(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 MICHIGAN ET AL. v. ENVIRONMENTAL PROTECTION AGENCY ET AL. CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT* No. 14­46. Argued March 25, 2015--Decided June 29, 2015 The Clean Air Act directs the Environmental Protection Agency to reg- ulate emissions of hazardous air pollutants from certain stationary sources (such as refineries and factories). 42 U. S. C. §7412. The Agency may regulate power plants under this program only if it con- cludes that "regulation is appropriate and necessary" after studying hazards to public health posed by power-plant emissions. §7412(n)(1)(A). Here, EPA found power-plant regulation "appropri- ate" because the plants' emissions pose risks to public health and the environment and because controls capable of reducing these emis- sions were available. It found regulation "necessary" because the im- position of other Clean Air Act requirements did not eliminate those risks. The Agency refused to consider cost when making its decision. It estimated, however, that the cost of its regulations to power plants would be $9.6 billion a year, but the quantifiable benefits from the resulting reduction in hazardous-air-pollutant emissions would be $4 to $6 million a year. Petitioners (including 23 States) sought review of EPA's rule in the D. C. Circuit, which upheld the Agency's refusal to consider costs in its decision to regulate. Held: EPA interpreted §7412(n)(1)(A) unreasonably when it deemed cost irrelevant to the decision to regulate power plants. Pp. 5­15. (a) Agency action is unlawful if it does not rest " `on a consideration ------------ *Together with No. 14­47, Utility Air Regulatory Group v. Environ- mental Protection Agency et al., and No. 14­49, National Mining Assn. v. Environmental Protection Agency et al., also on certiorari to the same court. 2 MICHIGAN v. EPA Syllabus of the relevant factors.' " Motor Vehicle Mfrs. Assn. of United States, Inc. v. State Farm Mut. Automobile Ins. Co., 463 U. S. 29, 43. Even under the deferential standard of Chevron U. S. A. Inc. v. Natural Resources Defense Council, Inc., 467 U. S. 837, which directs courts to accept an agency's reasonable resolution of an ambiguity in a statute that the agency administers, id., at 842­843, EPA strayed well be- yond the bounds of reasonable interpretation in concluding that cost is not a factor relevant to the appropriateness of regulating power plants. Pp. 5­6. (b) "Appropriate and necessary" is a capacious phrase. Read natu- rally against the backdrop of established administrative law, this phrase plainly encompasses cost. It is not rational, never mind "ap- propriate," to impose billions of dollars in economic costs in return for a few dollars in health or environmental benefits. Statutory context supports this reading. Section 7412(n)(1) required the EPA to con- duct three studies, including one that reflects concern about cost, see §7412(n)(1)(B); and the Agency agrees that the term "appropriate and necessary" must be interpreted in light of all three studies. Pp. 6­9. (c) EPA's counterarguments are unpersuasive. That other Clean Air Act provisions expressly mention cost only shows that §7412(n)(1)(A)'s broad reference to appropriateness encompasses multiple relevant factors, one of which is cost. Similarly, the modest principle of Whitman v. American Trucking Assns., Inc., 531 U. S. 457--when the Clean Air Act expressly directs EPA to regulate on the basis of a discrete factor that does not include cost, the Act should not be read as implicitly allowing consideration of cost anyway--has no bearing on this case. Furthermore, the possibility of considering cost at a later stage, when deciding how much to regulate power plants, does not establish its irrelevance at this stage. And although the Clean Air Act makes cost irrelevant to the initial decision to regu- late sources other than power plants, the whole point of having a separate provision for power plants was to treat power plants differ- ently. Pp. 9­12. (d) EPA must consider cost--including cost of compliance--before deciding whether regulation is appropriate and necessary. It will be up to the Agency to decide (as always, within the limits of reasonable interpretation) how to account for cost. Pp. 12­15. 748 F. 3d 1222, reversed and remanded. SCALIA, J., delivered the opinion of the Court, in which ROBERTS, C. J., and KENNEDY, THOMAS, and ALITO, JJ., joined. THOMAS, J., filed a concurring opinion. KAGAN, J., filed a dissenting opinion, in which GINSBURG, BREYER, and SOTOMAYOR, JJ., 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 _________________ Nos. 14­46, 14­47, and 14­49 _________________ MICHIGAN, ET AL., PETITIONERS 14­46 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. UTILITY AIR REGULATORY GROUP, PETITIONER 14­47 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. NATIONAL MINING ASSOCIATION, PETITIONER 14­49 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. ON WRITS OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 29, 2015] JUSTICE SCALIA delivered the opinion of the Court. The Clean Air Act directs the Environmental Protection Agency to regulate emissions of hazardous air pollutants from power plants if the Agency finds regulation "appro- priate and necessary." We must decide whether it was reasonable for EPA to refuse to consider cost when making this finding. I The Clean Air Act establishes a series of regulatory 2 MICHIGAN v. EPA Opinion of the Court programs to control air pollution from stationary sources (such as refineries and factories) and moving sources (such as cars and airplanes). 69 Stat. 322, as amended, 42 U. S. C. §§7401­7671q. One of these is the National Emissions Standards for Hazardous Air Pollutants Pro- gram--the hazardous-air-pollutants program, for short. Established in its current form by the Clean Air Act Amendments of 1990, 104 Stat. 2531, this program targets for regulation stationary-source emissions of more than 180 specified "hazardous air pollutants." §7412(b). For stationary sources in general, the applicability of the program depends in part on how much pollution the source emits. A source that emits more than 10 tons of a single pollutant or more than 25 tons of a combination of pollutants per year is called a major source. §7412(a)(1). EPA is required to regulate all major sources under the program. §7412(c)(1)­(2). A source whose emissions do not cross the just-mentioned thresholds is called an area source. §7412(a)(2). The Agency is required to regulate an area source under the program if it "presents a threat of adverse effects to human health or the environment . . . warranting regulation." §7412(c)(3). At the same time, Congress established a unique proce- dure to determine the applicability of the program to fossil-fuel-fired power plants. The Act refers to these plants as electric utility steam generating units, but we will simply call them power plants. Quite apart from the hazardous-air-pollutants program, the Clean Air Act Amendments of 1990 subjected power plants to various regulatory requirements. The parties agree that these requirements were expected to have the collateral effect of reducing power plants' emissions of hazardous air pollu- tants, although the extent of the reduction was unclear. Congress directed the Agency to "perform a study of the hazards to public health reasonably anticipated to occur as a result of emissions by [power plants] of [hazardous air Cite as: 576 U. S. ____ (2015) 3 Opinion of the Court pollutants] after imposition of the requirements of this chapter." §7412(n)(1)(A). If the Agency "finds . . . regula- tion is appropriate and necessary after considering the results of the study," it "shall regulate [power plants] under [§7412]." Ibid. EPA has interpreted the Act to mean that power plants become subject to regulation on the same terms as ordinary major and area sources, see 77 Fed. Reg. 9330 (2012), and we assume without deciding that it was correct to do so. And what are those terms? EPA must first divide sources covered by the program into categories and sub- categories in accordance with statutory criteria. §7412(c)(1). For each category or subcategory, the Agency must promulgate certain minimum emission regulations, known as floor standards. §7412(d)(1), (3). The statute generally calibrates the floor standards to reflect the emissions limitations already achieved by the best- performing 12% of sources within the category or subcate- gory. §7412(d)(3). In some circumstances, the Agency may also impose more stringent emission regulations, known as beyond-the-floor standards. The statute ex- pressly requires the Agency to consider cost (alongside other specified factors) when imposing beyond-the-floor standards. §7412(d)(2). EPA completed the study required by §7412(n)(1)(A) in 1998, 65 Fed. Reg. 79826 (2000), and concluded that regu- lation of coal- and oil-fired power plants was "appropriate and necessary" in 2000, id., at 79830. In 2012, it reaf- firmed the appropriate-and-necessary finding, divided power plants into subcategories, and promulgated floor standards. The Agency found regulation "appropriate" because (1) power plants' emissions of mercury and other hazardous air pollutants posed risks to human health and the environment and (2) controls were available to reduce these emissions. 77 Fed. Reg. 9363. It found regulation "necessary" because the imposition of the Act's other 4 MICHIGAN v. EPA Opinion of the Court requirements did not eliminate these risks. Ibid. EPA concluded that "costs should not be considered" when deciding whether power plants should be regulated under §7412. Id., at 9326. In accordance with Executive Order, the Agency issued a "Regulatory Impact Analysis" alongside its regulation. This analysis estimated that the regulation would force power plants to bear costs of $9.6 billion per year. Id., at 9306. The Agency could not fully quantify the benefits of reducing power plants' emissions of hazardous air pollu- tants; to the extent it could, it estimated that these bene- fits were worth $4 to $6 million per year. Ibid. The costs to power plants were thus between 1,600 and 2,400 times as great as the quantifiable benefits from reduced emis- sions of hazardous air pollutants. The Agency continued that its regulations would have ancillary benefits-- including cutting power plants' emissions of particulate matter and sulfur dioxide, substances that are not covered by the hazardous-air-pollutants program. Although the Agency's appropriate-and-necessary finding did not rest on these ancillary effects, id., at 9320, the regulatory impact analysis took them into account, increasing the Agency's estimate of the quantifiable benefits of its regulation to $37 to $90 billion per year, id., at 9306. EPA concedes that the regulatory impact analysis "played no role" in its appropriate-and-necessary finding. Brief for Federal Respondents 14. Petitioners (who include 23 States) sought review of EPA's rule in the Court of Appeals for the D. C. Circuit. As relevant here, they challenged the Agency's refusal to consider cost when deciding whether to regulate power plants. The Court of Appeals upheld the Agency's decision not to consider cost, with Judge Kavanaugh concurring in part and dissenting in part. White Stallion Energy Center, LLC v. EPA, 748 F. 3d 1222 (2014) (per curiam). We granted certiorari. 574 U. S. ___ (2014). Cite as: 576 U. S. ____ (2015) 5 Opinion of the Court II Federal administrative agencies are required to engage in "reasoned decisionmaking." Allentown Mack Sales & Service, Inc. v. NLRB, 522 U. S. 359, 374 (1998) (internal quotation marks omitted). "Not only must an agency's decreed result be within the scope of its lawful authority, but the process by which it reaches that result must be logical and rational." Ibid. It follows that agency action is lawful only if it rests "on a consideration of the relevant factors." Motor Vehicle Mfrs. Assn. of United States, Inc. v. State Farm Mut. Automobile Ins. Co., 463 U. S. 29, 43 (1983) (internal quotation marks omitted). EPA's decision to regulate power plants under §7412 allowed the Agency to reduce power plants' emissions of hazardous air pollutants and thus to improve public health and the environment. But the decision also ulti- mately cost power plants, according to the Agency's own estimate, nearly $10 billion a year. EPA refused to con- sider whether the costs of its decision outweighed the benefits. The Agency gave cost no thought at all, be- cause it considered cost irrelevant to its initial decision to regulate. EPA's disregard of cost rested on its interpretation of §7412(n)(1)(A), which, to repeat, directs the Agency to regulate power plants if it "finds such regulation is appro- priate and necessary." The Agency accepts that it could have interpreted this provision to mean that cost is rele- vant to the decision to add power plants to the program. Tr. of Oral Arg. 44. But it chose to read the statute to mean that cost makes no difference to the initial decision to regulate. See 76 Fed. Reg. 24988 (2011) ("We further interpret the term `appropriate' to not allow for the con- sideration of costs"); 77 Fed. Reg. 9327 ("Cost does not have to be read into the definition of `appropriate' "). We review this interpretation under the standard set out in Chevron U. S. A. Inc. v. Natural Resources Defense 6 MICHIGAN v. EPA Opinion of the Court Council, Inc., 467 U. S. 837 (1984). Chevron directs courts to accept an agency's reasonable resolution of an ambigu- ity in a statute that the agency administers. Id., at 842­ 843. Even under this deferential standard, however, "agencies must operate within the bounds of reasonable interpretation. " Utility Air Regulatory Group v. EPA, 573 U. S. ___, ___ (2014) (slip op., at 16) (internal quotation marks omitted). EPA strayed far beyond those bounds when it read §7412(n)(1) to mean that it could ignore cost when deciding whether to regulate power plants. A The Clean Air Act treats power plants differently from other sources for purposes of the hazardous-air-pollutants program. Elsewhere in §7412, Congress established cab- ined criteria for EPA to apply when deciding whether to include sources in the program. It required the Agency to regulate sources whose emissions exceed specified numeri- cal thresholds (major sources). It also required the Agency to regulate sources whose emissions fall short of these thresholds (area sources) if they "presen[t] a threat of adverse effects to human health or the environment . . . warranting regulation." §7412(c)(3). In stark contrast, Congress instructed EPA to add power plants to the pro- gram if (but only if) the Agency finds regulation "appro- priate and necessary." §7412(n)(1)(A). One does not need to open up a dictionary in order to realize the capacious- ness of this phrase. In particular, "appropriate" is "the classic broad and all-encompassing term that naturally and traditionally includes consideration of all the relevant factors." 748 F. 3d, at 1266 (opinion of Kavanaugh, J.). Although this term leaves agencies with flexibility, an agency may not "entirely fai[l] to consider an important aspect of the problem" when deciding whether regulation is appropriate. State Farm, supra, at 43. Read naturally in the present context, the phrase "ap- Cite as: 576 U. S. ____ (2015) 7 Opinion of the Court propriate and necessary" requires at least some attention to cost. One would not say that it is even rational, never mind "appropriate," to impose billions of dollars in eco- nomic costs in return for a few dollars in health or envi- ronmental benefits. In addition, "cost" includes more than the expense of complying with regulations; any disad- vantage could be termed a cost. EPA's interpretation precludes the Agency from considering any type of cost-- including, for instance, harms that regulation might do to human health or the environment. The Government concedes that if the Agency were to find that emissions from power plants do damage to human health, but that the technologies needed to eliminate these emissions do even more damage to human health, it would still deem regulation appropriate. See Tr. of Oral Arg. 70. No regu- lation is "appropriate" if it does significantly more harm than good. There are undoubtedly settings in which the phrase "appropriate and necessary" does not encompass cost. But this is not one of them. Section 7412(n)(1)(A) directs EPA to determine whether "regulation is appropriate and nec- essary." (Emphasis added.) Agencies have long treated cost as a centrally relevant factor when deciding whether to regulate. Consideration of cost reflects the understand- ing that reasonable regulation ordinarily requires paying attention to the advantages and the disadvantages of agency decisions. It also reflects the reality that "too much wasteful expenditure devoted to one problem may well mean considerably fewer resources available to deal effectively with other (perhaps more serious) problems." Entergy Corp. v. Riverkeeper, Inc., 556 U. S. 208, 233 (2009) (BREYER, J., concurring in part and dissenting in part). Against the backdrop of this established adminis- trative practice, it is unreasonable to read an instruction to an administrative agency to determine whether "regula- tion is appropriate and necessary" as an invitation to 8 MICHIGAN v. EPA Opinion of the Court ignore cost. Statutory context reinforces the relevance of cost. The procedures governing power plants that we consider today appear in §7412(n)(1), which bears the caption "Electric utility steam generating units." In subparagraph (A), the part of the law that has occupied our attention so far, Congress required EPA to study the hazards to public health posed by power plants and to determine whether regulation is appropriate and necessary. But in subpara- graphs (B) and (C), Congress called for two additional studies. One of them, a study into mercury emissions from power plants and other sources, must consider "the health and environmental effects of such emissions, tech- nologies which are available to control such emissions, and the costs of such technologies." §7412(n)(1)(B) (em- phasis added). This directive to EPA to study cost is a further indication of the relevance of cost to the decision to regulate. In an effort to minimize this express reference to cost, EPA now argues that §7412(n)(1)(A) requires it to consider only the study mandated by that provision, not the sepa- rate mercury study, before deciding whether to regulate power plants. But when adopting the regulations before us, the Agency insisted that the provisions concerning all three studies "provide a framework for [EPA's] determina- tion of whether to regulate [power plants]." 76 Fed. Reg. 24987. It therefore decided "to interpret the scope of the appropriate and necessary finding in the context of all three studies." 77 Fed. Reg. 9325 (emphasis added). For example: EPA considered environmental effects relevant to the appropriate-and-necessary finding. It deemed the mercury study's reference to this factor "direct evi- dence that Congress was concerned with environmen- tal effects." 76 Fed. Reg. 24987. Cite as: 576 U. S. ____ (2015) 9 Opinion of the Court EPA considered availability of controls relevant to the appropriate-and-necessary finding. It thought that doing so was "consistent with" the mercury study's reference to availability of controls. Id., at 24989. EPA concluded that regulation of power plants would be appropriate and necessary even if a single pollu- tant emitted by them posed a hazard to health or the environment. It believed that "Congress' focus" on a single pollutant in the mercury study "support[ed]" this interpretation. Ibid. EPA has not explained why §7412(n)(1)(B)'s reference to "environmental effects . . . and . . . costs" provides "direct evidence that Congress was concerned with environmental effects," but not "direct evidence" that it was concerned with cost. Chevron allows agencies to choose among com- peting reasonable interpretations of a statute; it does not license interpretive gerrymanders under which an agency keeps parts of statutory context it likes while throwing away parts it does not. B EPA identifies a handful of reasons to interpret §7412(n)(1)(A) to mean that cost is irrelevant to the initial decision to regulate. We find those reasons unpersuasive. EPA points out that other parts of the Clean Air Act expressly mention cost, while §7412(n)(1)(A) does not. But this observation shows only that §7412(n)(1)(A)'s broad reference to appropriateness encompasses multiple rele- vant factors (which include but are not limited to cost); other provisions' specific references to cost encompass just cost. It is unreasonable to infer that, by expressly making cost relevant to other decisions, the Act implicitly makes cost irrelevant to the appropriateness of regulating power plants. (By way of analogy, the Fourth Amendment's Reasonableness Clause requires searches to be 10 MICHIGAN v. EPA Opinion of the Court "[r]easonable," while its Warrant Clause requires war- rants to be supported by "probable cause." Nobody would argue that, by expressly making level of suspicion relevant to the validity of a warrant, the Fourth Amendment im- plicitly makes level of suspicion categorically irrelevant to the reasonableness of a search. To the contrary, all would agree that the expansive word "reasonable" encompasses degree of suspicion alongside other relevant circumstances.) Other parts of the Clean Air Act also expressly men- tion environmental effects, while §7412(n)(1)(A) does not. Yet that did not stop EPA from deeming environmental effects relevant to the appropriateness of regulating power plants. Along similar lines, EPA seeks support in this Court's decision in Whitman v. American Trucking Assns., Inc., 531 U. S. 457 (2001). There, the Court addressed a provi- sion of the Clean Air Act requiring EPA to set ambient air quality standards at levels "requisite to protect the public health" with an "adequate margin of safety." 42 U. S. C. §7409(b). Read naturally, that discrete criterion does not encompass cost; it encompasses health and safety. The Court refused to read that provision as carrying with it an implicit authorization to consider cost, in part because authority to consider cost had "elsewhere, and so often, been expressly granted." 531 U. S., at 467. American Trucking thus establishes the modest principle that where the Clean Air Act expressly directs EPA to regulate on the basis of a factor that on its face does not include cost, the Act normally should not be read as implicitly allowing the Agency to consider cost anyway. That principle has no application here. "Appropriate and necessary" is a far more comprehensive criterion than "requisite to protect the public health"; read fairly and in context, as we have explained, the term plainly subsumes consideration of cost. Turning to the mechanics of the hazardous-air- Cite as: 576 U. S. ____ (2015) 11 Opinion of the Court pollutants program, EPA argues that it need not consider cost when first deciding whether to regulate power plants because it can consider cost later when deciding how much to regulate them. The question before us, however, is the meaning of the "appropriate and necessary" standard that governs the initial decision to regulate. And as we have discussed, context establishes that this expansive stand- ard encompasses cost. Cost may become relevant again at a later stage of the regulatory process, but that possibility does not establish its irrelevance at this stage. In addi- tion, once the Agency decides to regulate power plants, it must promulgate certain minimum or floor standards no matter the cost (here, nearly $10 billion a year); the Agency may consider cost only when imposing regulations beyond these minimum standards. By EPA's logic, some- one could decide whether it is "appropriate" to buy a Fer- rari without thinking about cost, because he plans to think about cost later when deciding whether to upgrade the sound system. EPA argues that the Clean Air Act makes cost irrele- vant to the initial decision to regulate sources other than power plants. The Agency claims that it is reasonable to interpret §7412(n)(1)(A) in a way that "harmonizes" the program's treatment of power plants with its treatment of other sources. This line of reasoning overlooks the whole point of having a separate provision about power plants: treating power plants differently from other stationary sources. Congress crafted narrow standards for EPA to apply when deciding whether to regulate other sources; in general, these standards concern the volume of pollution emitted by the source, §7412(c)(1), and the threat posed by the source "to human health or the environment," §7412(c)(3). But Congress wrote the provision before us more expansively, directing the Agency to regulate power plants if "appropriate and necessary." "That congressional election settles this case. [The Agency's] preference for 12 MICHIGAN v. EPA Opinion of the Court symmetry cannot trump an asymmetrical statute." CSX Transp., Inc. v. Alabama Dept. of Revenue, 562 U. S. 277, 296 (2011). EPA persists that Congress treated power plants differ- ently from other sources because of uncertainty about whether regulation of power plants would still be needed after the application of the rest of the Act's requirements. That is undoubtedly one of the reasons Congress treated power plants differently; hence §7412(n)(1)(A)'s require- ment to study hazards posed by power plants' emissions "after imposition of the requirements of [the rest of the Act]." But if uncertainty about the need for regulation were the only reason to treat power plants differently, Congress would have required the Agency to decide only whether regulation remains "necessary," not whether regulation is "appropriate and necessary." In any event, EPA stated when it adopted the rule that "Congress did not limit [the] appropriate and necessary inquiry to [the study mentioned in §7412(n)(1)(A)]." 77 Fed. Reg. 9325. The Agency instead decided that the appropriate-and- necessary finding should be understood in light of all three studies required by §7412(n)(1), and as we have discussed, one of those three studies reflects concern about cost. C The dissent does not embrace EPA's far-reaching claim that Congress made costs altogether irrelevant to the decision to regulate power plants. Instead, it maintains that EPA need not "explicitly analyze costs" before deem- ing regulation appropriate, because other features of the regulatory program will on their own ensure the cost- effectiveness of regulation. Post, at 2 (opinion of KAGAN, J.). This line of reasoning contradicts the foundational principle of administrative law that a court may uphold agency action only on the grounds that the agency invoked when it took the action. SEC v. Chenery Corp., 318 U. S. Cite as: 576 U. S. ____ (2015) 13 Opinion of the Court 80, 87 (1943). When it deemed regulation of power plants appropriate, EPA said that cost was irrelevant to that determination--not that cost-benefit analysis would be deferred until later. Much less did it say (what the dissent now concludes) that the consideration of cost at subse- quent stages will ensure that the costs are not dispropor- tionate to the benefits. What it said is that cost is irrele- vant to the decision to regulate. That is enough to decide these cases. But for what it is worth, the dissent vastly overstates the influence of cost at later stages of the regulatory process. For example, the dissent claims that the floor standards--which the Act calibrates to reflect emissions limitations already achieved by the best-performing sources in the industry--reflect cost considerations, because the best-performing power plants "must have considered costs in arriving at their emissions outputs." Post, at 10. EPA did not rely on this argument, and it is not obvious that it is correct. Because power plants are regulated under other federal and state laws, the best-performing power plants' emissions limita- tions might reflect cost-blind regulation rather than cost- conscious decisions. Similarly, the dissent suggests that EPA may consider cost when dividing sources into catego- ries and subcategories. Post, at 11­12. Yet according to EPA, "it is not appropriate to premise subcategorization on costs." 77 Fed. Reg. 9395 (emphasis added). That state- ment presumably explains the dissent's carefully worded observation that EPA considered "technological, geographic, and other factors" when drawing categories, post, at 13, n. 4, which factors were in turn "related to costs" in some way, post, at 11. Attenuated connections such as these hardly support the assertion that EPA's regulatory process featured "exhaustive consideration of costs," post, at 2. All in all, the dissent has at most shown that some elements of the regulatory scheme mitigate cost in limited ways; it has not shown that these elements ensure cost- 14 MICHIGAN v. EPA Opinion of the Court effectiveness. If (to take a hypothetical example) regulat- ing power plants would yield $5 million in benefits, the prospect of mitigating cost from $11 billion to $10 billion at later stages of the program would not by itself make regulation appropriate. In all events, we need not pursue these points, because EPA did not say that the parts of the regulatory program mentioned by the dissent prevent the imposition of costs far in excess of benefits. "[EPA's] action must be measured by what [it] did, not by what it might have done." Chenery, supra, at 93­94. D Our reasoning so far establishes that it was unreasona- ble for EPA to read §7412(n)(1)(A) to mean that cost is irrelevant to the initial decision to regulate power plants. The Agency must consider cost--including, most im- portantly, cost of compliance--before deciding whether regulation is appropriate and necessary. We need not and do not hold that the law unambiguously required the Agency, when making this preliminary estimate, to con- duct a formal cost-benefit analysis in which each ad- vantage and disadvantage is assigned a monetary value. It will be up to the Agency to decide (as always, within the limits of reasonable interpretation) how to account for cost. Some of the respondents supporting EPA ask us to uphold EPA's action because the accompanying regulatory impact analysis shows that, once the rule's ancillary bene- fits are considered, benefits plainly outweigh costs. The dissent similarly relies on these ancillary benefits when insisting that "the outcome here [was] a rule whose bene- fits exceed its costs." Post, at 16. As we have just ex- plained, however, we may uphold agency action only upon the grounds on which the agency acted. Even if the Agen- cy could have considered ancillary benefits when deciding whether regulation is appropriate and necessary--a point Cite as: 576 U. S. ____ (2015) 15 Opinion of the Court we need not address--it plainly did not do so here. In the Agency's own words, the administrative record "utterly refutes [the] assertion that [ancillary benefits] form the basis for the appropriate and necessary finding." 77 Fed. Reg. 9323. The Government concedes, moreover, that "EPA did not rely on the [regulatory impact analysis] when deciding to regulate power plants," and that "[e]ven if EPA had considered costs, it would not necessarily have adopted . . . the approach set forth in [that analysis]." Brief for Federal Respondents 53­54. * * * We hold that EPA interpreted §7412(n)(1)(A) unreason- ably when it deemed cost irrelevant to the decision to regulate power plants. We reverse the judgment of the Court of Appeals for the D. C. Circuit and remand the cases for further proceedings consistent with this opinion. It is so ordered. Cite as: 576 U. S. ____ (2015) 1 THOMAS, J., concurring SUPREME COURT OF THE UNITED STATES _________________ Nos. 14­46, 14­47, and 14­49 _________________ MICHIGAN, ET AL., PETITIONERS 14­46 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. UTILITY AIR REGULATORY GROUP, PETITIONER 14­47 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. NATIONAL MINING ASSOCIATION, PETITIONER 14­49 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. ON WRITS OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 29, 2015] JUSTICE THOMAS, concurring. The Environmental Protection Agency (EPA) asks the Court to defer to its interpretation of the phrase "appro- priate and necessary" in §112(n)(1)(A) of the Clean Air Act, 42 U. S. C. §7412. JUSTICE SCALIA's opinion for the Court demonstrates why EPA's interpretation deserves no deference under our precedents. I write separately to note that its request for deference raises serious questions about the constitutionality of our broader practice of de- ferring to agency interpretations of federal statutes. See Chevron U. S. A. Inc. v. Natural Resources Defense Coun- cil, Inc., 467 U. S. 837 (1984). Chevron deference is premised on "a presumption that Congress, when it left ambiguity in a statute meant for 2 MICHIGAN v. EPA THOMAS, J., concurring implementation by an agency, understood that the ambi- guity would be resolved, first and foremost, by the agency, and desired the agency (rather than the courts) to possess whatever degree of discretion the ambiguity allows." Smiley v. Citibank (South Dakota), N. A., 517 U. S. 735, 740­741 (1996). We most often describe Congress' sup- posed choice to leave matters to agency discretion as an allocation of interpretive authority. See, e.g., National Cable & Telecommunications Assn. v. Brand X Internet Services, 545 U. S. 967, 983 (2005) (referring to the agency as "the authoritative interpreter (within the limits of reason) of [ambiguous] statutes"). But we sometimes treat that discretion as though it were a form of legislative power. See, e.g., United States v. Mead Corp., 533 U. S. 218, 229 (2001) (noting that the agency "speak[s] with the force of law when it addresses ambiguity in the statute or fills a space in the enacted law" even when " `Congress did not actually have an intent' as to a particular result"). Either way, Chevron deference raises serious separation- of-powers questions. As I have explained elsewhere, "[T]he judicial power, as originally understood, requires a court to exercise its independent judgment in interpreting and expounding upon the laws." Perez v. Mortgage Bankers Assn., 575 U. S. ___, ___ (2015) (opinion concurring in judgment) (slip op., at 8). Interpreting federal statutes--including ambig- uous ones administered by an agency--"calls for that exercise of independent judgment." Id., at ___ (slip op., at 12). Chevron deference precludes judges from exercising that judgment, forcing them to abandon what they believe is "the best reading of an ambiguous statute" in favor of an agency's construction. Brand X, supra, at 983. It thus wrests from Courts the ultimate interpretative authority to "say what the law is," Marbury v. Madison, 1 Cranch 137, 177 (1803), and hands it over to the Executive. See Brand X, supra, at 983 (noting that the judicial construc- Cite as: 576 U. S. ____ (2015) 3 THOMAS, J., concurring tion of an ambiguous statute is "not authoritative"). Such a transfer is in tension with Article III's Vesting Clause, which vests the judicial power exclusively in Article III courts, not administrative agencies. U. S. Const., Art. III, §1. In reality, as the Court illustrates in the course of dis- mantling EPA's interpretation of §112(n)(1)(A), agencies "interpreting" ambiguous statutes typically are not en- gaged in acts of interpretation at all. See, e.g., ante, at 9. Instead, as Chevron itself acknowledged, they are engaged in the " `formulation of policy.' " 467 U. S., at 843. Statu- tory ambiguity thus becomes an implicit delegation of rule- making authority, and that authority is used not to find the best meaning of the text, but to formulate legally binding rules to fill in gaps based on policy judgments made by the agency rather than Congress. Although acknowledging this fact might allow us to escape the jaws of Article III's Vesting Clause, it runs headlong into the teeth of Article I's, which vests "[a]ll legislative Powers herein granted" in Congress. U. S. Const., Art I., §1. For if we give the "force of law" to agency pronouncements on matters of private conduct as to which " `Congress did not actually have an intent,' " Mead, supra, at 229, we permit a body other than Congress to perform a function that requires an exercise of the legisla- tive power. See Department of Transportation v. Associa- tion of American Railroads, 575 U. S. ___, ___­___ (2015) (THOMAS, J., concurring in judgment) (slip op., at 21­22). These cases bring into bold relief the scope of the poten- tially unconstitutional delegations we have come to coun- tenance in the name of Chevron deference. What EPA claims for itself here is not the power to make political judgments in implementing Congress' policies, nor even the power to make tradeoffs between competing policy goals set by Congress, American Railroads, supra, at ___­ ___ (opinion of THOMAS, J.) (slip op., at 20­21) (collecting 4 MICHIGAN v. EPA THOMAS, J., concurring cases involving statutes that delegated this legislative authority). It is the power to decide--without any particu- lar fidelity to the text--which policy goals EPA wishes to pursue. Should EPA wield its vast powers over electric utilities to protect public health? A pristine environment? Economic security? We are told that the breadth of the word "appropriate" authorizes EPA to decide for itself how to answer that question. Compare 77 Fed. Reg. 9327 (2012) ("[N]othing about the definition [of "appropriate"] compels a consideration of costs" (emphasis added)) with Tr. of Oral Arg. 42 ("[T]he phrase appropriate and neces- sary doesn't, by its terms, preclude the EPA from consider- ing cost" (emphasis added)).1 Perhaps there is some unique historical justification for deferring to federal agencies, see Mead, supra, at 243 (SCALIA, J., dissenting), but these cases reveal how paltry an effort we have made to understand it or to confine ourselves to its boundaries. Although we hold today that EPA exceeded even the extremely permissive limits on agency power set by our precedents, we should be alarmed that it felt sufficiently emboldened by those precedents to make the bid for deference that it did here.2 As in other areas of our jurisprudence concerning administrative agencies, see, e.g., B&B Hardware, Inc. v. Hargis Indus- tries, Inc., 575 U. S. ___, ___­___ (2015) (THOMAS, J., dissenting) (slip op., at 10­14), we seem to be straying ------------ 1 I can think of no name for such power other than "legislative power." Had we deferred to EPA's interpretation in these cases, then, we might have violated another constitutional command by abdicating our check on the political branches--namely, our duty to enforce the rule of law through an exercise of the judicial power. Perez v. Mortgage Bankers Assn., 575 U. S. ___, ___­___ (2015) (THOMAS, J., concurring in judg- ment) (slip op., at 14­16). 2 This is not the first time an agency has exploited our practice of deferring to agency interpretations of statutes. See, e.g., Texas Dept. of Housing and Community Affairs v. Inclusive Communities Project, Inc., ante, at 6­7 (THOMAS, J., dissenting). Cite as: 576 U. S. ____ (2015) 5 THOMAS, J., concurring further and further from the Constitution without so much as pausing to ask why. We should stop to consider that document before blithely giving the force of law to any other agency "interpretations" of federal statutes. Cite as: 576 U. S. ____ (2015) 1 KAGAN, J., dissenting SUPREME COURT OF THE UNITED STATES _________________ Nos. 14­46, 14­47, and 14­49 _________________ MICHIGAN, ET AL., PETITIONERS 14­46 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. UTILITY AIR REGULATORY GROUP, PETITIONER 14­47 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. NATIONAL MINING ASSOCIATION, PETITIONER 14­49 v. ENVIRONMENTAL PROTECTION AGENCY, ET AL. ON WRITS OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT [June 29, 2015] JUSTICE KAGAN, with whom JUSTICE GINSBURG, and JUSTICE SOTOMAYOR join, JUSTICE BREYER, dissenting. The Environmental Protection Agency placed emissions limits on coal and oil power plants following a lengthy regulatory process during which the Agency carefully considered costs. At the outset, EPA determined that regulating plants' emissions of hazardous air pollutants is "appropriate and necessary" given the harm they cause, and explained that it would take costs into account in developing suitable emissions standards. Next, EPA divided power plants into groups based on technological and other characteristics bearing significantly on their cost structures. It required plants in each group to match 2 MICHIGAN v. EPA KAGAN, J., dissenting the emissions levels already achieved by the best- performing members of the same group--benchmarks necessarily reflecting those plants' own cost analyses. EPA then adopted a host of measures designed to make compliance with its proposed emissions limits less costly for plants that needed to catch up with their cleaner peers. And with only one narrow exception, EPA decided not to impose any more stringent standards (beyond what some plants had already achieved on their own) because it found that doing so would not be cost-effective. After all that, EPA conducted a formal cost-benefit study which found that the quantifiable benefits of its regulation would exceed the costs up to nine times over--by as much as $80 billion each year. Those benefits include as many as 11,000 fewer premature deaths annually, along with a far greater number of avoided illnesses. Despite that exhaustive consideration of costs, the Court strikes down EPA's rule on the ground that the Agency "unreasonably . . . deemed cost irrelevant." Ante, at 15. On the majority's theory, the rule is invalid because EPA did not explicitly analyze costs at the very first stage of the regulatory process, when making its "appropriate and necessary" finding. And that is so even though EPA later took costs into account again and again and . . . so on. The majority thinks entirely immaterial, and so entirely ig- nores, all the subsequent times and ways EPA considered costs in deciding what any regulation would look like. That is a peculiarly blinkered way for a court to assess the lawfulness of an agency's rulemaking. I agree with the majority--let there be no doubt about this--that EPA's power plant regulation would be unreasonable if "[t]he Agency gave cost no thought at all." Ante, at 5 (emphasis in original). But that is just not what happened here. Over more than a decade, EPA took costs into account at multiple stages and through multiple means as it set emissions limits for power plants. And when making its Cite as: 576 U. S. ____ (2015) 3 KAGAN, J., dissenting initial "appropriate and necessary" finding, EPA knew it would do exactly that--knew it would thoroughly consider the cost-effectiveness of emissions standards later on. That context matters. The Agency acted well within its authority in declining to consider costs at the opening bell of the regulatory process given that it would do so in every round thereafter--and given that the emissions limits finally issued would depend crucially on those ac- countings. Indeed, EPA could not have measured costs at the process's initial stage with any accuracy. And the regulatory path EPA chose parallels the one it has trod in setting emissions limits, at Congress's explicit direction, for every other source of hazardous air pollutants over two decades. The majority's decision that EPA cannot take the same approach here--its micromanagement of EPA's rulemaking, based on little more than the word "appropri- ate"--runs counter to Congress's allocation of authority between the Agency and the courts. Because EPA reason- ably found that it was "appropriate" to decline to analyze costs at a single stage of a regulatory proceeding otherwise imbued with cost concerns, I respectfully dissent. I A The Clean Air Act Amendments of 1990, as the majority describes, obligate EPA to regulate emissions of mercury and other hazardous air pollutants from stationary sources discharging those substances in large quantities. See ante, at 2. For most industries, the statute prescribes the same multi-step regulatory process. At the initial stage, EPA must decide whether to regulate a source, based solely on the quantity of pollutants it emits and their health and environmental effects. See 42 U. S. C. §§7412(a)(1), (a)(2), (c)(1), (c)(3); ante, at 2. Costs enter the equation after that, affecting the emissions limits that the eventual regulation will require. Under the statute, EPA 4 MICHIGAN v. EPA KAGAN, J., dissenting must divide sources into categories and subcategories and then set "floor standards" that reflect the average emis- sions level already achieved by the best-performing 12% of sources within each group. See §7412(d)(3); ante, at 3. Every 12% floor has cost concerns built right into it be- cause the top sources, as successful actors in a market economy, have had to consider costs in choosing their own emissions levels. Moreover, in establishing categories and subcategories at this first stage, EPA can (significantly) raise or lower the costs of regulation for each source, because different classification schemes will alter the group--and so the emissions level--that the source has to match.1 Once the floor is set, EPA has to decide whether to impose any stricter ("beyond-the-floor") standards, "taking into consideration," among other things, "the cost of achieving such emissions reduction." §7412(d)(2); see ante, at 3. Finally, by virtue of a longstanding Executive Order applying to significant rules issued under the Clean Air Act (as well as other statutes), the Agency must sys- tematically assess the regulation's costs and benefits. See Exec. Order No. 12866, 58 Fed. Reg. 51735, 51738, 51741 (1993) (applying to all rules with an annual economic effect of at least $100 million). Congress modified that regulatory scheme for power plants. It did so because the 1990 amendments estab- lished a separate program to control power plant emis- sions contributing to acid rain, and many thought that just by complying with those requirements, plants might ------------ 1 Consider it this way: Floor standards equal the top 12% of some- thing, but until you know the something, you can't know what it will take to attain that level. To take a prosaic example, the strongest 12% of NFL players can lift a lot more weight than the strongest 12% of human beings generally. To match the former, you will have to spend many more hours in the gym than to match the latter--and you will probably still come up short. So everything depends on the comparison group. Cite as: 576 U. S. ____ (2015) 5 KAGAN, J., dissenting reduce their emissions of hazardous air pollutants to acceptable levels. See ante, at 2. That prospect counseled a "wait and see" approach, under which EPA would give the Act's acid rain provisions a chance to achieve that side benefit before imposing any further regulation. Accord- ingly, Congress instructed EPA to "perform a study of the hazards to public health reasonably anticipated" to result from power plants' emissions after the 1990 amendments had taken effect. §7412(n)(1)(A). And Congress provided that EPA "shall regulate" those emissions only if the Agency "finds such regulation is appropriate and neces- sary after considering the results of the [public health] study." Ibid. Upon making such a finding, however, EPA is to regulate power plants as it does every other station- ary source: first, by categorizing plants and setting floor standards for the different groups; then by deciding whether to regulate beyond the floors; and finally, by conducting the cost-benefit analysis required by Executive Order. EPA completed the mandated health study in 1998, and the results gave much cause for concern. The Agency concluded that implementation of the acid rain provisions had failed to curb power plants' emissions of hazardous air pollutants. Indeed, EPA found, coal plants were on track to increase those emissions by as much as 30% over the next decade. See 1 EPA, Study of Hazardous Air Pollu- tant Emissions from Electric Utility Steam Generating Units--Final Report to Congress, p. ES­25 (1998). And EPA determined, focusing especially on mercury, that the substances released from power plants cause substantial health harms. Noting that those plants are "the largest [non-natural] source of mercury emissions," id., §1.2.5.1, at 1­7, EPA found that children of mothers exposed to high doses of mercury during pregnancy "have exhibited a variety of developmental neurological abnormalities," including delayed walking and talking, altered muscles, 6 MICHIGAN v. EPA KAGAN, J., dissenting and cerebral palsy. Id., §7.2.2, at 7­17 to 7­18; see also 7 EPA, Mercury Study Report to Congress, p. 6­31 (1997) (Mercury Study) (estimating that 7% of women of childbearing age are exposed to mercury in amounts ex- ceeding a safe level). Informed by its public health study and additional data, EPA found in 2000 that it is "appropriate and necessary" to regulate power plants' emissions of mercury and other hazardous air pollutants. 65 Fed. Reg. 79830.2 Pulling apart those two adjectives, the Agency first stated that such regulation is "appropriate" because those pollutants "present[ ] significant hazards to public health and the environment" and because "a number of control options" can "effectively reduce" their emission. Ibid. EPA then determined that regulation is "necessary" because other parts of the 1990 amendments--most notably, the acid rain provisions--"will not adequately address" those haz- ards. Ibid. In less bureaucratic terms, EPA decided that it made sense to kick off the regulatory process given that power plants' emissions pose a serious health problem, that solutions to the problem are available, and that the problem will remain unless action is taken. B If the regulatory process ended as well as started there, I would agree with the majority's conclusion that EPA failed to adequately consider costs. Cost is almost always a relevant--and usually, a highly important--factor in regulation. Unless Congress provides otherwise, an agency acts unreasonably in establishing "a standard-setting proc- ess that ignore[s] economic considerations." Industrial ------------ 2 EPA reaffirmed its "appropriate and necessary" finding in 2011 and 2012 when it issued a proposed rule and a final rule. See 76 Fed. Reg. 24980 (2011) ("The Agency's appropriate and necessary finding was correct in 2000, and it remains correct today"); accord, 77 Fed. Reg. 9310­9311 (2012). Cite as: 576 U. S. ____ (2015) 7 KAGAN, J., dissenting Union Dept., AFL­CIO v. American Petroleum Institute, 448 U. S. 607, 670 (1980) (Powell, J., concurring in part and concurring in judgment). At a minimum, that is because such a process would "threaten[ ] to impose mas- sive costs far in excess of any benefit." Entergy Corp. v. Riverkeeper, Inc., 556 U. S. 208, 234 (2009) (BREYER, J., concurring in part and dissenting in part). And account- ing for costs is particularly important "in an age of limited resources available to deal with grave environmental problems, where too much wasteful expenditure devoted to one problem may well mean considerably fewer resources available to deal effectively with other (perhaps more serious) problems." Id., at 233; see ante, at 7. As the Court notes, that does not require an agency to conduct a formal cost-benefit analysis of every administrative action. See ante, at 14. But (absent contrary indication from Congress) an agency must take costs into account in some manner before imposing significant regulatory burdens. That proposition, however, does not decide the issue before us because the "appropriate and necessary" finding was only the beginning. At that stage, EPA knew that a lengthy rulemaking process lay ahead of it; the determina- tion of emissions limits was still years away. And the Agency, in making its kick-off finding, explicitly noted that consideration of costs would follow: "As a part of develop- ing a regulation" that would impose those limits, "the effectiveness and costs of controls will be examined." 65 Fed. Reg. 79830. Likewise, EPA explained that, in the course of writing its regulation, it would explore regula- tory approaches "allowing for least-cost solutions." Id., at 79830­79831. That means the Agency, when making its "appropriate and necessary" finding, did not decline to consider costs as part of the regulatory process. Rather, it declined to consider costs at a single stage of that process, knowing that they would come in later on. The only issue in these cases, then, is whether EPA 8 MICHIGAN v. EPA KAGAN, J., dissenting acted reasonably in structuring its regulatory process in that way--in making its "appropriate and necessary find- ing" based on pollution's harmful effects and channeling cost considerations to phases of the rulemaking in which emission levels are actually set. Said otherwise, the ques- tion is not whether EPA can reasonably find it "appropri- ate" to regulate without thinking about costs, full stop. It cannot, and it did not. Rather, the question is whether EPA can reasonably find it "appropriate" to trigger the regulatory process based on harms (and technological feasibility) alone, given that costs will come into play, in multiple ways and at multiple stages, before any emission limit goes into effect. In considering that question, the very nature of the word "appropriate" matters. "[T]he word `appropriate,' " this Court has recognized, "is inherently context- dependent": Giving it content requires paying attention to the surrounding circumstances. Sossamon v. Texas, 563 U. S. 277, ___ (2011) (slip op., at 7). (That is true, too, of the word "necessary," although the majority spends less time on it. See Armour & Co. v. Wantock, 323 U. S. 126, 129­130 (1944) ("[T]he word `necessary' . . . has always been recognized as a word to be harmonized with its con- text").) And here that means considering the place of the "appropriate and necessary" finding in the broader regula- tory scheme--as a triggering mechanism that gets a com- plex rulemaking going. The interpretive task is thus at odds with the majority's insistence on staring fixedly "at this stage." Ante, at 11 (emphasis in original). The task instead demands taking account of the entire regulatory process in thinking about what is "appropriate" in its first phase. The statutory language, in other words, is a di- rective to remove one's blinders and view things whole--to consider what it is fitting to do at the threshold stage given what will happen at every other. And that instruction is primarily given to EPA, not to Cite as: 576 U. S. ____ (2015) 9 KAGAN, J., dissenting courts: Judges may interfere only if the Agency's way of ordering its regulatory process is unreasonable--i.e., something Congress would never have allowed. The ques- tion here, as in our seminal case directing courts to defer to agency interpretations of their own statutes, arises "not in a sterile textual vacuum, but in the context of imple- menting policy decisions in a technical and complex arena." Chevron U. S. A. Inc. v. Natural Resources Defense Council, Inc., 467 U. S. 837, 863 (1984). EPA's experience and expertise in that arena--and courts' lack of those attributes--demand that judicial review proceed with caution and care. The majority actually phrases this principle well, though honors it only in the breach: Within wide bounds, it is "up to the Agency to decide . . . how to account for cost." Ante, at 14. That judges might have made different regulatory choices--might have considered costs in different ways at different times--will not suffice to overturn EPA's action where Congress, as here, chose not to speak directly to those matters, but to leave them to the Agency to decide. All of that means our decision here properly rests on something the majority thinks irrelevant: an understand- ing of the full regulatory process relating to power plants and of EPA's reasons for considering costs only after mak- ing its initial "appropriate and necessary" finding. I there- fore turn to those issues, to demonstrate the simple point that should resolve these cases: that EPA, in regulating power plants' emissions of hazardous air pollutants, ac- counted for costs in a reasonable way. II A In the years after its "appropriate and necessary" find- ing, EPA made good on its promise to account for costs "[a]s a part of developing a regulation." 65 Fed. Reg. 79830; see supra, at 7. For more than a decade, as EPA 10 MICHIGAN v. EPA KAGAN, J., dissenting deliberated on and then set emissions limits, costs came into the calculus at nearly every turn. Reflecting that consideration, EPA's final rule noted that steps taken during the regulatory process had focused on "flexib[ility] and cost-effective[ness]" and had succeeded in making "the rule less costly and compliance more readily manageable." 77 Fed. Reg. 9306, 9376. And the regulation concluded that "the benefits of th[e] rule" to public health and the environment "far outweigh the costs." Id., at 9306. Consistent with the statutory framework, EPA initially calculated floor standards: emissions levels of the best- performing 12% of power plants in a given category or subcategory. The majority misperceives this part of the rulemaking process. It insists that EPA "must promulgate certain . . . floor standards no matter the cost." Ante, at 11. But that ignores two crucial features of the top-12% limits: first, the way in which any such standard intrinsi- cally accounts for costs, and second, the way in which the Agency's categorization decisions yield different standards for plants with different cost structures. The initial point is a fact of life in a market economy: Costs necessarily play a role in any standard that uses power plants' existing emissions levels as a benchmark. After all, the best-performing 12% of power plants must have considered costs in arriving at their emissions out- puts; that is how profit-seeking enterprises make deci- sions. And in doing so, they must have selected achievable levels; else, they would have gone out of business. (The same would be true even if other regulations influenced some of those choices, as the majority casually speculates. See ante, at 13.) Indeed, this automatic accounting for costs is why Congress adopted a market-leader-based standard. As the Senate Report accompanying the 1990 amendments explained: "Cost considerations are reflected in the selection of emissions limitations which have been achieved in practice (rather than those which are merely Cite as: 576 U. S. ____ (2015) 11 KAGAN, J., dissenting theoretical) by sources of a similar type or character." S. Rep. No. 101­228, pp. 168­169 (1989). Of course, such a standard remains technology-forcing: It requires lag- gards in the industry to catch up with frontrunners, some- times at significant expense. But the benchmark is, by definition, one that some power plants have achieved economically. And when EPA made its "appropriate and necessary" finding, it knew that fact--knew that the con- sequence of doing so was to generate floor standards with cost considerations baked right in. Still more, EPA recognized that in making categoriza- tion decisions, it could take account of multiple factors related to costs of compliance--and so avoid impracticable regulatory burdens. Suppose, to use a simple example, that curbing emissions is more technologically difficult-- and therefore more costly--for plants burning coal than for plants burning oil. EPA can then place those two types of plants in different categories, so that coal plants need only match other coal plants rather than having to incur the added costs of meeting the top oil plants' levels. Now multiply and complexify that example many times over. As the Agency noted when making its "appropriate and necessary" finding, EPA "build[s] flexibility" into the regulatory regime by "bas[ing] subcategorization on . . . the size of a facility; the type of fuel used at the facility; and the plant type," and also "may consider other relevant factors such as geographic conditions." 65 Fed. Reg. 79830; see S. Rep. No. 101­228, at 166 (listing similar factors and noting that "[t]he proper definition of catego- ries . . . will assure maximum protection of public health and the environment while minimizing costs imposed on the regulated community"). Using that classification tool, EPA can ensure that plants have to attain only the emis- sions levels previously achieved by peers facing compara- ble cost constraints, so as to further protect plants from unrealistic floor standards. 12 MICHIGAN v. EPA KAGAN, J., dissenting And that is exactly what EPA did over the course of its rulemaking process, insisting on apples-to-apples compar- isons that bring floor standards within reach of diverse kinds of power plants. Even in making its "appropriate and necessary" finding, the Agency announced it would divide plants into the two categories mentioned above: "coal-fired" and "oil-fired." 65 Fed. Reg. 79830.3 Then, as the rulemaking progressed, EPA went further. Noting that different technologies significantly affect the ease of attaining a given emissions level, the Agency's proposed rule subdivided those two classes into five: plants designed to burn high-rank coal; plants designed to burn low-rank virgin coal; plants that run on a technology termed inte- grated gasification combined cycle; liquid oil units; and solid oil units. See 76 Fed. Reg. 25036­25037. EPA ex- plained that by subcategorizing in that way, it had spared many plants the need to "retrofit[ ]," "redesign[ ]," or make other "extensive changes" to their facilities. Id., at 25036. And in its final rule, EPA further refined its groupings in ways that eased compliance. Most notably, the Agency established a separate subcategory, and attendant (less stringent) floor, for plants in Hawaii, Puerto Rico, Guam, and the Virgin Islands on the ground that plants in those places have "minimal control over the quality of available fuel[ ] and disproportionately high operational and maintenance costs." 77 Fed. Reg. 9401.4 ------------ 3 EPA also determined at that stage that it is "not appropriate or necessary" to regulate natural gas plants' emissions of hazardous air pollutants because they have only "negligible" impacts. 65 Fed. Reg. 79831. That decision meant that other plants would not have to match their cleaner natural gas counterparts, thus making the floor standards EPA established that much less costly to achieve. 4 The majority insists on disregarding how EPA's categorization deci- sions made floor standards less costly for various power plants to achieve, citing the Agency's statement that "it is not appropriate to premise subcategorization on costs." 77 Fed. Reg. 9395 (quoted ante, at 13). But that misunderstands EPA's point. It is quite true that EPA Cite as: 576 U. S. ____ (2015) 13 KAGAN, J., dissenting Even after establishing multiple floor standards that factored in costs, EPA adopted additional "compliance options" to "minimize costs" associated with attaining a given floor--just as its "appropriate and necessary" find- ing explicitly contemplated. Id., at 9306; 76 Fed. Reg. 25057; see 65 Fed. Reg. 79830. For example, the Agency calculated each floor as both an "input-based" standard (based on emissions per unit of energy used) and an "output-based" standard (based on emissions per unit of use- ful energy produced), and allowed plants to choose which standard they would meet. That option, EPA explained, can "result in . . . reduced compliance costs." 76 Fed. Reg. 25063. Similarly, EPA allowed plants to meet a given 12% floor by averaging emissions across all units at the same site, instead of having to meet the floor at each unit. Some plants, EPA understood, would find such averaging a "less costly alternative." 77 Fed. Reg. 9385. Yet again: EPA permitted "limited use" plants--those primarily burning ------------ did not consider costs separate and apart from all other factors in crafting categories and subcategories. See S. Rep. No. 101­128, p. 166 (1989) (noting that EPA may not make classifications decisions "based wholly on economic grounds"); 77 Fed. Reg. 9395 (citing Senate Report). That approach could have subverted the statutory scheme: To use an extreme example, it would have allowed EPA, citing costs of compli- ance, to place the top few plants in one category, the next few in another category, the third in a third, and all the way down the line, thereby insulating every plant from having to make an appreciable effort to catch up with cleaner facilities. But in setting up categories and subcategories, EPA did consider technological, geographic, and other factors directly relevant to the costs that diverse power plants would bear in trying to attain a given emissions level. (For some reason, the majority calls this a "carefully worded observation," ante, at 13, but it is nothing other than the fact of the matter.) The Agency's categorization decisions (among several other measures, see supra, at 10­11; infra this page and 14) thus refute the majority's suggestion, see ante, at 11, that the "appropriate and necessary" finding automatically generates floor standards with no relation to cost. To the contrary, the Agency used its categorization authority to establish different floor standards for different types of plants with different cost structures. 14 MICHIGAN v. EPA KAGAN, J., dissenting natural gas but sometimes switching to oil--to comply with the final rule by meeting qualitative "work practice standards" rather than numeric emissions limits. Id., at 9400­9401. EPA explained that it would be "economically impracticable" for those plants to demonstrate compliance through emissions testing, and that an alternative stand- ard, focused on their adoption of pollution control tech- niques, would allow them to both reduce emissions and avoid "extra cost." Id., at 9401. And the list goes on. See, e.g., id., at 9409­9410 (allowing extra year for plants to comply with emissions limits where "source-specific con- struction, permitting, or labor, procurement or resource challenges" arise); id., at 9417 (describing additional "compliance options"). With all that cost-consideration under its belt, EPA next assessed whether to set beyond-the-floor standards, and here too, as it knew it would, the Agency took costs into account. For the vast majority of coal and oil plants, EPA decided that beyond-the-floor standards would not be "reasonable after considering costs." Id., at 9331. The Agency set such a standard for only a single kind of plant, and only after determining that the technology needed to meet the more lenient limit would also achieve the more stringent one. See id., at 9393; 76 Fed. Reg. 25046­25047. Otherwise, EPA determined, the market-leader-based standards were enough. Finally, as required by Executive Order and as antici- pated at the time of the "appropriate and necessary" find- ing, EPA conducted a formal cost-benefit analysis of its new emissions standards and incorporated those findings into its proposed and final rules. See id., at 25072­25078; 77 Fed. Reg. 9305­9306, 9424­9432. That analysis esti- mated that the regulation's yearly costs would come in at under $10 billion, while its annual measureable benefits would total many times more--between $37 and $90 billion. See id., at 9305­9306; ante, at 4. On the costs Cite as: 576 U. S. ____ (2015) 15 KAGAN, J., dissenting side, EPA acknowledged that plants' compliance with the rule would likely cause electricity prices to rise by about 3%, but projected that those prices would remain lower than they had been as recently as 2010. See 77 Fed. Reg. 9413­9414. EPA also thought the rule's impact on jobs would be about a wash, with jobs lost at some high- emitting plants but gained both at cleaner plants and in the pollution control industry. See ibid. On the benefits side, EPA noted that it could not quantify many of the health gains that would result from reduced mercury exposure. See id., at 9306. But even putting those aside, the rule's annual benefits would include between 4,200 and 11,000 fewer premature deaths from respiratory and cardiovascular causes, 3,100 fewer emergency room visits for asthmatic children, 4,700 fewer non-fatal heart at- tacks, and 540,000 fewer days of lost work. See id., at 9429. Those concrete findings matter to these cases--which, after all, turn on whether EPA reasonably took costs into account in regulating plants' emissions of hazardous air pollutants. The majority insists that it may ignore EPA's cost-benefit analysis because "EPA did not rely on" it when issuing the initial "appropriate and necessary" finding. Ante, at 15 (quoting Solicitor General); see also SEC v. Chenery Corp., 318 U. S. 80, 87, 93­94 (1943). At one level, that description is true--indeed, a simple func- tion of chronology: The kick-off finding preceded the cost- benefit analysis by years and so could not have taken its conclusions into account. But more fundamentally, the majority's account is off, because EPA knew when it made that finding that it would consider costs at every subse- quent stage, culminating in a formal cost-benefit study. And EPA knew that, absent unusual circumstances, the rule would need to pass that cost-benefit review in order to issue. See Exec. Order No. 12866, 58 Fed. Reg. 51736 ("Each agency shall . . . adopt a regulation only upon a 16 MICHIGAN v. EPA KAGAN, J., dissenting reasoned determination that the benefits of the intended regulation justify its costs"). The reasonableness of the Agency's decision to consider only the harms of emissions at the threshold stage must be evaluated in that broader context. And in thinking about that issue, it is well to remember the outcome here: a rule whose benefits exceed its costs by three to nine times. In making its "appropri- ate and necessary" finding, EPA had committed to as- sessing and mitigating costs throughout the rest of its rulemaking; if nothing else, the findings of the Agency's cost-benefit analysis--making clear that the final emis- sions standards were cost-effective--show that EPA did just that. B Suppose you were in charge of designing a regulatory process. The subject matter--an industry's emissions of hazardous material--was highly complex, involving mul- tivarious factors demanding years of study. Would you necessarily try to do everything at once? Or might you try to break down this lengthy and complicated process into discrete stages? And might you consider different factors, in different ways, at each of those junctures? I think you might. You know that everything must get done in the end--every relevant factor considered. But you tend to think that "in the end" does not mean "in the beginning." And you structure your rulemaking process accordingly, starting with a threshold determination that does not mirror your end-stage analysis. Would that be at least (which is all it must be) a "reasonable policy choice"? Chevron, 467 U. S., at 845. That is the question presented here, and it nearly an- swers itself. Setting emissions levels for hazardous air pollutants is necessarily a lengthy and complicated pro- cess, demanding analysis of many considerations over many years. Costs are a key factor in that process: As I Cite as: 576 U. S. ____ (2015) 17 KAGAN, J., dissenting have said, sensible regulation requires careful scrutiny of the burdens that potential rules impose. See supra, at 6­ 7. But in ordering its regulatory process, EPA knew it would have the opportunity to consider costs in one after another of that rulemaking's stages--in setting the level of floor standards, in providing a range of options for plants to meet them, in deciding whether or where to require limits beyond the floor, and in finally completing a formal cost-benefit analysis. See 65 Fed. Reg. 79830­79831; supra, at 9­15. Given that context, EPA reasonably de- cided that it was "appropriate"--once again, the only statutory requirement relevant here--to trigger the regu- latory process based on the twin findings that the emis- sions in question cause profound health and environmen- tal harms and that available pollution control technologies can reduce those emissions. By making that decision, EPA did no more than commit itself to developing a realis- tic and cost-effective regulation--a rule that would take account of every relevant factor, costs and benefits alike. And indeed, particular features of the statutory scheme here indicate that EPA's policy choice was not just a min- imally reasonable option but an eminently reasonable one. To start, that decision brought EPA's regulation of power plants into sync with its regulation of every other significant source of hazardous pollutants under the Clean Air Act. For all those types of sources (totaling over 100), the Act instructs EPA to make the threshold decision to regulate based solely on the quantity and effects of pollu- tants discharged; costs enter the picture afterward, when the Agency takes up the task of actually establishing emissions limits. See supra, at 3­4. Industry after indus- try, year after year, EPA has followed that approach to standard-setting, just as Congress contemplated. See, e.g., 58 Fed. Reg. 49354 (1993) (dry cleaning facilities); 59 Fed. Reg. 64303 (1994) (gasoline distributors); 60 Fed. Reg. 45948 (1995) (aerospace manufacturers). And apparently 18 MICHIGAN v. EPA KAGAN, J., dissenting with considerable success. At any rate, neither those challenging this rule nor the Court remotely suggests that these regulatory regimes have done "significantly more harm than good." Ante, at 7. So when making its "appro- priate and necessary" finding for power plants, EPA had good reason to continue in the same vein. See, e.g., Entergy, 556 U. S., at 236 (opinion of BREYER, J.) (noting that the reasonableness of an agency's approach to considering costs rests in part on whether that tack has met "with apparent success in the past"). And that is exactly how EPA explained its choice. Stating that it would consider the "costs of controls" when "developing a regulation," the Agency noted that such an "approach has helped build flexibility in meeting environmental objectives in the past," thereby preventing the imposition of disproportion- ate costs. 65 Fed. Reg. 79830. Indeed, as EPA further commented in issuing its rule, it would seem "inequitable to impose a regulatory regime on every industry in Amer- ica and then to exempt one category" after finding it repre- sented "a significant part of the air toxics problem." 77 Fed. Reg. 9322 (quoting 136 Cong. Rec. 36062 (1990) (statement of Sen. Durenberger)). The majority's attempt to answer this point founders on even its own statement of facts. The majority objects that "the whole point of having a separate provision about power plants" is to "treat[ ] power plants differently from other stationary sources." Ante, at 11 (emphasis in origi- nal). But turn back about 10 pages, and read what the majority says about why Congress treated power plants differently: because, as all parties agree, separate regula- tory requirements involving acid rain "were expected to have the collateral effect of reducing power plants' emis- sions of hazardous air pollutants, although the extent of the reduction was unclear." Ante, at 2; see supra, at 4­5. For that reason alone (the majority does not offer any other), Congress diverted EPA from its usual regulatory Cite as: 576 U. S. ____ (2015) 19 KAGAN, J., dissenting path, instructing the Agency, as a preliminary matter, to complete and consider a study about the residual harms to public health arising from those emissions. See ante, at 2­ 3; supra, at 5. But once EPA found in its study that the acid rain provisions would not significantly affect power plants' emissions of hazardous pollutants, any rationale for treating power plants differently from other sources discharging the same substances went up in smoke. See 65 Fed. Reg. 79830. At that point, the Agency would have had far more explaining to do if, rather than following a well-tested model, it had devised a new scheme of regula- tion for power plants only. Still more, EPA could not have accurately assessed costs at the time of its "appropriate and necessary" finding. See 8 Mercury Study, at 6­2 (noting the "many uncertainties" in any early-stage analysis of pollution control costs). Under the statutory scheme, that finding comes before-- years before--the Agency designs emissions standards. And until EPA knows what standards it will establish, it cannot know what costs they will impose. Nor can those standards even be reasonably guesstimated at such an early stage. Consider what it takes to set floor standards alone. First, EPA must divide power plants into catego- ries and subcategories; as explained earlier, those classifi- cation decisions significantly affect what floors are estab- lished. See supra, at 4, and n. 1, 11­12. And then, EPA must figure out the average emissions level already achieved by the top 12% in each class so as to set the new standards. None of that can realistically be accomplished in advance of the Agency's regulatory process: Indeed, those steps are the very stuff of the rulemaking. Simi- larly, until EPA knows what "compliance options" it will develop, it cannot know how they will mitigate the costs plants must incur to meet the floor standards. See supra, at 13­14. And again, deciding on those options takes substantial time. So there is good reason for different 20 MICHIGAN v. EPA KAGAN, J., dissenting considerations to go into the threshold finding than into the final rule. Simply put, calculating costs before start- ing to write a regulation would put the cart before the horse. III The central flaw of the majority opinion is that it ig- nores everything but one thing EPA did. It forgets that EPA's "appropriate and necessary" finding was only a first step which got the rest of the regulatory process rolling. It narrows its field of vision to that finding in isolation, with barely a glance at all the ways in which EPA later took costs into account. See supra, at 10­11 (in establishing floor standards); supra, at 13­14 (in adopting compliance options); supra, at 14 (in deciding whether to regulate beyond the floor); supra, at 14­15 (in conducting a formal cost-benefit analysis as a final check). In sum, the major- ity disregards how consideration of costs infused the regu- latory process, resulting not only in EPA's adoption of mitigation measures, ante, at 13­14, but also in EPA's crafting of emissions standards that succeed in producing benefits many times their price. That mistake accounts for the majority's primary argu- ment that the word "appropriate," as used in §7412(n)(1)(A), demands consideration of costs. See ante, at 6­7. As I have noted, that would be true if the "appro- priate and necessary" finding were the only step before imposing regulations on power plants. See supra, at 6­7. But, as should be more than clear by now, it was just the first of many: Under the Clean Air Act, a long road lay ahead in which the Agency would have more--and far better--opportunities to evaluate the costs of diverse emissions standards on power plants, just as it did on all other sources. See supra, at 4, 7, 9­15. EPA well under- stood that fact: "We evaluate the terms `appropriate' and `necessary,' " it explained, in light of their "statutory con- Cite as: 576 U. S. ____ (2015) 21 KAGAN, J., dissenting text." 76 Fed. Reg. 24986. And EPA structured its regula- tory process accordingly, with consideration of costs com- ing (multiple times) after the threshold finding. The only way the majority can cast that choice as unreasonable, given the deference this Court owes to such agency deci- sions, is to blind itself to the broader rulemaking scheme. The same fault inheres in the majority's secondary argument that EPA engaged in an "interpretive gerry- mander[ ]" by considering environmental effects but not costs in making its "appropriate and necessary" finding. Ante, at 8­9. The majority notes--quite rightly--that Congress called for EPA to examine both subjects in a study of mercury emissions from all sources (separate from the study relating to power plants' emissions alone). See ante, at 8. And the majority states--again, rightly-- that Congress's demand for that study "provides direct evidence that Congress was concerned with [both] envi- ronmental effects [and] cost." Ante, at 9 (internal quota- tion marks omitted). But nothing follows from that fact, because EPA too was concerned with both. True enough, EPA assessed the two at different times: environmental harms (along with health harms) at the threshold, costs afterward. But that was for the very reasons earlier de- scribed: because EPA wanted to treat power plants like other sources and because it thought harms, but not costs, could be accurately measured at that early stage. See supra, at 17­20. Congress's simple request for a study of mercury emissions in no way conflicts with that choice of when and how to consider both harms and costs. Once more, the majority perceives a conflict only because it takes so partial a view of the regulatory process. And the identical blind spot causes the majority's sports-car metaphor to run off the road. The majority likens EPA to a hypothetical driver who decides that "it is `appropriate' to buy a Ferrari without thinking about cost, because he plans to think about cost later when deciding 22 MICHIGAN v. EPA KAGAN, J., dissenting whether to upgrade the sound system." Ante, at 11. The comparison is witty but wholly inapt. To begin with, emissions limits are not a luxury good: They are a safety measure, designed to curtail the significant health and environmental harms caused by power plants spewing hazardous pollutants. And more: EPA knows from past experience and expertise alike that it will have the oppor- tunity to purchase that good in a cost-effective way. A better analogy might be to a car owner who decides with- out first checking prices that it is "appropriate and neces- sary" to replace her worn-out brake-pads, aware from prior experience that she has ample time to comparison- shop and bring that purchase within her budget. Faced with a serious hazard and an available remedy, EPA moved forward like that sensible car owner, with a prom- ise that it would, and well-grounded confidence that it could, take costs into account down the line. That about does it for the majority's opinion, save for its final appeal to Chenery--and Chenery cannot save its holding. See ante, at 14. Of course a court may not up- hold agency action on grounds different from those the agency gave. See Chenery, 318 U. S., at 87. But equally, a court may not strike down agency action without consider- ing the reasons the agency gave. Id., at 95. And that is what the majority does. Indeed, it is difficult to know what agency document the majority is reading. It denies that "EPA said . . . that cost-benefit analysis would be deferred until later." Ante, at 13. But EPA said exactly that: The "costs of controls," the Agency promised, "will be examined" as "a part of developing a regulation." 65 Fed. Reg. 79830. Tellingly, these words appear nowhere in the majority's opinion. But what are they other than a state- ment that cost concerns, contra the majority, are not "irrelevant," ante, at 13 (without citation)--that they are simply going to come in later? And for good measure, EPA added still extra explana- Cite as: 576 U. S. ____ (2015) 23 KAGAN, J., dissenting tion. In its "appropriate and necessary" finding, the Agency committed to exploring "least-cost solutions" in "devel- oping a standard for utilities." 65 Fed. Reg. 79830. The Agency explained that such an approach--particularly mentioning the use of averaging and subcategorization-- had offered "opportunit[ies] for lower cost solutions" and "helped build flexibility in meeting environmental objec- tives in the past." Ibid.; see supra, at 7, 18. Then, in issuing its proposed and final rules, EPA affirmed that it had done just what it said. EPA recognized that standard- setting must "allow the industry to make practical in- vestment decisions that minimize costs." 76 Fed. Reg. 25057. Accordingly, the Agency said, it had "provid[ed] flexibility and compliance options" so as to make the rule "less costly" for regulated parties. 77 Fed. Reg. 9306. EPA added that it had rejected beyond-the-floor standards for almost all power plants because they would not be "reasonable after considering costs." Id., at 9331. And it showed the results of a formal analysis finding that the rule's costs paled in comparison to its benefits. In sum, EPA concluded, it had made the final standards "cost- efficient." Id., at 9434. What more would the majority have EPA say? IV Costs matter in regulation. But when Congress does not say how to take costs into account, agencies have broad discretion to make that judgment. Accord, ante, at 14 (noting that it is "up to the Agency to decide (as always, within the limits of reasonable interpretation) how to account for cost"). Far more than courts, agencies have the expertise and experience necessary to design regula- tory processes suited to "a technical and complex arena." Chevron, 467 U. S., at 863. And in any event, Congress has entrusted such matters to them, not to us. EPA exercised that authority reasonably and responsi- 24 MICHIGAN v. EPA KAGAN, J., dissenting bly in setting emissions standards for power plants. The Agency treated those plants just as it had more than 100 other industrial sources of hazardous air pollutants, at Congress's direction and with significant success. It made a threshold finding that regulation was "appropriate and necessary" based on the harm caused by power plants' emissions and the availability of technology to reduce them. In making that finding, EPA knew that when it decided what a regulation would look like--what emis- sions standards the rule would actually set--the Agency would consider costs. Indeed, EPA expressly promised to do so. And it fulfilled that promise. The Agency took account of costs in setting floor standards as well as in thinking about beyond-the-floor standards. It used its full kit of tools to minimize the expense of complying with its proposed emissions limits. It capped the regulatory proc- ess with a formal analysis demonstrating that the bene- fits of its rule would exceed the costs many times over. In sum, EPA considered costs all over the regulatory process, except in making its threshold finding--when it could not have measured them accurately anyway. That approach is wholly consonant with the statutory scheme. Its adop- tion was "up to the Agency to decide." Ante, at 14. The majority arrives at a different conclusion only by disregarding most of EPA's regulatory process. It insists that EPA must consider costs--when EPA did just that, over and over and over again. It concedes the importance of "context" in determining what the "appropriate and necessary" standard means, see ante, at 7, 10--and then ignores every aspect of the rulemaking context in which that standard plays a part. The result is a decision that deprives the Agency of the latitude Congress gave it to design an emissions-setting process sensibly accounting for costs and benefits alike. And the result is a decision that deprives the American public of the pollution control measures that the responsible Agency, acting well within Cite as: 576 U. S. ____ (2015) 25 KAGAN, J., dissenting its delegated authority, found would save many, many lives. I respectfully dissent.