Cite as: 577 U. S. ____ (2016) 1 Decree SUPREME COURT OF THE UNITED STATES STATE OF MONTANA v. STATE OF WYOMING AND STATE OF NORTH DAKOTA ON BILL OF COMPLAINT No. 137, Orig. Decided March 21, 2016 ORDER AND JUDGMENT The Court having exercised original jurisdiction over this controversy among sovereign States; the issues hav- ing been tried before the Special Master appointed by this Court; the Court having considered the briefs on the par- ties' exceptions to the Second Interim Report of the Special Master; IT IS HEREBY ORDERED AND ADJUDGED AS FOLLOWS: 1. Wyoming's Motion for Partial Summary Judgment on the notice requirement for damages is granted for the years 1982, 1985, 1992, 1994, and 1998. 2. Wyoming also is not liable to Montana for the years 1981, 1987, 1988, 1989, 2000, 2001, 2002, and 2003. 3. Wyoming is liable to Montana for reducing the vol- ume of water available in the Tongue River at the State- line between Wyoming and Montana by 1,300 acre-feet in 2004. 4. Wyoming is liable to Montana for reducing the vol- ume of water available in the Tongue River at the State- line between Wyoming and Montana by 56 acre-feet in 2006. 5. The case is remanded to the Special Master for de- termination of damages and other appropriate relief.