(Slip Opinion) OCTOBER TERM, 2015 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 AMERICOLD REALTY TRUST v. CONAGRA FOODS, INC., ET AL. CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT No. 14­1382. Argued January 19, 2016--Decided March 7, 2016 Respondents, corporate citizens of Delaware, Nebraska, and Illinois, sued petitioner Americold Realty Trust, a "real estate investment trust" organized under Maryland law, in a Kansas court. Americold removed the suit to Federal District Court based on diversity-of- citizenship jurisdiction. See 28 U. S. C. §§1332(a)(1), 1441(b). The District Court accepted jurisdiction and ruled in Americold's favor. On appeal, the Tenth Circuit held that the District Court lacked ju- risdiction to hear the suit. Since Americold was not a corporation, the court reasoned, its citizenship for diversity jurisdiction purposes should be based on the citizenship of its members, which included its shareholders. Because no record of those shareholders' citizenship existed, diversity was not proved. Held: For purposes of diversity jurisdiction, Americold's citizenship is based on the citizenship of its members, which include its sharehold- ers. Pp. 2­6. (a) Historically, the relevant citizens for jurisdictional purposes in a suit involving a "mere legal entity" were that entity's "members," or the "real persons who come into court" in the entity's name. Bank of United States v. Deveaux, 5 Cranch 61, 86, 91. But for the limited ex- ception of jurisdictional citizenship for corporations, see Louisville, C. & C. R. Co. v. Letson, 2 How. 497, 558, this Court continues to "ad- here to [the] oft-repeated rule that diversity jurisdiction in a suit by or against the entity depends on the citizenship of `all [its] mem- bers,' " Carden v. Arkoma Associates, 494 U. S. 185, 195. Applying the rule here, Americold possesses the citizenship of all its members, who, under Maryland law, include its shareholders. See, e.g., Md. Corp. & Assns. Code Ann. §8­101(c). Pp. 2­4. 2 AMERICOLD REALTY TRUST v. CONAGRA FOODS, INC. Syllabus (b) Americold argues that anything called a "trust" possesses the citizenship of its trustees alone. Traditionally, a trust was considered a "fiduciary relationship" between multiple people and could not be haled into court; hence, legal proceedings involving a trust were brought by or against the trustees in their own name, Deveaux, 5 Cranch, at 91. Americold confuses the traditional trust with the va- riety of unincorporated entities that many States have given the "trust" label. Under Maryland law, the real estate investment trust at issue is treated as a "separate legal entity" that can sue or be sued. §§8­102(2), 8­301(2). Despite what such an entity calls itself, so long as it is unincorporated, this Court will apply the "oft-repeated rule" that it possesses the citizenship of all its members. Pp. 4­6. 776 F. 3d 1175, affirmed. SOTOMAYOR, J., delivered the opinion for a unanimous Court. Cite as: 577 U. S. ____ (2016) 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. 14­1382 _________________ AMERICOLD REALTY TRUST, PETITIONER v. CONAGRA FOODS, INC., ET AL. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [March 7, 2016] JUSTICE SOTOMAYOR delivered the opinion of the Court. Federal law permits federal courts to resolve certain nonfederal controversies between "citizens" of different States. This rule is easy enough to apply to humans, but can become metaphysical when applied to legal entities. This case asks how to determine the citizenship of a "real estate investment trust," an inanimate creature of Mary- land law. We answer: While humans and corporations can assert their own citizenship, other entities take the citi- zenship of their members. I This action began as a typical state-law controversy, one involving a contract dispute and an underground food- storage warehouse fire. A group of corporations whose food perished in that 1991 fire continues to seek compen- sation from the warehouse's owner, now known as Amer- icold Realty Trust. After the corporations filed their latest suit in Kansas court, Americold removed the suit to the Federal District Court for the District of Kansas. The District Court accepted jurisdiction and resolved the dis- pute in favor of Americold. 2 AMERICOLD REALTY TRUST v. CONAGRA FOODS, INC. Opinion of the Court On appeal, however, the Tenth Circuit asked for sup- plemental briefing on whether the District Court's exercise of jurisdiction was appropriate. The parties responded that the District Court possessed jurisdiction because the suit involved "citizens of different States." 28 U. S. C. §§1332(a)(1), 1441(b). The Tenth Circuit disagreed. The court considered the corporate plaintiffs citizens of the States where they were chartered and had their principal places of business: Delaware, Nebraska, and Illinois. See ConAgra Foods, Inc. v. Americold Logistics, LLC, 776 F. 3d 1175, 1182 (2015); §1332(c)(1) (specifying the citizenship of corpora- tions for jurisdictional purposes). The court applied a different test to determine Americold's citizenship because Americold is a "real estate investment trust," not a corpo- ration. Distilling this Court's precedent, the Tenth Circuit reasoned that the citizenship of any "non-corporate artifi- cial entity" is determined by considering all of the entity's "members," which include, at minimum, its shareholders. Id., at 1180­1181 (citing Carden v. Arkoma Associates, 494 U. S. 185 (1990)). As there was no record of the citizen- ship of Americold's shareholders, the court concluded that the parties failed to demonstrate that the plaintiffs were "citizens of different States" than the defendants. See Strawbridge v. Curtiss, 3 Cranch 267 (1806). We granted certiorari to resolve confusion among the Courts of Appeals regarding the citizenship of unincorpo- rated entities. 576 U. S. ___ (2015). We now affirm. II Exercising its powers under Article III, the First Con- gress granted federal courts jurisdiction over controversies between a "citizen" of one State and "a citizen of another State." 1 Stat. 78. For a long time, however, Congress failed to explain how to determine the citizenship of a nonbreathing entity like a business association. In the Cite as: 577 U. S. ____ (2016) 3 Opinion of the Court early 19th century, this Court took that silence literally, ruling that only a human could be a citizen for jurisdic- tional purposes. Bank of United States v. Deveaux, 5 Cranch 61, 86­91 (1809). If a "mere legal entity" like a corporation were sued, the relevant citizens were its "members," or the "real persons who come into court" in the entity's name. Id., at 86, 91. This Court later carved a limited exception for corpora- tions, holding that a corporation itself could be considered a citizen of its State of incorporation. See Louisville, C. & C. R. Co. v. Letson, 2 How. 497, 558 (1844). Congress etched this exception into the U. S. Code, adding that a corporation should also be considered a citizen of the State where it has its principal place of business. 28 U. S. C. §1332(c) (1958 ed.). But Congress never expanded this grant of citizenship to include artificial entities other than corporations, such as joint-stock companies or limited partnerships. For these unincorporated entities, we too have "adhere[d] to our oft-repeated rule that diversity jurisdiction in a suit by or against the entity depends on the citizenship of `all [its] members.' " Carden, 494 U. S., at 195­196 (quoting Chapman v. Barney, 129 U. S. 677, 682 (1889)). Despite our oft-repetition of the rule linking unincorpo- rated entities with their "members," we have never ex- pressly defined the term. But we have equated an associa- tion's members with its owners or " `the several persons composing such association.' " Carden, 494 U. S., at 196 (quoting Great Southern Fire Proof Hotel Co. v. Jones, 177 U. S. 449, 456 (1900)). Applying this principle with refer- ence to specific States' laws, we have identified the mem- bers of a joint-stock company as its shareholders, the members of a partnership as its partners, the members of a union as the workers affiliated with it, and so on. See Carden, 494 U. S., at 189­190 (citing Chapman, 129 U. S., at 682; Great Southern, 177 U. S., at 457; and Steelworkers 4 AMERICOLD REALTY TRUST v. CONAGRA FOODS, INC. Opinion of the Court v. R. H. Bouligny, Inc., 382 U. S. 145, 146 (1965)). This case asks us to determine the citizenship of Amer- icold Realty Trust, a "real estate investment trust" orga- nized under Maryland law. App. 93. As Americold is not a corporation, it possesses its members' citizenship. Noth- ing in the record designates who Americold's members are. But Maryland law provides an answer. In Maryland, a real estate investment trust is an "unin- corporated business trust or association" in which prop- erty is held and managed "for the benefit and profit of any person who may become a shareholder." Md. Corp. & Assns. Code Ann. §§8­101(c), 8­102 (2014). As with joint- stock companies or partnerships, shareholders have "own- ership interests" and votes in the trust by virtue of their "shares of beneficial interest." §§8­704(b)(5), 8­101(d). These shareholders appear to be in the same position as the shareholders of a joint-stock company or the partners of a limited partnership--both of whom we viewed as members of their relevant entities. See Carden, 494 U. S., at 192­196; see also §8­705(a) (linking the term "benefi- cial interests" with "membership interests" and "partner- ship interests"). We therefore conclude that for purposes of diversity jurisdiction, Americold's members include its shareholders. III Americold disputes this conclusion. It cites a case called Navarro Savings Assn. v. Lee, 446 U. S. 458 (1980), to argue that anything called a "trust" possesses the citizen- ship of its trustees alone, not its shareholder beneficiaries as well. As we have reminded litigants before, however, "Navarro had nothing to do with the citizenship of [a] `trust.' " Carden, 494 U. S., at 192­193. Rather, Navarro reaffirmed a separate rule that when a trustee files a lawsuit in her name, her jurisdictional citizenship is the State to which she belongs--as is true of any natural Cite as: 577 U. S. ____ (2016) 5 Opinion of the Court person. 446 U. S., at 465. This rule coexists with our discussion above that when an artificial entity is sued in its name, it takes the citizenship of each of its members. That said, Americold's confusion regarding the citizen- ship of a trust is understandable and widely shared. See Emerald Investors Trust v. Gaunt Parsippany Partners, 492 F. 3d 192, 201­206 (CA3 2007) (discussing various approaches among the Circuits). The confusion can be explained, perhaps, by tradition. Traditionally, a trust was not considered a distinct legal entity, but a "fiduciary relationship" between multiple people. Klein v. Bryer, 227 Md. 473, 476­477, 177 A. 2d 412, 413 (1962); Restatement (Second) of Trusts §2 (1957). Such a relationship was not a thing that could be haled into court; legal proceedings involving a trust were brought by or against the trustees in their own name. Glenn v. Allison, 58 Md. 527, 529 (1882); Deveaux, 5 Cranch, at 91. And when a trustee files a lawsuit or is sued in her own name, her citizenship is all that matters for diversity purposes. Navarro, 446 U. S., at 462­466. For a traditional trust, therefore, there is no need to determine its membership, as would be true if the trust, as an entity, were sued. Many States, however, have applied the "trust" label to a variety of unincorporated entities that have little in common with this traditional template. Maryland, for example, treats a real estate investment trust as a "sepa- rate legal entity" that itself can sue or be sued. Md. Corp. & Assns. Code Ann. §§8­102(2), 8­301(2). So long as such an entity is unincorporated, we apply our "oft-repeated rule" that it possesses the citizenship of all its members. Carden, 494 U. S., at 195. But neither this rule nor Na- varro limits an entity's membership to its trustees just because the entity happens to call itself a trust. We therefore decline to apply the same rule to an unin- corporated entity sued in its organizational name that applies to a human trustee sued in her personal name. 6 AMERICOLD REALTY TRUST v. CONAGRA FOODS, INC. Opinion of the Court We also decline an amicus' invitation to apply the same rule to an unincorporated entity that applies to a corpora- tion--namely, to consider it a citizen only of its State of establishment and its principal place of business. See Brief for National Association of Real Estate Investment Trusts 11­21. When we last examined the "doctrinal wall" between corporate and unincorporated entities in 1990, we saw no reason to tear it down. Carden, 494 U. S., at 190. Then as now we reaffirm that it is up to Congress if it wishes to incorporate other entities into 28 U. S. C. §1332(c)'s special jurisdictional rule. * * * For these reasons, the judgment of the Court of Appeals is Affirmed.