regu- Cite as: 576 U. S. ____ (2015) 15 Opinion of THOMAS, J. late commerce among the several States] only where that activity is economic in nature"). True, a passport is frequently used by persons who may intend to engage in commerce abroad, but that use is insufficient to bring §214(d)'s passport directive within the scope of this power. The specific conduct at issue here-- the listing of the birthplace of a U. S. citizen born in Jeru- salem on a passport by the President--is not a commercial activity. Any commercial activities subsequently under- taken by the bearer of a passport are yet further removed from that regulation. The power "[t]o establish an uniform Rule of Naturaliza- tion" is similarly unavailing. At the founding, the word "naturalization" meant "[t]he act of investing aliens with the privileges of native subjects." 2 S. Johnson, A Diction- ary of the English Language 1293 (4th ed. 1773); see also T. Dyche & W. Pardon, A New General English Dictionary (1771) ("the making a foreigner or alien, a denizen or freeman of any kingdom or city, and so becoming, as it were, both a subject and a native of a king or country, that by nature he did not belong to"). A passport has never been issued as part of the naturalization process. It is-- and has always been--a "travel document," Dept. of State, 7 Foreign Affairs Manual (or FAM) §1311(b) (2013), issued for the same purpose it has always served: a request from one sovereign to another for the protection of the bearer. See supra, at 10­12. b For similar reasons, the Necessary and Proper Clause gives Congress no authority here. That Clause provides, "The Congress shall have Power . . . [t]o make all Laws which shall be necessary and proper for carrying into Execution the foregoing Powers, and all other Powers vested by this Constitution in the Government of the United States, or in any Department or Officer thereof." 16 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. U. S. Const., Art. I, §8, cl. 18. As an initial matter, "Con- gress lacks authority to legislate [under this provision] if the objective is anything other than `carrying into Execu- tion' one or more of the Federal Government's enumerated powers." Comstock, supra, at 161 (THOMAS, J., dissent- ing). The "end [must] be legitimate" under our constitu- tional structure. McCulloch v. Maryland, 4 Wheat. 316, 421 (1819). But even if the objective of a law is carrying into execu- tion one of the Federal Government's enumerated powers, the law must be both necessary and proper to that objec- tive. The "Clause is not a warrant to Congress to enact any law that bears some conceivable connection to the exercise of an enumerated power." Gonzales v. Raich, 545 U. S. 1, 60 (2005) (THOMAS, J., dissenting). Instead, "there must be a necessary and proper fit between the `means' (the federal law) and the `end' (the enumerated power or powers) it is designed to serve." Comstock, supra, at 160 (THOMAS, J., dissenting). The "means" chosen by Con- gress "will be deemed `necessary' if they are `appropriate' and `plainly adapted' to the exercise of an enumerated power, and `proper' if they are not otherwise `prohibited' by the Constitution and not `[in]consistent' with its `letter and spirit.' " Id., at 160­161 (alteration in original). The argument that §214(d), as applied to passports, could be an exercise of Congress' power to carry into exe- cution its foreign commerce or naturalization powers falters because this aspect of §214(d) is directed at neither of the ends served by these powers. Although at a high level of generality, a passport could be related to foreign commerce and naturalization, that attenuated relation- ship is insufficient. The law in question must be "directly link[ed]" to the enumerated power. Id., at 169, n. 8. As applied to passports, §214(d) fails that test because it does not " `carr[y] into Execution' " Congress' foreign commerce or naturalization powers. Id., at 160. At most, it bears a Cite as: 576 U. S. ____ (2015) 17 Opinion of THOMAS, J. tertiary relationship to an activity Congress is permitted to regulate: It directs the President's formulation of a document, which, in turn, may be used to facilitate travel, which, in turn, may facilitate foreign commerce. And the distinctive history of the passport as a travel rather than citizenship document makes its connection to naturaliza- tion even more tenuous. Nor can this aspect of §214(d) be justified as an exercise of Congress' power to enact laws to carry into execution the President's residual foreign affairs powers. Simply put, §214(d)'s passport directive is not a "proper" means of carrying this power into execution. To be "proper," a law must fall within the peculiar com- petence of Congress under the Constitution. Though "proper" was susceptible of several definitions at the time of the founding, only two are plausible candidates for use in the Necessary and Proper Clause--(1) "[f ]it; accommo- dated; adapted; suitable; qualified" and (2) "[ p]eculiar; not belonging to more; not common." See 2 Johnson, supra, at 1537. Because the former would render the word "neces- sary" superfluous, McCulloch, supra, at 413, and we ordi- narily attempt to give effect "to each word of the Constitu- tion," Knowlton v. Moore, 178 U. S. 41, 87 (1900), the latter is the more plausible. That is particularly true because the Constitution elsewhere uses the term "proper" by itself, Art. I, §9, Art. II, §§2, 3; the term "necessary" by itself, Art. I, §7; Art. V; and the term "necessary" as part of the phrase "necessary and expedient," Art. II, §3. Thus, the best interpretation of "proper" is that a law must fall within the peculiar jurisdiction of Congress. Our constitutional structure imposes three key limita- tions on that jurisdiction: It must conform to (1) the alloca- tion of authority within the Federal Government, (2) the allocation of power between the Federal Government and the States, and (3) the protections for retained individual rights under the Constitution. See Lawson & Granger, 18 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. The "Proper" Scope of Federal Power: A Jurisdictional Interpretation of the Sweeping Clause, 43 Duke L. J. 267, 291, 297 (1993). In other words, to be "proper," a law "must be consistent with principles of separation of pow- ers, principles of federalism, and individual rights." Id., at 297. Commentators during the ratification debates treated "proper" as having this meaning. Writing as Publius, Hamilton posed the question who would "judge . . . the necessity and propriety of the laws to be passed for execut- ing the powers of the Union" and responded that "[t]he propriety of a law, in a constitutional light, must always be determined by the nature of the powers upon which it is founded." The Federalist, No. 33, pp. 203­204. For example, a law that "exceeded [Congress'] jurisdiction" and invaded the authority of the States would not meet that standard. Id., at 204. Similarly, an "impartial citi- zen" wrote in a Virginia newspaper that, even if the gov- ernmental powers could not "be executed without the aid of a law, granting commercial monopolies, inflicting un- usual punishments, creating new crimes, or commanding any unconstitutional act," thus making the law necessary to the execution of a power, "such a law would be mani- festly not proper," and not "warranted by this clause, without absolutely departing from the usual acceptation of words." An Impartial Citizen V, Petersburg Va. Gazette, Feb. 28, 1788, in 8 Documentary History of the Ratifica- tion of the Constitution 428, 431 (J. Kaminski & G. Sala- dino eds. 1988) (emphasis deleted). Early interpretations of the Clause following ratification largely confirm that view. Lawson & Granger, supra, at 298­308. During debate on the Bank of the United States in the First Congress, for example, Representative Ames declared that the correct construction of the Necessary and Proper Clause "promotes the good of the society, and the ends for which the Government was adopted, without Cite as: 576 U. S. ____ (2015) 19 Opinion of THOMAS, J. impairing the rights of any man, or the powers of any State." 2 Annals of Cong. 1906 (1791). During the Second Congress, Representative Niles railed against a bill that would have authorized federal mail carriers to transport passengers for hire in order to reduce the cost of the mails. He said that such a law would not be "proper" to the power to establish post offices and post roads because some States had "an exclusive right of carrying passengers for hire" and an interpretation of the word "proper" that would allow the bill would render "as nugatory, all [the States'] deliberations on the Constitution" and effectively vest Congress with "general authority to legislate on every subject." 3 id., at 308­310 (1792) (emphasis deleted). Each of these comments presumed that the word "proper" imposed a jurisdictional limit on congressional activity. This evidence makes sense in light of the Framers' efforts to ensure a separation of powers, reinforced by checks and balances, as "practical and real protectio[n] for individual liberty in the new Constitution." Perez v. Mort- gage Bankers Assn., 575 U. S. ___, ___ (2015) (THOMAS, J., concurring in judgment) (slip op., at 8). If Congress could rely on the Necessary and Proper Clause to exercise power expressly allocated to the other branches or to prevent the exercise of such power by other branches, it could under- mine the constitutional allocation of powers. That the evidence thus points to a definition of "proper" that protects the separation of powers does not fully ex- plain the way that the "proper" requirement operates when Congress seeks to facilitate the exercise of a power allocated to another branch. I can see two potential mech- anisms, either or both of which may accurately reflect the original understanding of the Clause. First, a law could be "improper" if it purports to direct another branch's exer- cise of its power. See Calabresi & Prakash, The Presi- dent's Power to Execute the Laws, 104 Yale L. J. 541, 591 (1994) ("[T]he Clause . . . does [not] allow Congress to tell 20 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. constitutionally empowered actors how they can imple- ment their exclusive powers"). Second, a law could be "improper" if it takes one of those actions and the branch to which the power is allocated objects to the action. See Prakash & Ramsey 255­256 ("Congress has the general power to legislate in support of the President's foreign policy goals. But . . . [s]ince it is derivative of the Presi- dent's power, it must be exercised in coordination with, and not in opposition to, the President"). I need not resolve that question today, as the applica- tion of §214(d) to passports would be improper under either approach. The President has made a determination that the "place of birth" on a passport should list the country of present sovereignty. 7 FAM, §1300, App. D, §1330 (2014). And the President has determined that no country is presently exercising sovereignty over the area of Jerusalem. Thus, the President has provided that passports for persons born in Jerusalem should list "Jeru- salem" as the place of birth in the passport. Id., §1360(f ). Section 214(d) directs the President to exercise his power to issue and regulate the content of passports in a particu- lar way, and the President has objected to that direction. Under either potential mechanism for evaluating the propriety of a law under the separation-of-powers limita- tion, this law would be improper.5 c In support of his argument that the President must enforce §214(d), Zivotofsky relies heavily on a similar statute addressing the place of birth designation for per- sons born in Taiwan. See Foreign Relations Authorization Act, Fiscal Years 1994 and 1995, §132, 108 Stat. 395. That statute provided, "For purposes of the registration of ------------ 5 Because §214(d) is not proper, I need not resolve whether such a law could be understood to "carry into execution" the President's power. Cite as: 576 U. S. ____ (2015) 21 Opinion of THOMAS, J. birth or certification of nationality of a United States citizen born in Taiwan, the Secretary of State shall permit the place of birth to be recorded as Taiwan." Ibid. The President has adopted that practice. The President's decision to adopt that practice, however, says nothing about the constitutionality of the Taiwan provision in the first place. The constitutional allocation of powers "does not depend on the views of individual Presidents, nor on whether the encroached upon branch approves the encroachment." Free Enterprise Fund v. Public Company Accounting Oversight Bd., 561 U. S. 477, 497 (2010) (citation and internal quotation marks omit- ted).6 And the argument from Presidential acquiescence here is particularly weak, given that the Taiwan statute is consistent with the President's longstanding policy on Taiwan. At the time Congress enacted the statute, the Foreign Affairs Manual permitted consular officials to list "the city or area of birth" on a passport "[w]here the birth- place of the applicant is located in territory disputed by another country," 7 FAM §1383.5­2 (1987), and to list "the city or town, rather than the country" of an applicant's birth "when there are objections to the listing shown on the birthplace guide," id., §1383.6. Because the President otherwise treats Taiwan as a geographical area within the People's Republic of China, listing Taiwan as the place of birth did not directly conflict with the President's prevail- ing practices. Section 214(d) does so conflict, as it requires the President to list citizens born in Jerusalem as born in "Israel," even though the Foreign Affairs Manual has long ------------ 6 This principle is not necessarily inconsistent with the second mech- anism for evaluating congressional action under the Necessary and Proper Clause discussed above. Although that mechanism would tie the propriety of congressional action to the objection (or nonobjection) of another branch, the point of that tying feature is to determine whether, in fact, Congress has encroached upon another branch, not whether such encroachment is acceptable. 22 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. prohibited that action. d JUSTICE SCALIA would locate Congress' power to enact the passport directive of §214(d) in Congress' power under the Necessary and Proper Clause to bring into effect its enumerated power over naturalization. Post, at 3­4 (dis- senting opinion). As an initial matter, he asserts that "[t]he naturalization power . . . enables Congress to fur- nish the people it makes citizens with papers verifying their citizenship," post, at 3, yet offers no support for this interpretation of a clause that, by its terms, grants Con- gress only the "Power . . . To establish an uniform Rule of Naturalization," U. S. Const., Art. I, §8, cl. 4. He then concludes that, if Congress can grant such documents, "it may also require these [documents] to record his birth- place as `Israel' " pursuant to its power under the Neces- sary and Proper Clause, post, at 3. But this theory does not account for the President's power to act in this area, nor does it confront difficult questions about the applica- tion of the Necessary and Proper Clause in the case of conflict among the branches. JUSTICE SCALIA disapproves of my "assertion of broad, unenumerated `residual powers' in the President," post, at 19, but offers no response to my interpretation of the words "executive Power" in the Constitution. Instead, he claims that I have argued for "Presidential primacy over passports" and then rejects that position based on two postratification English statutes, the early practice of nonfederal actors issuing passports in this country, and the same congressional statutes that I have already dis- cussed, most of which were enacted after the Civil War. Post, at 16­17; supra, at 13, and n. 4. But I do not argue that the President possesses primary power over pass- ports. I need not argue that. I argue only that Congress did not act according to any of the powers granted to it in Cite as: 576 U. S. ____ (2015) 23 Opinion of THOMAS, J. the Constitution and, in such circumstances, the question of primacy does not arise. In any event, the historical evidence cited in JUSTICE SCALIA's dissent does not conflict with my analysis of the President's power in this area. The two postratification English statutes implicitly acknowledged that passports are issued by executive officers in the exercise of executive power, see 38 Geo. III, ch. 50, §8, in 41 Eng. Stat. at Large 684; 33 Geo. III, ch. 4, §8, in 39 Eng. Stat. at Large 12, and the practice of executive officials in the States of this country confirms that relationship. In addition, neither piece of historical evidence speaks to the scope of Congress' power to regulate passports under our federal system. JUSTICE SCALIA's final piece of historical support--the increased congressional regulation of passports following the Civil War--is perhaps more on point from an institu- tional perspective, but still does not resolve the issue. Those regulations were, as I have already described, nar- row in scope and continued to leave primary regulation of the content of passports to the President. To draw an inference from these "late-arising historical practices that are ambiguous at best"--and that might conflict with the original meaning of the "executive Power" and the "proper" requirement in the Necessary and Proper Clause--is a dubious way to undertake constitutional analysis. See Noel Canning, 573 U. S., at ___ (SCALIA, J., concurring in judgment) (slip op., at 2). Even more dubious, however, is the cursory treatment of the Necessary and Proper Clause in JUSTICE SCALIA's dissent. He asserts that, in acting pursuant to that Clause, "Congress . . . may not transcend boundaries upon legislative authority stated or implied elsewhere in the Constitution." Post, at 4. But he offers no explanation for what those implied limits might be or how they would operate. Does he, for example, agree that the word "proper" requires Congress to act in a manner " `consistent with 24 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. principles of separation of powers, principles of federalism, and individual rights' "? Supra, at 18 (quoting Lawson & Grainger, 43 Duke L. J., at 297). If so, then why does he find that requirement satisfied in this case? Is it because he views the President as having no constitutional author- ity to act in this area? Or is it because he views Congress' directive to the President as consistent with the separa- tion of powers, irrespective of the President's authority? If the latter, is that because he perceives no separation-of- powers limitations on Congress when it acts to carry into execution one of its enumerated powers, as opposed to the enumerated powers of another branch? And if that is the case, what textual, structural, or historical evidence exists for that interpretation? JUSTICE SCALIA's dissent raises more questions than it answers. JUSTICE SCALIA's dissent does at least answer how, in his view, the Constitution would resolve a conflict between the political branches, each acting pursuant to the powers granted them under the Constitution. He believes that congressional power should trump in any such conflict. Post, at 18. I see nothing in the Constitution that clearly mandates that solution to a difficult separation-of-powers question, and I need not opine on it. I find no power under which Congress could lawfully have enacted the passport directive of §214(d), apart from its power under the Neces- sary and Proper Clause to carry into effect the President's powers. And I have offered textual and historical support for my conclusion that the Clause does not include the power to direct the President's exercise of his passport power. Finally, JUSTICE SCALIA faults me for failing to consider a number of potential sources of congressional power for §214(d) not argued by any of the parties, ranging from the Fourteenth Amendment; to the Migration or Importation Clause, Art. I, §9, cl. 1; to the Territories Clause, Art. IV, §3, cl. 2. Post, at 15. But no one--not even JUSTICE Cite as: 576 U. S. ____ (2015) 25 Opinion of THOMAS, J. SCALIA--has seriously contended that those provisions would afford a basis for the passport provision of §214(d). In the end, JUSTICE SCALIA characterizes my interpreta- tion of the executive power, the naturalization power, and the Necessary and Proper Clause as producing "a presi- dency more reminiscent of George III than George Wash- ington." Post, at 19. But he offers no competing interpre- tation of either the Article II Vesting Clause or the Necessary and Proper Clause. And his decision about the Constitution's resolution of conflict among the branches could itself be criticized as creating a supreme legislative body more reminiscent of the Parliament in England than the Congress in America. * * * Because the President has residual foreign affairs au- thority to regulate passports and because there appears to be no congressional power that justifies §214(d)'s applica- tion to passports, Zivotofsky's challenge to the Executive's designation of his place of birth on his passport must fail. B Although the consular report of birth abroad shares some features with a passport, it is historically associated with naturalization, not foreign affairs. In order to estab- lish a "uniform Rule of Naturalization," Congress must be able to identify the categories of persons who are eligible for naturalization, along with the rules for that process. Congress thus has always regulated the "acquisition of citizenship by being born abroad of American parents . . . in the exercise of the power conferred by the Constitution to establish a uniform rule of naturalization." United States v. Wong Kim Ark, 169 U. S. 649, 688 (1898); see also Miller v. Albright, 523 U. S. 420, 456 (1998) (SCALIA, J., concurring in judgment) (recognizing that "Congress has the power to set the requirements for acquisition of 26 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. citizenship by persons not born within the territory of the United States"). It has determined that children born abroad to U. S. parents, subject to some exceptions, are natural-born citizens who do not need to go through the naturalization process. 8 U. S. C. §§ 1401(c), (d), (g). The consular report of birth abroad is well suited to carrying into execution the power conferred on Congress in the Naturalization Clause. The report developed in response to Congress' requirement that children born abroad to U. S. citizens register with the consulate or lose their citizenship. And it continues to certify the acquisi- tion of U. S. citizenship at birth by a person born abroad to a U. S. citizen. See 22 U. S. C. §2705(2). Although such persons have possessed a statutory right to citizenship at birth for much of this country's history,7 the process by which that citizenship is evidenced has varied over time. Under the 1870 consular regulations, for instance, children born abroad to U. S. citizens were is- sued no certificates. If they applied for a U. S. passport, then they were issued one "qualified by the obligations and duties" that attached to those citizens by virtue of their residence in a foreign nation. Regulations Prescribed For The Use Of The Consular Service of the United States App. No. IV, p. 288 (1870); see also id., §109, at 38­39. Congress acted in 1907 to require children resid- ing abroad to register with their local consulate at the age of 18. Act of Mar. 2, 1907, §6, 34 Stat. 1229. Because of the importance of this registration requirement, consular ------------ 7 The First Congress passed a law recognizing citizenship at birth for children born abroad to U. S. citizens. Act of Mar. 26, 1790, ch. 3, §1, 1 Stat. 104. An 1802 amendment to the provision rendered the availabil- ity of this citizenship uncertain. Binney, The Alienigenae of the United States, 2 Am. L. Reg. 193, 193 (1854). But Congress acted to clarify the availability of such citizenship in 1855, Act of Feb. 10, 1855, ch. 71, 10 Stat. 604, and it continues to exist to this day, see Immigration and Nationality Act, §301(a), 66 Stat. 235. Cite as: 576 U. S. ____ (2015) 27 Opinion of THOMAS, J. officials began to issue reports to citizens confirming their registration. See generally National Archives, General Records of the Dept. of State, Record Group 59, Passport Office, Decimal File, 1910­1949. In 1919, the Department of State acted to standardize the consular registration of children born abroad. Report of Birth of Children to American Citizens Residing Abroad, General Instruction No. 652. It urged consulates to impress upon U. S. citizens abroad the need to record the birth of their children within two years. Id., at 2. To encourage that effort, the Department permitted consular officials to issue reports attesting that the parents of U. S. citizens born abroad had presented sufficient evidence of citizenship for their children. Ibid. The 1960's brought additional regulations of consular reports of birth abroad, 31 Fed. Reg. 13538 (1966), which continue in a substantially similar form to this day. See 22 CFR §§50.5, 50.7 (2014). As currently issued, the consular report of birth abroad includes the applicant's name, sex, place of birth, date of birth, and parents. It has had the "same force and effect as proof of United States citizenship as [a] certificat[e] of naturalization" since 1982. §117, 96 Stat. 279. Thus, although registration is no longer required to maintain birthright citizenship, the consular report of birth abroad remains the primary means by which chil- dren born abroad may obtain official acknowledgement of their citizenship. See 22 CFR §51.43. Once acknowledged as U. S. citizens, they need not pursue the naturalization process to obtain the rights and privileges of citizenship in this country. Regulation of the report is thus "appropri- ate" and "plainly adapted" to the exercise of the naturali- zation power. See Comstock, 560 U. S., at 161 (THOMAS, J., dissenting). By contrast, regulation of the report bears no relation- ship to the President's residual foreign affairs power. It 28 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. has no historical pedigree uniquely associated with the President, contains no communication directed at a for- eign power, and is primarily used for domestic purposes. To the extent that a citizen born abroad seeks a document to use as evidence of his citizenship abroad, he must ob- tain a passport. See generally 7 FAM §1311. Because regulation of the consular report of birth abroad is justified as an exercise of Congress' powers under the Naturalization and Necessary and Proper Clauses and does not fall within the President's foreign affairs powers, §214(d)'s treatment of that document is constitutional.8 III The majority does not perform this analysis, but instead relies on a variation of the recognition power. That power is among the foreign affairs powers vested in the President by Article II's Vesting Clause, as is confirmed by Article II's express assignment to the President of the duty of receiving foreign Ambassadors, Art. II, §3. But I cannot join the majority's analysis because no act of recognition is implicated here.9 ------------ 8 As the issue is not presented, I need not decide how a direct conflict between action pursuant to an enumerated power of Congress and action pursuant to the residual foreign affairs power of the President should be resolved. 9 I assume, as the majority does, that the recognition power conferred on the President by the Constitution is the power to accomplish the act of recognition as that act is defined under international law. It is possible, of course, that the Framers had a fixed understanding of the act of recognition that is at odds with the definition of that act under international law. But the majority does not make that argument, nor does the majority even specifically address how consular reports of birth abroad are related to recognition. Lacking any evidence that the modern practice of recognition deviates in any relevant way from the historical practice, or that the original understanding of the recognition power was something other than the power to take part in that prac- tice, I proceed on the same assumption as the majority. Cite as: 576 U. S. ____ (2015) 29 Opinion of THOMAS, J. Under international law, "recognition of a state signifies acceptance of its position within the international commu- nity and the possession by it of the full range of rights and obligations which are the normal attributes of statehood." 1 Oppenheim's International Law §47, 158 (R. Jennings & A. Watts eds., 9th ed. 1992) (footnote omitted) (Oppen- heim).10 It can be accomplished expressly or implicitly, but the key is to discern a clear intention on the part of one state to recognize another. Id., §50, at 169. Important consequences are understood to flow from one state's recognition of another: The new state, for instance, ac- quires the capacity to engage in diplomatic relations, including the negotiation of treaties, with the recognizing state. Id., §47, at 158. The new state is also entitled to sue in, invoke sovereign immunity from, and demand acceptance of official acts in the courts of the recognizing state. Ibid.; see also I. Brownlie, Principles of Public International Law 95­96 (7th ed. 2008). Changes in territory generally do not affect the status of a state as an international person. Oppenheim §57, at 204­205. France, for example, "has over the centuries retained its identity although it acquired, lost and re- gained parts of its territory, changed its dynasty, was a kingdom, a republic, an empire, again a kingdom, again a republic, again an empire, and is now once more a repub- lic." Ibid. "Even such loss of territory as occasions the reduction of a major power to a lesser status does not affect the state as an international person." Id., §57, at 205. Changes that would affect the status as an interna- tional person include the union of two separate interna- ------------ 10 Scholars have long debated the extent to which official recognition by the sovereign states that make up the international community is necessary to bring a new "state" into the international community and thereby subject it to international law. Oppenheim §39, at 128­129. Resolving this debate is not necessary to resolve the issue at hand, so I describe the modern view of recognition without endorsing it. 30 ZIVOTOFSKY v. KERRY Opinion of THOMAS, J. tional persons or a partial loss of independence. Id., §58, at 206. Assuming for the sake of argument that listing a non- recognized foreign sovereign as a citizen's place of birth on a U. S. passport could have the effect of recognizing that sovereign under international law, no such recognition would occur under the circumstances presented here. The United States has recognized Israel as a foreign sovereign since May 14, 1948. Statement by the President Announc- ing the Recognition of the State of Israel, Public Papers of the Presidents, Harry S. Truman, p. 258 (1964). That the United States has subsequently declined to acknowledge Israel's sovereignty over Jerusalem has not changed its recognition of Israel as a sovereign state. And even if the United States were to acknowledge Israel's sovereignty over Jerusalem, that action would not change its recogni- tion of Israel as a sovereign state. That is because the United States has already afforded Israel the rights and responsibilities attendant to its status as a sovereign State. Taking a different position on the Jerusalem ques- tion will have no effect on that recognition.11 Perhaps recognizing that a formal recognition is not implicated here, the majority reasons that, if the Execu- tive's exclusive recognition power "is to mean anything, it must mean that the President not only makes the initial, formal recognition determination but also that he may maintain that determination in his and his agent's state- ments." Ante, at 26. By "alter[ing] the President's state- ments on matters of recognition or forc[ing] him to contra- dict them," the majority reasons, "Congress in effect would exercise the recognition power." Ante, at 27. This argu- ment stretches the recognition power beyond all recogni- ------------ 11 The analysis might look different if §214(d) required the President to list as a "place of birth" a country that the United States has never officially recognized. That is not the case here. Cite as: 576 U. S. ____ (2015) 31 Opinion of THOMAS, J. tion. Listing a Jerusalem-born citizen's place of birth as "Israel" cannot amount to recognition because the United States already recognizes Israel as an international per- son. Rather than adopt a novel definition of the recogni- tion power, the majority should have looked to other for- eign affairs powers in the Constitution to resolve this dispute. * * * Adhering to the Constitution's allocation of powers leads me to reach a different conclusion in this case from my colleagues: Section 214(d) can be constitutionally applied to consular reports of birth abroad, but not passports. I therefore respectfully concur in the judgment in part and dissent in part. Cite as: 576 U. S. ____ (2015) 1 ROBERTS, C. J., dissenting SUPREME COURT OF THE UNITED STATES _________________ No. 13­628 _________________ MENACHEM BINYAMIN ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ARI Z. AND NAOMI SIEGMAN ZIVOTOFSKY, PETITIONER v. JOHN KERRY, SECRETARY OF STATE ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 8, 2015] CHIEF JUSTICE ROBERTS, with whom JUSTICE ALITO joins, dissenting. Today's decision is a first: Never before has this Court accepted a President's direct defiance of an Act of Con- gress in the field of foreign affairs. We have instead stressed that the President's power reaches "its lowest ebb" when he contravenes the express will of Congress, "for what is at stake is the equilibrium established by our constitutional system." Youngstown Sheet & Tube Co. v. Sawyer, 343 U. S. 579, 637­638 (1952) (Jackson, J., concurring). JUSTICE SCALIA's principal dissent, which I join in full, refutes the majority's unprecedented holding in detail. I write separately to underscore the stark nature of the Court's error on a basic question of separation of powers. The first principles in this area are firmly established. The Constitution allocates some foreign policy powers to the Executive, grants some to the Legislature, and enjoins the President to "take Care that the Laws be faithfully executed." Art. II, §3. The Executive may disregard "the expressed or implied will of Congress" only if the Constitu- tion grants him a power "at once so conclusive and preclu- sive" as to "disabl[e] the Congress from acting upon the 2 ZIVOTOFSKY v. KERRY ROBERTS, C. J., dissenting subject." Youngstown, 343 U. S., at 637­638 (Jackson, J., concurring). Assertions of exclusive and preclusive power leave the Executive "in the least favorable of possible constitutional postures," and such claims have been "scrutinized with caution" throughout this Court's history. Id., at 640, 638; see Dames & Moore v. Regan, 453 U. S. 654, 668­669 (1981). For our first 225 years, no President prevailed when contradicting a statute in the field of foreign affairs. See Medellín v. Texas, 552 U. S. 491, 524­532 (2008); Hamdan v. Rumsfeld, 548 U. S. 557, 590­595, 613­625 (2006); Youngstown, 343 U. S., at 587­589 (majority opin- ion); Little v. Barreme, 2 Cranch 170, 177­179 (1804). In this case, the President claims the exclusive and preclusive power to recognize foreign sovereigns. The Court devotes much of its analysis to accepting the Execu- tive's contention. Ante, at 6­26. I have serious doubts about that position. The majority places great weight on the Reception Clause, which directs that the Executive "shall receive Ambassadors and other public Ministers." Art. II, §3. But that provision, framed as an obligation rather than an authorization, appears alongside the duties imposed on the President by Article II, Section 3, not the powers granted to him by Article II, Section 2. Indeed, the People ratified the Constitution with Alexander Hamil- ton's assurance that executive reception of ambassadors "is more a matter of dignity than of authority" and "will be without consequence in the administration of the govern- ment." The Federalist No. 69, p. 420 (C. Rossiter ed. 1961). In short, at the time of the founding, "there was no reason to view the reception clause as a source of discre- tionary authority for the president." Adler, The Presi- dent's Recognition Power: Ministerial or Discretionary? 25 Presidential Studies Q. 267, 269 (1995). The majority's other asserted textual bases are even more tenuous. The President does have power to make Cite as: 576 U. S. ____ (2015) 3 ROBERTS, C. J., dissenting treaties and appoint ambassadors. Art. II, §2. But those authorities are shared with Congress, ibid., so they hardly support an inference that the recognition power is exclusive. Precedent and history lend no more weight to the Court's position. The majority cites dicta suggesting an exclusive executive recognition power, but acknowledges contrary dicta suggesting that the power is shared. See, e.g., United States v. Palmer, 3 Wheat. 610, 643 (1818) ("the courts of the union must view [a] newly constituted government as it is viewed by the legislative and executive departments of the government of the United States" (emphasis added)). When the best you can muster is conflicting dicta, precedent can hardly be said to support your side. As for history, the majority admits that it too points in both directions. Some Presidents have claimed an exclu- sive recognition power, but others have expressed uncer- tainty about whether such preclusive authority exists. Those in the skeptical camp include Andrew Jackson and Abraham Lincoln, leaders not generally known for their cramped conceptions of Presidential power. Congress has also asserted its authority over recognition determinations at numerous points in history. The majority therefore falls short of demonstrating that "Congress has accepted" the President's exclusive recognition power. Ante, at 26. In any event, we have held that congressional acquies- cence is only "pertinent" when the President acts in the absence of express congressional authorization, not when he asserts power to disregard a statute, as the Executive does here. Medellín, 552 U. S., at 528; see Dames & Moore, 453 U. S., at 678­679. In sum, although the President has authority over recognition, I am not convinced that the Constitution provides the "conclusive and preclusive" power required to justify defiance of an express legislative mandate. 4 ZIVOTOFSKY v. KERRY ROBERTS, C. J., dissenting Youngstown, 343 U. S., at 638 (Jackson, J., concurring). As the leading scholar on this issue has concluded, the "text, original understanding, post-ratification history, and structure of the Constitution do not support the . . . expansive claim that this executive power is plenary." Reinstein, Is the President's Recognition Power Exclusive? 86 Temp. L. Rev. 1, 60 (2013). But even if the President does have exclusive recogni- tion power, he still cannot prevail in this case, because the statute at issue does not implicate recognition. See Zivo tofsky v. Clinton, 566 U. S. ___, ___ (2012) (ALITO, J., concurring in judgment) (slip op., at 1); post, at 5­10 (SCALIA, J., dissenting). The relevant provision, §214(d), simply gives an American citizen born in Jerusalem the option to designate his place of birth as Israel "[f ]or pur- poses of " passports and other documents. Foreign Rela- tions Authorization Act, Fiscal Year 2003, 116 Stat. 1366. The State Department itself has explained that "identifi- cation"--not recognition--"is the principal reason that U. S. passports require `place of birth.' " App. 42. Con- gress has not disputed the Executive's assurances that §214(d) does not alter the longstanding United States position on Jerusalem. And the annals of diplomatic history record no examples of official recognition accom- plished via optional passport designation. The majority acknowledges both that the "Executive's exclusive power extends no further than his formal recog- nition determination" and that §214(d) does "not itself constitute a formal act of recognition." Ante, at 27. Taken together, these statements come close to a confession of error. The majority attempts to reconcile its position by reconceiving §214(d) as a "mandate that the Executive contradict his prior recognition determination in an offi- cial document issued by the Secretary of State." Ante, at 27. But as just noted, neither Congress nor the Executive Branch regards §214(d) as a recognition determination, so Cite as: 576 U. S. ____ (2015) 5 ROBERTS, C. J., dissenting it is hard to see how the statute could contradict any such determination. At most, the majority worries that there may be a per ceived contradiction based on a mistaken understanding of the effect of §214(d), insisting that some "observers inter- preted §214 as altering United States policy regarding Jerusalem." Ante, at 28. To afford controlling weight to such impressions, however, is essentially to subject a duly enacted statute to an international heckler's veto. Moreover, expanding the President's purportedly exclu- sive recognition power to include authority to avoid poten- tial misunderstandings of legislative enactments proves far too much. Congress could validly exercise its enumer- ated powers in countless ways that would create more severe perceived contradictions with Presidential recogni- tion decisions than does §214(d). If, for example, the President recognized a particular country in opposition to Congress's wishes, Congress could declare war or impose a trade embargo on that country. A neutral observer might well conclude that these legislative actions had, to put it mildly, created a perceived contradiction with the Presi- dent's recognition decision. And yet each of them would undoubtedly be constitutional. See ante, at 27. So too would statements by nonlegislative actors that might be seen to contradict the President's recognition positions, such as the declaration in a political party platform that "Jerusalem is and will remain the capital of Israel." Land- ler, Pushed by Obama, Democrats Alter Platform Over Jerusalem, N. Y. Times, Sept. 6, 2012, p. A14. Ultimately, the only power that could support the Presi- dent's position is the one the majority purports to reject: the "exclusive authority to conduct diplomatic relations." Brief for Respondent 18. The Government offers a single citation for this allegedly exclusive power: United States v. Curtiss-Wright Export Corp., 299 U. S. 304, 319­320 (1936). But as the majority rightly acknowledges, Curtiss 6 ZIVOTOFSKY v. KERRY ROBERTS, C. J., dissenting Wright did not involve a claim that the Executive could contravene a statute; it held only that he could act pursu- ant to a legislative delegation. Ante, at 17. The expansive language in Curtiss-Wright casting the President as the "sole organ" of the Nation in foreign affairs certainly has attraction for members of the Execu- tive Branch. The Solicitor General invokes the case no fewer than ten times in his brief. Brief for Respondent 9, 10, 18, 19, 23, 24, 53, 54. But our precedents have never accepted such a sweeping understanding of executive power. See Hamdan, 548 U. S., at 591­592; Dames & Moore, 453 U. S., at 661­662; Youngstown, 343 U. S., at 587 (majority opinion); id., at 635, n. 2 (Jackson, J., con- curring); cf. Little, 2 Cranch, at 179 (Marshall, C. J.) ("I confess the first bias of my mind was very strong in favour of . . . the executive . . . [b]ut I have been convinced that I was mistaken."). Just a few Terms ago, this Court rejected the Presi- dent's argument that a broad foreign relations power allowed him to override a state court decision that contra- dicted U. S. international law obligations. Medellín, 552 U. S., at 523­532. If the President's so-called general foreign relations authority does not permit him to coun- termand a State's lawful action, it surely does not author- ize him to disregard an express statutory directive enacted by Congress, which--unlike the States--has extensive foreign relations powers of its own. Unfortunately, despite its protest to the contrary, the majority today allows the Executive to do just that. Resolving the status of Jerusalem may be vexing, but resolving this case is not. Whatever recognition power the President may have, exclusive or otherwise, is not impli- cated by §214(d). It has not been necessary over the past 225 years to definitively resolve a dispute between Con- gress and the President over the recognition power. Per- haps we could have waited another 225 years. But instead Cite as: 576 U. S. ____ (2015) 7 ROBERTS, C. J., dissenting the majority strains to reach the question based on the mere possibility that observers overseas might misper- ceive the significance of the birthplace designation at issue in this case. And in the process, the Court takes the peri- lous step--for the first time in our history--of allowing the President to defy an Act of Congress in the field of foreign affairs. I respectfully dissent. Cite as: 576 U. S. ____ (2015) 1 SCALIA, J., dissenting SUPREME COURT OF THE UNITED STATES _________________ No. 13­628 _________________ MENACHEM BINYAMIN ZIVOTOFSKY, BY HIS PARENTS AND GUARDIANS, ARI Z. AND NAOMI SIEGMAN ZIVOTOFSKY, PETITIONER v. JOHN KERRY, SECRETARY OF STATE ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 8, 2015] JUSTICE SCALIA, with whom THE CHIEF JUSTICE and JUSTICE ALITO join, dissenting. Before this country declared independence, the law of England entrusted the King with the exclusive care of his kingdom's foreign affairs. The royal prerogative included the "sole power of sending ambassadors to foreign states, and receiving them at home," the sole authority to "make treaties, leagues, and alliances with foreign states and princes," "the sole prerogative of making war and peace," and the "sole power of raising and regulating fleets and armies." 1 W. Blackstone, Commentaries *253, *257, *262. The People of the United States had other ideas when they organized our Government. They considered a sound structure of balanced powers essential to the preservation of just government, and international rela- tions formed no exception to that principle. The People therefore adopted a Constitution that di- vides responsibility for the Nation's foreign concerns between the legislative and executive departments. The Constitution gave the President the "executive Power," authority to send and responsibility to receive ambassa- dors, power to make treaties, and command of the Army and Navy--though they qualified some of these powers by 2 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting requiring consent of the Senate. Art. II, §§1­3. At the same time, they gave Congress powers over war, foreign commerce, naturalization, and more. Art. I, §8. "Fully eleven of the powers that Article I, §8 grants Congress deal in some way with foreign affairs." L. Tribe, American Constitutional Law, §5­18, p. 965. This case arises out of a dispute between the Executive and Legislative Branches about whether the United States should treat Jerusalem as a part of Israel. The Constitu- tion contemplates that the political branches will make policy about the territorial claims of foreign nations the same way they make policy about other international matters: The President will exercise his powers on the basis of his views, Congress its powers on the basis of its views. That is just what has happened here. I The political branches of our Government agree on the real-world fact that Israel controls the city of Jerusalem. See Jerusalem Embassy Act of 1995, 109 Stat. 398; Brief for Respondent 3. They disagree, however, about how official documents should record the birthplace of an American citizen born in Jerusalem. The Executive does not accept any state's claim to sovereignty over Jerusalem, and it maintains that the birthplace designation "Israel" would clash with this stance of neutrality. But the Na- tional Legislature has enacted a statute that provides: "For purposes of the registration of birth, certification of nationality, or issuance of a passport of a United States citizen born in the city of Jerusalem, the Secretary [of State] shall, upon the request of the citizen or the citizen's legal guardian, record the place of birth as Israel." For- eign Relations Authorization Act, Fiscal Year 2003, §214(d), 116 Stat. 1366. Menachem Zivotofsky's parents seek enforcement of this statutory right in the issuance of their son's passport and consular report of birth abroad. Cite as: 576 U. S. ____ (2015) 3 SCALIA, J., dissenting They regard their son's birthplace as a part of Israel and insist as "a matter of conscience" that his Israeli nativity "not be erased" from his identity documents. App. 26. Before turning to Presidential power under Article II, I think it well to establish the statute's basis in congres- sional power under Article I. Congress's power to "estab- lish an uniform Rule of Naturalization," Art. I, §8, cl. 4, enables it to grant American citizenship to someone born abroad. United States v. Wong Kim Ark, 169 U. S. 649, 702­703 (1898). The naturalization power also enables Congress to furnish the people it makes citizens with papers verifying their citizenship--say a consular report of birth abroad (which certifies citizenship of an American born outside the United States) or a passport (which certi- fies citizenship for purposes of international travel). As the Necessary and Proper Clause confirms, every congres- sional power "carries with it all those incidental powers which are necessary to its complete and effectual execu- tion." Cohens v. Virginia, 6 Wheat. 264, 429 (1821). Even on a miserly understanding of Congress's incidental au- thority, Congress may make grants of citizenship "effec- tual" by providing for the issuance of certificates authenti- cating them. One would think that if Congress may grant Zivotofsky a passport and a birth report, it may also require these papers to record his birthplace as "Israel." The birthplace specification promotes the document's citizenship- authenticating function by identifying the bearer, distinguish- ing people with similar names but different birthplaces from each other, helping authorities uncover identity fraud, and facilitating retrieval of the Government's cit- izenship records. See App. 70. To be sure, recording Zivotovsky's birthplace as "Jerusalem" rather than "Israel" would fulfill these objectives, but when faced with alterna- tive ways to carry its powers into execution, Congress has the "discretion" to choose the one it deems "most beneficial 4 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting to the people." McCulloch v. Maryland, 4 Wheat. 316, 421 (1819). It thus has the right to decide that recording birthplaces as "Israel" makes for better foreign policy. Or that regardless of international politics, a passport or birth report should respect its bearer's conscientious belief that Jerusalem belongs to Israel. No doubt congressional discretion in executing legisla- tive powers has its limits; Congress's chosen approach must be not only "necessary" to carrying its powers into execution, but also "proper." Congress thus may not transcend boundaries upon legislative authority stated or implied elsewhere in the Constitution. But as we shall see, §214(d) does not transgress any such restriction. II The Court frames this case as a debate about recogni- tion. Recognition is a sovereign's official acceptance of a status under international law. A sovereign might recog- nize a foreign entity as a state, a regime as the other state's government, a place as part of the other state's territory, rebel forces in the other state as a belligerent power, and so on. 2 M. Whiteman, Digest of International Law §1 (1963) (hereinafter Whiteman). President Truman recognized Israel as a state in 1948, but Presidents have consistently declined to recognize Jerusalem as a part of Israel's (or any other state's) sovereign territory. The Court holds that the Constitution makes the Presi- dent alone responsible for recognition and that §214(d) invades this exclusive power. I agree that the Constitu- tion empowers the President to extend recognition on behalf of the United States, but I find it a much harder question whether it makes that power exclusive. The Court tells us that "the weight of historical evidence" supports exclusive executive authority over "the formal determination of recognition." Ante, at 20. But even with its attention confined to formal recognition, the Court is Cite as: 576 U. S. ____ (2015) 5 SCALIA, J., dissenting forced to admit that "history is not all on one side." Ibid. To take a stark example, Congress legislated in 1934 to grant independence to the Philippines, which were then an American colony. 48 Stat. 456. In the course of doing so, Congress directed the President to "recognize the independence of the Philippine Islands as a separate and self-governing nation" and to "acknowledge the authority and control over the same of the government instituted by the people thereof." §10, id., at 463. Constitutional? And if Congress may control recognition when exercising its power "to dispose of . . . the Territory or other Property belonging to the United States," Art. IV, §3, cl. 2, why not when exercising other enumerated powers? Neither text nor history nor precedent yields a clear answer to these questions. Fortunately, I have no need to confront these matters today--nor does the Court--because §214(d) plainly does not concern recognition. Recognition is more than an announcement of a policy. Like the ratification of an international agreement or the termination of a treaty, it is a formal legal act with effects under international law. It signifies acceptance of an international status, and it makes a commitment to con- tinued acceptance of that status and respect for any at- tendant rights. See, e.g., Convention on the Rights and Duties of States, Art. 6, Dec. 26, 1933, 49 Stat. 3100, T. S. No. 881. "Its legal effect is to create an estoppel. By granting recognition, [states] debar themselves from chal- lenging in future whatever they have previously acknowl- edged." 1 G. Schwarzenberger, International Law 127 (3d ed. 1957). In order to extend recognition, a state must perform an act that unequivocally manifests that inten- tion. Whiteman §3. That act can consist of an express conferral of recognition, or one of a handful of acts that by international custom imply recognition--chiefly, entering into a bilateral treaty, and sending or receiving an ambas- sador. Ibid. 6 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting To know all this is to realize at once that §214(d) has nothing to do with recognition. Section 214(d) does not require the Secretary to make a formal declaration about Israel's sovereignty over Jerusalem. And nobody suggests that international custom infers acceptance of sovereignty from the birthplace designation on a passport or birth report, as it does from bilateral treaties or exchanges of ambassadors. Recognition would preclude the United States (as a matter of international law) from later con- testing Israeli sovereignty over Jerusalem. But making a notation in a passport or birth report does not encumber the Republic with any international obligations. It leaves the Nation free (so far as international law is concerned) to change its mind in the future. That would be true even if the statute required all passports to list "Israel." But in fact it requires only those passports to list "Israel" for which the citizen (or his guardian) requests "Israel"; all the rest, under the Secretary's policy, list "Jerusalem." It is utterly impossible for this deference to private requests to constitute an act that unequivocally manifests an inten- tion to grant recognition. Section 214(d) performs a more prosaic function than extending recognition. Just as foreign countries care about what our Government has to say about their bor- ders, so too American citizens often care about what our Government has to say about their identities. Cf. Bowen v. Roy, 476 U. S. 693 (1986). The State Department does not grant or deny recognition in order to accommodate these individuals, but it does make exceptions to its rules about how it records birthplaces. Although normal proto- col requires specifying the bearer's country of birth in his passport, Dept. of State, 7 Foreign Affairs Manual (FAM) §1300, App. D, §1330(a) (2014), the State Department will, if the bearer protests, specify the city of birth instead--so that an Irish nationalist may have his birthplace recorded as "Belfast" rather than "United Kingdom," id., §1380(a). Cite as: 576 U. S. ____ (2015) 7 SCALIA, J., dissenting And although normal protocol requires specifying the country with present sovereignty over the bearer's place of birth, id., §1330(b), a special exception allows a bearer born before 1948 in what was then Palestine to have his birthplace listed as "Palestine," id., §1360(g). Section 214(d) requires the State Department to make a further accommodation. Even though the Department normally refuses to specify a country that lacks recognized sover- eignty over the bearer's birthplace, it must suspend that policy upon the request of an American citizen born in Jerusalem. Granting a request to specify "Israel" rather than "Jerusalem" does not recognize Israel's sovereignty over Jerusalem, just as granting a request to specify "Bel- fast" rather than "United Kingdom" does not derecognize the United Kingdom's sovereignty over Northern Ireland. The best indication that §214(d) does not concern recog- nition comes from the State Department's policies concern- ing Taiwan. According to the Solicitor General, the United States "acknowledges the Chinese position" that Taiwan is a part of China, but "does not take a position" of its own on that issue. Brief for Respondent 51­52. Even so, the State Department has for a long time recorded the birthplace of a citizen born in Taiwan as "China." It in- deed insisted on doing so until Congress passed a law (on which §214(d) was modeled) giving citizens the option to have their birthplaces recorded as "Taiwan." See §132, 108 Stat. 395, as amended by §1(r), 108 Stat. 4302. The Solicitor General explains that the designation "China" "involves a geographic description, not an assertion that Taiwan is . . . part of sovereign China." Brief for Respond- ent 51­52. Quite so. Section 214(d) likewise calls for nothing beyond a "geographic description"; it does not require the Executive even to assert, never mind formally recognize, that Jerusalem is a part of sovereign Israel. Since birthplace specifications in citizenship documents are matters within Congress's control, Congress may treat 8 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting Jerusalem as a part of Israel when regulating the record- ing of birthplaces, even if the President does not do so when extending recognition. Section 214(d), by the way, expressly directs the Secretary to "record the place of birth as Israel" "[f]or purposes of the registration of birth, certi- fication of nationality, or issuance of a passport." (Em- phasis added.) And the law bears the caption, "Record of Place of Birth as Israel for Passport Purposes." (Emphasis added.) Finding recognition in this provision is rather like finding admission to the Union in a provision that treats American Samoa as a State for purposes of a federal highway safety program, 23 U. S. C. §401. III The Court complains that §214(d) requires the Secretary of State to issue official documents implying that Jerusa- lem is a part of Israel; that it appears in a section of the statute bearing the title "United States Policy with Re- spect to Jerusalem as the Capital of Israel"; and that foreign "observers interpreted [it] as altering United States policy regarding Jerusalem." Ante, at 28. But these features do not show that §214(d) recognizes Israel's sovereignty over Jerusalem. They show only that the law displays symbolic support for Israel's territorial claim. That symbolism may have tremendous significance as a matter of international diplomacy, but it makes no differ- ence as a matter of constitutional law. Even if the Constitution gives the President sole power to extend recognition, it does not give him sole power to make all decisions relating to foreign disputes over sover- eignty. To the contrary, a fair reading of Article I allows Congress to decide for itself how its laws should handle these controversies. Read naturally, power to "regulate Commerce with foreign Nations," §8, cl. 3, includes power to regulate imports from Gibraltar as British goods or as Spanish goods. Read naturally, power to "regulate the Cite as: 576 U. S. ____ (2015) 9 SCALIA, J., dissenting Value . . . of foreign Coin," §8, cl. 5, includes power to honor (or not) currency issued by Taiwan. And so on for the other enumerated powers. These are not airy hypo- theticals. A trade statute from 1800, for example, pro- vided that "the whole of the island of Hispaniola"--whose status was then in controversy--"shall for purposes of [the] act be considered as a dependency of the French Republic." §7, 2 Stat. 10. In 1938, Congress allowed admission of the Vatican City's public records in federal courts, decades before the United States extended formal recognition. ch. 682, 52 Stat. 1163; Whiteman §68. The Taiwan Relations Act of 1979 grants Taiwan capacity to sue and be sued, even though the United States does not recognize it as a state. 22 U. S. C. §3303(b)(7). Section 214(d) continues in the same tradition. The Constitution likewise does not give the President exclusive power to determine which claims to statehood and territory "are legitimate in the eyes of the United States," ante, at 11. Congress may express its own views about these matters by declaring war, restricting trade, denying foreign aid, and much else besides. To take just one example, in 1991, Congress responded to Iraq's inva- sion of Kuwait by enacting a resolution authorizing use of military force. 105 Stat. 3. No doubt the resolution re- flected Congress's views about the legitimacy of Iraq's territorial claim. The preamble referred to Iraq's "illegal occupation" and stated that "the international community has demanded . . . that Kuwait's independence and legiti- mate government be restored." Ibid. These statements are far more categorical than the caption "United States Policy with Respect to Jerusalem as the Capital of Israel." Does it follow that the authorization of the use of military force invaded the President's exclusive powers? Or that it would have done so had the President recognized Iraqi sovereignty over Kuwait? History does not even support an exclusive Presidential 10 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting power to make what the Court calls "formal statements" about "the legitimacy of a state or government and its territorial bounds," ante, at 29. For a long time, the Houses of Congress have made formal statements announcing their own positions on these issues, again without provok- ing constitutional objections. A recent resolution ex- pressed the House of Representatives' "strong support for the legitimate, democratically-elected Government of Lebanon" and condemned an "illegitimate" and "unjustifi- able" insurrection by "the terrorist group Hizballah." H. Res. 1194, 110th Cong, 2d Sess., 1, 4 (2008). An earlier enactment declared "the sense of the Congress that . . . Tibet . . . is an occupied country under the established principles of international law" and that "Tibet's true representatives are the Dalai Lama and the Tibetan Gov- ernment in exile." §355, 105 Stat. 713 (1991). After Texas won independence from Mexico, the Senate resolved that "the State of Texas having established and maintained an independent Government, . . . it is expedient and proper . . . that the independent political existence of the said State be acknowledged by the Government of the United States." Cong. Globe, 24th Cong., 2d Sess., 83 (1837); see id., at 270. In the final analysis, the Constitution may well deny Congress power to recognize--the power to make an in- ternational commitment accepting a foreign entity as a state, a regime as its government, a place as a part of its territory, and so on. But whatever else §214(d) may do, it plainly does not make (or require the President to make) a commitment accepting Israel's sovereignty over Jerusalem. IV The Court does not try to argue that §214(d) extends recognition; nor does it try to argue that the President holds the exclusive power to make all nonrecognition Cite as: 576 U. S. ____ (2015) 11 SCALIA, J., dissenting decisions relating to the status of Jerusalem. As just shown, these arguments would be impossible to make with a straight face. The Court instead announces a rule that is blatantly gerrymandered to the facts of this case. It concludes that, in addition to the exclusive power to make the "formal recognition determination," the President holds an ancil- lary exclusive power "to control . . . formal statements by the Executive Branch acknowledging the legitimacy of a state or government and its territorial bounds." Ante, at 29. It follows, the Court explains, that Congress may not "requir[e] the President to contradict an earlier recogni- tion determination in an official document issued by the Executive Branch." Ibid. So requiring imports from Jeru- salem to be taxed like goods from Israel is fine, but requir- ing Customs to issue an official invoice to that effect is not? Nonsense. Recognition is a type of legal act, not a type of state- ment. It is a leap worthy of the Mad Hatter to go from exclusive authority over making legal commitments about sovereignty to exclusive authority over making statements or issuing documents about national borders. The Court may as well jump from power over issuing declaratory judgments to a monopoly on writing law-review articles. No consistent or coherent theory supports the Court's decision. At times, the Court seems concerned with the possibility of congressional interference with the Presi- dent's ability to extend or withhold legal recognition. The Court concedes, as it must, that the notation required by §214(d) "would not itself constitute a formal act of recogni- tion." Ante, at 27. It still frets, however, that Congress could try to regulate the President's "statements" in a way that "override[s] the President's recognition determina- tion." Ibid. But "[t]he circumstance, that . . . [a] power may be abused, is no answer. All powers may be abused." 2 J. Story, Commentaries on the Constitution of the 12 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting United States §921, p. 386 (1833). What matters is whether this law interferes with the President's ability to withhold recognition. It would be comical to claim that it does. The Court identifies no reason to believe that the United States--or indeed any other country--uses the place-of- birth field in passports and birth reports as a forum for performing the act of recognition. That is why nobody thinks the United States withdraws recognition from Canada when it accommodates a Quebec nationalist's request to have his birthplace recorded as "Montreal." To the extent doubts linger about whether the United States recognizes Israel's sovereignty over Jerusalem, §214(d) leaves the President free to dispel them by issuing a disclaimer of intent to recognize. A disclaimer always suffices to prevent an act from effecting recognition. Restatement (Second) of Foreign Relations Law of the United States §104(1) (1962). Recall that an earlier law grants citizens born in Taiwan the right to have their birthplaces recorded as "Taiwan." The State Department has complied with the law, but states in its Foreign Affairs Manual: "The United States does not officially recognize Taiwan as a `state' or `country,' although passport issuing officers may enter `Taiwan' as a place of birth." 7 FAM §1300, App. D, §1340(d)(6). Nothing stops a similar dis- claimer here. At other times, the Court seems concerned with Con- gress's failure to give effect to a recognition decision that the President has already made. The Court protests, for instance, that §214(d) "directly contradicts" the Presi- dent's refusal to recognize Israel's sovereignty over Jeru- salem. Ante, at 27. But even if the Constitution empow- ers the President alone to extend recognition, it nowhere obliges Congress to align its laws with the President's recognition decisions. Because the President and Con- gress are "perfectly co-ordinate by the terms of their com- mon commission," The Federalist No. 49, p. 314 (C. Ros- Cite as: 576 U. S. ____ (2015) 13 SCALIA, J., dissenting siter ed. 1961) (Madison), the President's use of the recog- nition power does not constrain Congress's use of its legis- lative powers. Congress has legislated without regard to recognition for a long time and in a range of settings. For example, responding in 1817 and 1818 to revolutions in Latin Amer- ica, Congress amended federal neutrality laws--which originally prohibited private military action for or against recognized states--to prohibit private hostilities against unrecognized states too. ch. 58, 3 Stat. 370; ch. 88, 3 Stat. 447; see The Three Friends, 166 U. S. 1, 52­59 (1897). Legislation from 90 years ago provided for the revision of national immigration quotas upon one country's surrender of territory to another, even if "the transfer . . . has not been recognized by the United States." §12(c), 43 Stat. 161 (1924). Federal law today prohibits murdering a foreign government's officials, 18 U. S. C. §1116, counter- feiting a foreign government's bonds, §478, and using American vessels to smuggle goods in violation of a foreign government's laws, §546--all "irrespective of recognition by the United States," §§11, 1116. Just as Congress may legislate independently of recognition in all of those areas, so too may it legislate independently of recognition when regulating the recording of birthplaces. The Court elsewhere objects that §214(d) interferes with the autonomy and unity of the Executive Branch, setting the branch against itself. The Court suggests, for in- stance, that the law prevents the President from main- taining his neutrality about Jerusalem in "his and his agent's statements." Ante, at 26. That is of no constitu- tional significance. As just shown, Congress has power to legislate without regard to recognition, and where Con- gress has the power to legislate, the President has a duty to "take Care" that its legislation "be faithfully executed," Art. II, §3. It is likewise "the duty of the secretary of state to conform to the law"; where Congress imposes a respon- 14 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting sibility on him, "he is so far the officer of the law; is ame- nable to the laws for his conduct; and cannot at his discre- tion sport away the vested rights of others." Marbury v. Madison, 1 Cranch 137, 158, 166 (1803). The Executive's involvement in carrying out this law does not affect its constitutionality; the Executive carries out every law. The Court's error could be made more apparent by applying its reasoning to the President's power "to make Treaties," Art. II, §2, cl. 2. There is no question that Con- gress may, if it wishes, pass laws that openly flout treaties made by the President. Head Money Cases, 112 U. S. 580, 597 (1884). Would anyone have dreamt that the President may refuse to carry out such laws--or, to bring the point closer to home, refuse to execute federal courts' judgments under such laws--so that the Executive may "speak with one voice" about the country's international obligations? To ask is to answer. Today's holding puts the implied power to recognize territorial claims (which the Court infers from the power to recognize states, which it infers from the responsibility to receive ambassadors) on a higher footing than the express power to make treaties. And this, even though the Federalist describes the making of treaties as a "delicate and important prerogative," but the reception of ambassadors as "more a matter of dignity than of authority," "a circumstance which will be without consequence in the administration of the government." The Federalist No. 69, p. 420 (Hamilton). In the end, the Court's decision does not rest on text or history or precedent. It instead comes down to "functional considerations"--principally the Court's perception that the Nation "must speak with one voice" about the status of Jerusalem. Ante, at 11 (ellipsis and internal quotation marks omitted). The vices of this mode of analysis go beyond mere lack of footing in the Constitution. Func- tionalism of the sort the Court practices today will system- atically favor the unitary President over the plural Con- Cite as: 576 U. S. ____ (2015) 15 SCALIA, J., dissenting gress in disputes involving foreign affairs. It is possible that this approach will make for more effective foreign policy, perhaps as effective as that of a monarchy. It is certain that, in the long run, it will erode the structure of separated powers that the People established for the protection of their liberty. V JUSTICE THOMAS's concurrence deems §214(d) constitu- tional to the extent it regulates birth reports, but uncon- stitutional to the extent it regulates passports. Ante, at 10 (opinion concurring in judgment in part and dissenting in part). The concurrence finds no congressional power that would extend to the issuance or contents of passports. Including the power to regulate foreign commerce--even though passports facilitate the transportation of passen- gers, "a part of our commerce with foreign nations," Hen- derson v. Mayor of New York, 92 U. S. 259, 270 (1876). Including the power over naturalization--even though passports issued to citizens, like birth reports, "have the same force and effect as proof of United States citizenship as certificates of naturalization," 22 U. S. C. §2705. In- cluding the power to enforce the Fourteenth Amendment's guarantee that "[a]ll persons born or naturalized in the United States . . . are citizens of the United States"--even though a passport provides evidence of citizenship and so helps enforce this guarantee abroad. Including the power to exclude persons from the territory of the United States, see Art. I, §9, cl. 1--even though passports are the princi- pal means of identifying citizens entitled to entry. Includ- ing the powers under which Congress has restricted the ability of various people to leave the country (fugitives from justice, for example, see 18 U. S. C. §1073)--even though passports are the principal means of controlling exit. Including the power to "make all needful Rules and Regulations respecting the Territory or other Property 16 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting belonging to the United States," Art. IV, §3, cl. 2--even though "[a] passport remains at all times the property of the United States," 7 FAM §1317 (2013). The concur- rence's stingy interpretation of the enumerated powers forgets that the Constitution does not "partake of the prolixity of a legal code," that "only its great outlines [are] marked, its important objects designated, and the minor ingredients which compose those objects [left to] be de- duced from the nature of the objects themselves." McCul- loch, 4 Wheat., at 407. It forgets, in other words, "that it is a constitution we are expounding." Ibid. Defending Presidential primacy over passports, the concurrence says that the royal prerogative in England included the power to issue and control travel documents akin to the modern passport. Ante, at 10­11. Perhaps so, but that power was assuredly not exclusive. The Aliens Act 1793, for example, enacted almost contemporaneously with our Constitution, required an alien traveling within England to obtain "a passport from [a] mayor or . . . [a] justice of [the] peace," "in which passport shall be ex- pressed the name and rank, occupation or description, of such alien." 33 Geo. III, ch. 4, §8, in 39 Eng. Stat. at Large 12. The Aliens Act 1798 prohibited aliens from leaving the country without "a passport . . . first obtained from one of his Majesty's principal secretaries of state," and instructed customs officers to mark, sign, and date passports before allowing their bearers to depart. 38 Geo. III, ch. 50, §8, in 41 Eng. Stat. at Large 684. These and similar laws discredit any claim that, in the "Anglo- American legal tradition," travel documents have "consist- ently been issued and controlled by the body exercising executive power," ante, at 10 (emphasis added). Returning to this side of the Atlantic, the concurrence says that passports have a "historical pedigree uniquely associated with the President." Ante, at 28. This state- ment overlooks the reality that, until Congress restricted Cite as: 576 U. S. ____ (2015) 17 SCALIA, J., dissenting the issuance of passports to the State Department in 1856, "passports were also issued by governors, mayors, and even . . . notaries public." Assn. of the Bar of the City of New York, Special Committee to Study Passport Proce- dures, Freedom to Travel 6 (1958). To be sure, early Presidents granted passports without express congres- sional authorization. Ante, at 11­12. But this point estab- lishes Presidential authority over passports in the face of congressional silence, not Presidential authority in the face of congressional opposition. Early in the Republic's history, Congress made it a crime for a consul to "grant a passport or other paper certifying that any alien, knowing him or her to be such, is a citizen of the United States." §8, 2 Stat. 205 (1803). Closer to the Civil War, Congress expressly authorized the granting of passports, regulated passport fees, and prohibited the issuance of passports to foreign citizens. §23, 11 Stat. 60­61 (1856). Since then, Congress has made laws about eligibility to receive pass- ports, the duration for which passports remain valid, and even the type of paper used to manufacture passports. 22 U. S. C. §§212, 217a; §617(b), 102 Stat. 1755. (The concur- rence makes no attempt to explain how these laws were supported by congressional powers other than those it rejects in the present case.) This Court has held that the President may not curtail a citizen's travel by withholding a passport, except on grounds approved by Congress. Kent v. Dulles, 357 U. S. 116, 129 (1958). History and prece- dent thus refute any suggestion that the Constitution disables Congress from regulating the President's issuance and formulation of passports. The concurrence adds that a passport "contains [a] communication directed at a foreign power." Ante, at 28. The "communication" in question is a message that tradi- tionally appears in each passport (though no statute, to my knowledge, expressly requires its inclusion): "The Secretary of State of the United States of America hereby 18 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting requests all whom it may concern to permit the citi- zen/national of the United States named herein to pass without delay or hindrance and in case of need to give all lawful aid and protection." App. 22. I leave it to the reader to judge whether a request to "all whom it may con- cern" qualifies as a "communication directed at a foreign power." Even if it does, its presence does not affect §214(d)'s constitutionality. Requesting protection is only a "sub- ordinate" function of a passport. Kent, supra, at 129. This subordinate function has never been thought to invalidate other laws regulating the contents of passports; why then would it invalidate this one? That brings me, in analytic crescendo, to the concur- rence's suggestion that even if Congress's enumerated powers otherwise encompass §214(d), and even if the President's power to regulate the contents of passports is not exclusive, the law might still violate the Constitution, because it "conflict[s]" with the President's passport policy. Ante, at 24. It turns the Constitution upside-down to suggest that in areas of shared authority, it is the execu- tive policy that preempts the law, rather than the other way around. Congress may make laws necessary and proper for carrying into execution the President's powers, Art. I, §8, cl. 18, but the President must "take Care" that Congress's legislation "be faithfully executed," Art. II, §3. And Acts of Congress made in pursuance of the Constitu- tion are the "supreme Law of the Land"; acts of the Presi- dent (apart from treaties) are not. Art. VI, cl. 2. That is why Chief Justice Marshall was right to think that a law prohibiting the seizure of foreign ships trumped a military order requiring it. Little v. Barreme, 2 Cranch 170, 178­ 179 (1804). It is why Justice Jackson was right to think that a President who "takes measures incompatible with the expressed or implied will of Congress" may "rely only upon his own constitutional powers minus any constitu- tional powers of Congress over the matter." Youngstown Cite as: 576 U. S. ____ (2015) 19 SCALIA, J., dissenting Sheet & Tube Co. v. Sawyer, 343 U. S. 579, 637 (1952) (concurring opinion) (emphasis added). And it is why JUSTICE THOMAS is wrong to think that even if §214(d) operates in a field of shared authority the President might still prevail. Whereas the Court's analysis threatens congressional power over foreign affairs with gradual erosion, the con- currence's approach shatters it in one stroke. The combi- nation of (a) the concurrence's assertion of broad, unenu- merated "residual powers" in the President, see ante, at 2­9; (b) its parsimonious interpretation of Congress's enu- merated powers, see ante, at 13­17; and (c) its even more parsimonious interpretation of Congress's authority to enact laws "necessary and proper for carrying into Execu- tion" the President's executive powers, see ante, at 17­20; produces (d) a presidency more reminiscent of George III than George Washington. * * * International disputes about statehood and territory are neither rare nor obscure. Leading foreign debates during the 19th century concerned how the United States should respond to revolutions in Latin America, Texas, Mexico, Hawaii, Cuba. During the 20th century, attitudes toward Communist governments in Russia and China became conspicuous subjects of agitation. Disagreements about Taiwan, Kashmir, and Crimea remain prominent today. A President empowered to decide all questions relating to these matters, immune from laws embodying congres- sional disagreement with his position, would have un- controlled mastery of a vast share of the Nation's foreign affairs. That is not the chief magistrate under which the Ameri- can People agreed to live when they adopted the national charter. They believed that "[t]he accumulation of all powers, legislative, executive, and judiciary, in the same 20 ZIVOTOFSKY v. KERRY SCALIA, J., dissenting hands, . . . may justly be pronounced the very definition of tyranny." The Federalist No. 47, p. 301 (Madison). For this reason, they did not entrust either the President or Congress with sole power to adopt uncontradictable poli- cies about any subject--foreign-sovereignty disputes in- cluded. They instead gave each political department its own powers, and with that the freedom to contradict the other's policies. Under the Constitution they approved, Congress may require Zivotofsky's passport and birth report to record his birthplace as Israel, even if that re- quirement clashes with the President's preference for neutrality about the status of Jerusalem. I dissent.