Cite as: 577 U. S. ____ (2016) 1 Per Curiam 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. 14­1516 _________________ STEPHEN DUNCAN, WARDEN, PETITIONER v. LAWRENCE OWENS ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE SEVENTH CIRCUIT [January 20, 2016] PER CURIAM. The writ of certiorari is dismissed as improvidently granted. It is so ordered.