(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 EVENWEL ET AL. v. ABBOTT, GOVERNOR OF TEXAS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE WESTERN DISTRICT OF TEXAS No. 14­940. Argued December 8, 2015--Decided April 4, 2016 Under the one-person, one-vote principle, jurisdictions must design legislative districts with equal populations. See Wesberry v. Sanders, 376 U. S. 1, 7­8, Reynolds v. Sims, 377 U. S. 533, 568. In the context of state and local legislative districting, States may deviate some- what from perfect population equality to accommodate traditional districting objectives. Where the maximum population deviation be- tween the largest and smallest district is less than 10%, a state or lo- cal legislative map presumptively complies with the one-person, one- vote rule. Texas, like all other States, uses total-population numbers from the decennial census when drawing legislative districts. After the 2010 census, Texas adopted a State Senate map that has a maximum to- tal-population deviation of 8.04%, safely within the presumptively permissible 10% range. However, measured by a voter-population baseline--eligible voters or registered voters--the map's maximum population deviation exceeds 40%. Appellants, who live in Texas Senate districts with particularly large eligible- and registered-voter populations, filed suit against the Texas Governor and Secretary of State. Basing apportionment on total population, appellants con- tended, dilutes their votes in relation to voters in other Senate dis- tricts, in violation of the one-person, one-vote principle of the Equal Protection Clause. Appellants sought an injunction barring use of the existing Senate map in favor of a map that would equalize the voter population in each district. A three-judge District Court dis- missed the complaint for failure to state a claim on which relief could be granted. Held: As constitutional history, precedent, and practice demonstrate, a 2 EVENWEL v. ABBOTT Syllabus State or locality may draw its legislative districts based on total pop- ulation. Pp. 7­19. (a) Constitutional history shows that, at the time of the founding, the Framers endorsed allocating House seats to States based on total population. Debating what would become the Fourteenth Amend- ment, Congress reconsidered the proper basis for apportioning House seats. Retaining the total-population rule, Congress rejected pro- posals to allocate House seats to States on the basis of voter popula- tion. See U. S. Const., Amdt. 14, §2. The Framers recognized that use of a total-population baseline served the principle of representa- tional equality. Appellants' voter-population rule is inconsistent with the "theory of the Constitution," Cong. Globe, 39th Cong., 1st Sess., 2766­2767, this Court recognized in Wesberry as underlying not just the method of allocating House seats to States but also the method of apportioning legislative seats within States. Pp. 8­15. (b) This Court's past decisions reinforce the conclusion that States and localities may comply with the one-person, one-vote principle by designing districts with equal total populations. Appellants assert that language in this Court's precedent supports their view that States should equalize the voter-eligible population of districts. But for every sentence appellants quote, one could respond with a line casting the one-person, one-vote guarantee in terms of equality of representation. See, e.g., Reynolds, 377 U. S., at 560­561. Moreover, from Reynolds on, the Court has consistently looked to total- population figures when evaluating whether districting maps violate the Equal Protection Clause by deviating impermissibly from perfect population equality. Pp. 15­18. (c) Settled practice confirms what constitutional history and prior decisions strongly suggest. Adopting voter-eligible apportionment as constitutional command would upset a well-functioning approach to districting that all 50 States and countless local jurisdictions have long followed. As the Framers of the Constitution and the Four- teenth Amendment comprehended, representatives serve all resi- dents, not just those eligible to vote. Nonvoters have an important stake in many policy debates and in receiving constituent services. By ensuring that each representative is subject to requests and sug- gestions from the same number of constituents, total-population ap- portionment promotes equitable and effective representation. Pp. 18­19. (d) Because constitutional history, precedent, and practice reveal the infirmity of appellants' claim, this Court need not resolve wheth- er, as Texas now argues, States may draw districts to equalize voter- eligible population rather than total population. P. 19. Affirmed. Cite as: 578 U. S. ____ (2016) 3 Syllabus GINSBURG, J., delivered the opinion of the Court, in which ROBERTS, C. J., and KENNEDY, BREYER, SOTOMAYOR, and KAGAN, JJ., joined. THOMAS, J., filed an opinion concurring in the judgment. ALITO, J., filed an opinion concurring in the judgment, in which THOMAS, J., joined except as to Part III­B. Cite as: 578 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. 14­940 _________________ SUE EVENWEL, ET AL., APPELLANTS v. GREG ABBOTT, GOVERNOR OF TEXAS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE WESTERN DISTRICT OF TEXAS [April 4, 2016] JUSTICE GINSBURG delivered the opinion of the Court. Texas, like all other States, draws its legislative dis- tricts on the basis of total population. Plaintiffs- appellants are Texas voters; they challenge this uniform method of districting on the ground that it produces un- equal districts when measured by voter-eligible population. Voter-eligible population, not total population, they urge, must be used to ensure that their votes will not be deval- ued in relation to citizens' votes in other districts. We hold, based on constitutional history, this Court's deci- sions, and longstanding practice, that a State may draw its legislative districts based on total population. I A This Court long resisted any role in overseeing the process by which States draw legislative districts. "The remedy for unfairness in districting," the Court once held, "is to secure State legislatures that will apportion prop- erly, or to invoke the ample powers of Congress." Colegrove v. Green, 328 U. S. 549, 556 (1946). "Courts ought not to enter this political thicket," as Justice Frankfurter put it. 2 EVENWEL v. ABBOTT Opinion of the Court Ibid. Judicial abstention left pervasive malapportionment unchecked. In the opening half of the 20th century, there was a massive population shift away from rural areas and toward suburban and urban communities. Nevertheless, many States ran elections into the early 1960's based on maps drawn to equalize each district's population as it was composed around 1900. Other States used maps allocating a certain number of legislators to each county regardless of its population. These schemes left many rural districts significantly underpopulated in comparison with urban and suburban districts. But rural legislators who benefited from malapportionment had scant incentive to adopt new maps that might put them out of office. The Court confronted this ingrained structural inequal- ity in Baker v. Carr, 369 U. S. 186, 191­192 (1962). That case presented an equal protection challenge to a Tennes- see state-legislative map that had not been redrawn since 1901. See also id., at 192 (observing that, in the mean- time, there had been "substantial growth and redistribu- tion" of the State's population). Rather than steering clear of the political thicket yet again, the Court held for the first time that malapportionment claims are justiciable. Id., at 237 ("We conclude that the complaint's allegations of a denial of equal protection present a justiciable consti- tutional cause of action upon which appellants are entitled to a trial and a decision."). Although the Court in Baker did not reach the merits of the equal protection claim, Baker's justiciability ruling set the stage for what came to be known as the one-person, one-vote principle. Just two years after Baker, in Wes- berry v. Sanders, 376 U. S. 1, 7­8 (1964), the Court invali- dated Georgia's malapportioned congressional map, under which the population of one congressional district was "two to three times" larger than the population of the others. Relying on Article I, §2, of the Constitution, the Cite as: 578 U. S. ____ (2016) 3 Opinion of the Court Court required that congressional districts be drawn with equal populations. Id., at 7, 18. Later that same Term, in Reynolds v. Sims, 377 U. S. 533, 568 (1964), the Court upheld an equal protection challenge to Alabama's malap- portioned state-legislative maps. "[T]he Equal Protection Clause," the Court concluded, "requires that the seats in both houses of a bicameral state legislature must be ap- portioned on a population basis." Ibid. Wesberry and Reynolds together instructed that jurisdictions must de- sign both congressional and state-legislative districts with equal populations, and must regularly reapportion dis- tricts to prevent malapportionment.1 Over the ensuing decades, the Court has several times elaborated on the scope of the one-person, one-vote rule. States must draw congressional districts with populations as close to perfect equality as possible. See Kirkpatrick v. Preisler, 394 U. S. 526, 530­531 (1969). But, when draw- ing state and local legislative districts, jurisdictions are permitted to deviate somewhat from perfect population equality to accommodate traditional districting objectives, among them, preserving the integrity of political subdivi- sions, maintaining communities of interest, and creating geographic compactness. See Brown v. Thomson, 462 U. S. 835, 842­843 (1983). Where the maximum popula- tion deviation between the largest and smallest district is less than 10%, the Court has held, a state or local legisla- tive map presumptively complies with the one-person, one- vote rule. Ibid.2 Maximum deviations above 10% are ------------ 1 In Avery v. Midland County, 390 U. S. 474, 485­486 (1968), the Court applied the one-person, one-vote rule to legislative apportion- ment at the local level. 2 Maximum population deviation is the sum of the percentage devia- tions from perfect population equality of the most- and least-populated districts. See Chapman v. Meier, 420 U. S. 1, 22 (1975). For example, if the largest district is 4.5% overpopulated, and the smallest district is 2.3% underpopulated, the map's maximum population deviation is 4 EVENWEL v. ABBOTT Opinion of the Court presumptively impermissible. Ibid. See also Mahan v. Howell, 410 U. S. 315, 329 (1973) (approving a state- legislative map with maximum population deviation of 16% to accommodate the State's interest in "maintaining the integrity of political subdivision lines," but cautioning that this deviation "may well approach tolerable limits"). In contrast to repeated disputes over the permissibility of deviating from perfect population equality, little contro- versy has centered on the population base jurisdictions must equalize. On rare occasions, jurisdictions have relied on the registered-voter or voter-eligible populations of districts. See Burns v. Richardson, 384 U. S. 73, 93­94 (1966) (holding Hawaii could use a registered-voter popu- lation base because of "Hawaii's special population prob- lems"--in particular, its substantial temporary military population). But, in the overwhelming majority of cases, jurisdictions have equalized total population, as measured by the decennial census. Today, all States use total- population numbers from the census when designing congressional and state-legislative districts, and only seven States adjust those census numbers in any mean- ingful way.3 ------------ 6.8%. 3 The Constitutions and statutes of ten States--California, Delaware, Hawaii, Kansas, Maine, Maryland, Nebraska, New Hampshire, New York, and Washington--authorize the removal of certain groups from the total-population apportionment base. See App. to Brief for Appel- lees 1a­46a (listing relevant state constitutional and statutory provi- sions). Hawaii, Kansas, and Washington exclude certain non- permanent residents, including nonresident members of the military. Haw. Const., Art. IV, §4; Kan. Const., Art. 10, §1(a); Wash. Const., Art. II, §43(5). See also N. H. Const., pt. 2, Art. 9­a (authorizing the state legislature to make "suitable adjustments to the general census . . . on account of non-residents temporarily residing in this state"). Califor- nia, Delaware, Maryland, and New York exclude inmates who were domiciled out-of-state prior to incarceration. Cal. Elec. Code Ann. §21003(5) (2016 West Cum. Supp.); Del. Code Ann., Tit. 29, §804A (Supp. 2014); Md. State Govt. Code Ann. §2­2A­01 (2014); N. Y. Legis. Cite as: 578 U. S. ____ (2016) 5 Opinion of the Court B Appellants challenge that consensus. After the 2010 census, Texas redrew its State Senate districts using a total-population baseline. At the time, Texas was subject to the preclearance requirements of §5 of the Voting Rights Act of 1965. 52 U. S. C. §10304 (requiring jurisdic- tions to receive approval from the U. S. Department of Justice or the U. S. District Court for the District of Co- lumbia before implementing certain voting changes). Once it became clear that the new Senate map, S148, would not receive preclearance in advance of the 2012 elections, the U. S. District Court for the Western District of Texas drew an interim Senate map, S164, which also equalized the total population of each district. See Davis v. Perry, No. SA­11­CV­788 (Nov. 23, 2011).4 On direct appeal, this Court observed that the District Court had failed to "take guidance from the State's recently enacted plan in drafting an interim plan," and therefore vacated the District Court's map. Perry v. Perez, 565 U. S. ___, ___, ___­___ (2012) (per curiam) (slip op., at 4, 8­10). The District Court, on remand, again used census data to draw districts so that each included roughly the same size total population. Texas used this new interim map, S172, in the 2012 elections, and, in 2013, the Texas Legis- ------------ Law Ann. §83­m(b) (2015 West Cum. Supp.). The Constitutions of Maine and Nebraska authorize the exclusion of noncitizen immigrants, Me. Const., Art. IV, pt. 1, §2; Neb. Const., Art. III, §5, but neither provision is "operational as written," Brief for United States as Amicus Curiae 12, n. 3. 4 Various plaintiffs had challenged Texas' State House, State Senate, and congressional maps under, inter alia, §2 of the Voting Rights Act of 1965. They sought and received an injunction barring Texas' use of the new maps until those maps received §5 preclearance. See Allen v. State Bd. of Elections, 393 U. S. 544, 561 (1969) ("[A]n individual may bring a suit for declaratory judgment and injunctive relief, claiming that a state requirement is covered by §5, but has not been subjected to the required federal scrutiny."). 6 EVENWEL v. ABBOTT Opinion of the Court lature adopted S172 as the permanent Senate map. See App. to Brief for Texas Senate Hispanic Caucus et al. as Amici Curiae 5 (reproducing the current Senate map). The permanent map's maximum total-population devia- tion is 8.04%, safely within the presumptively permissible 10% range. But measured by a voter-population base- line--eligible voters or registered voters--the map's max- imum population deviation exceeds 40%. Appellants Sue Evenwel and Edward Pfenninger live in Texas Senate districts (one and four, respectively) with particularly large eligible- and registered-voter popula- tions. Contending that basing apportionment on total population dilutes their votes in relation to voters in other Senate districts, in violation of the one-person, one-vote principle of the Equal Protection Clause,5 appellants filed suit in the U. S. District Court for the Western District of Texas. They named as defendants the Governor and Secretary of State of Texas, and sought a permanent injunction barring use of the existing Senate map in favor of a map that would equalize the voter population in each district. The case was referred to a three-judge District Court for hearing and decision. See 28 U. S. C. §2284(a); Shapiro v. McManus, 577 U. S. ___, ___­___ (2015) (slip op., at 5­7). That court dismissed the complaint for failure to state a claim on which relief could be granted. Appellants, the District Court explained, "rel[y] upon a theory never be- fore accepted by the Supreme Court or any circuit court: that the metric of apportionment employed by Texas (total population) results in an unconstitutional apportionment because it does not achieve equality as measured by Plain- tiffs' chosen metric--voter population." App. to Juris. ------------ 5 Apart from objecting to the baseline, appellants do not challenge the Senate map's 8.04% total-population deviation. Nor do they challenge the use of a total-population baseline in congressional districting. Cite as: 578 U. S. ____ (2016) 7 Opinion of the Court Statement 9a. Decisions of this Court, the District Court concluded, permit jurisdictions to use any neutral, nondis- criminatory population baseline, including total popula- tion, when drawing state and local legislative districts. Id., at 13a­14a.6 We noted probable jurisdiction, 575 U. S. ___ (2015), and now affirm. II The parties and the United States advance different positions in this case. As they did before the District Court, appellants insist that the Equal Protection Clause requires jurisdictions to draw state and local legislative districts with equal voter-eligible populations, thus pro- tecting "voter equality," i.e., "the right of eligible voters to an equal vote." Brief for Appellants 14.7 To comply with their proposed rule, appellants suggest, jurisdictions should design districts based on citizen-voting-age- population (CVAP) data from the Census Bureau's Ameri- can Community Survey (ACS), an annual statistical sample of the U. S. population. Texas responds that jurisdic- tions may, consistent with the Equal Protection Clause, design districts using any population baseline--including ------------ 6 As the District Court noted, the Ninth Circuit has likewise rejected appellants' theory, i.e., that voter population must be roughly equal- ized. See Garza v. County of L. A., 918 F. 2d 763, 773­776 (CA9 1990). Also declining to mandate voter-eligible apportionment, the Fourth and Fifth Circuits have suggested that the choice of apportionment base may present a nonjusticiable political question. See Chen v. Houston, 206 F. 3d 502, 528 (CA5 2000) ("[T]his eminently political question has been left to the political process."); Daly v. Hunt, 93 F. 3d 1212, 1227 (CA4 1996) ("This is quintessentially a decision that should be made by the state, not the federal courts, in the inherently political and legisla- tive process of apportionment."). 7 In the District Court, appellants suggested that districting bodies could also comply with the one-person, one-vote rule by equalizing the registered-voter populations of districts, but appellants have not repeated that argument before this Court. See Tr. of Oral Arg. 22­23. 8 EVENWEL v. ABBOTT Opinion of the Court total population and voter-eligible population--so long as the choice is rational and not invidiously discriminatory. Although its use of total-population data from the census was permissible, Texas therefore argues, it could have used ACS CVAP data instead. Sharing Texas' position that the Equal Protection Clause does not mandate use of voter-eligible population, the United States urges us not to address Texas' separate assertion that the Constitution allows States to use alternative population baselines, including voter-eligible population. Equalizing total popu- lation, the United States maintains, vindicates the princi- ple of representational equality by "ensur[ing] that the voters in each district have the power to elect a repre- sentative who represents the same number of constituents as all other representatives." Brief for United States as Amicus Curiae 5. In agreement with Texas and the United States, we reject appellants' attempt to locate a voter-equality man- date in the Equal Protection Clause. As history, prece- dent, and practice demonstrate, it is plainly permissible for jurisdictions to measure equalization by the total population of state and local legislative districts. A We begin with constitutional history. At the time of the founding, the Framers confronted a question analogous to the one at issue here: On what basis should congressional districts be allocated to States? The Framers' solution, now known as the Great Compromise, was to provide each State the same number of seats in the Senate, and to allocate House seats based on States' total populations. "Representatives and direct Taxes," they wrote, "shall be apportioned among the several States which may be in- cluded within this Union, according to their respective Numbers." U. S. Const., Art. I, §2, cl. 3 (emphasis added). "It is a fundamental principle of the proposed constitu- Cite as: 578 U. S. ____ (2016) 9 Opinion of the Court tion," James Madison explained in the Federalist Papers, "that as the aggregate number of representatives allotted to the several states, is to be . . . founded on the aggregate number of inhabitants; so, the right of choosing this allot- ted number in each state, is to be exercised by such part of the inhabitants, as the state itself may designate." The Federalist No. 54, p. 284 (G. Carey & J. McClellan eds. 2001). In other words, the basis of representation in the House was to include all inhabitants--although slaves were counted as only three-fifths of a person--even though States remained free to deny many of those inhabitants the right to participate in the selection of their representa- tives.8 Endorsing apportionment based on total popula- tion, Alexander Hamilton declared: "There can be no truer principle than this--that every individual of the commu- nity at large has an equal right to the protection of govern- ment." 1 Records of the Federal Convention of 1787, p. 473 (M. Farrand ed. 1911).9 ------------ 8 As the United States observes, the "choice of constitutional language reflects the historical fact that when the Constitution was drafted and later amended, the right to vote was not closely correlated with citizen- ship." Brief for United States as Amicus Curiae 18. Restrictions on the franchise left large groups of citizens, including women and many males who did not own land, unable to cast ballots, yet the Framers understood that these citizens were nonetheless entitled to representa- tion in government. 9 JUSTICE ALITO observes that Hamilton stated this principle while opposing allocation of an equal number of Senate seats to each State. Post, at 7­8 (opinion concurring in judgment). That context, however, does not diminish Hamilton's principled argument for allocating seats to protect the representational rights of "every individual of the com- munity at large." 1 Records of the Federal Convention of 1787, p. 473 (M. Farrand ed. 1911). JUSTICE ALITO goes on to quote James Madison for the proposition that Hamilton was concerned, simply and only, with "the outcome of a contest over raw political power." Post, at 8. Notably, in the statement JUSTICE ALITO quotes, Madison was not attributing that motive to Hamilton; instead, according to Madison, Hamilton was attributing that motive to the advocates of equal representation for States. Farrand, supra, at 466. One need not gainsay that Hamilton's 10 EVENWEL v. ABBOTT Opinion of the Court When debating what is now the Fourteenth Amend- ment, Congress reconsidered the proper basis for appor- tioning House seats. Concerned that Southern States would not willingly enfranchise freed slaves, and aware that "a slave's freedom could swell his state's population for purposes of representation in the House by one person, rather than only three-fifths," the Framers of the Four- teenth Amendment considered at length the possibility of allocating House seats to States on the basis of voter population. J. Sneed, Footprints on the Rocks of the Mountain: An Account of the Enactment of the Fourteenth Amendment 28 (1997). See also id., at 35 ("[T]he appor- tionment issue consumed more time in the Fourteenth Amendment debates than did any other topic."). In December 1865, Thaddeus Stevens, a leader of the Radical Republicans, introduced a constitutional amend- ment that would have allocated House seats to States "according to their respective legal voters"; in addition, the proposed amendment mandated that "[a] true census of the legal voters shall be taken at the same time with the regular census." Cong. Globe, 39th Cong., 1st Sess., 10 (1866). Supporters of apportionment based on voter popu- lation employed the same voter-equality reasoning that appellants now echo. See, e.g., id., at 380 (remarks of Rep. Orth) ("[T]he true principle of representation in Congress is that voters alone should form the basis, and that each voter should have equal political weight in our Govern- ment. . . ."); id., at 404 (remarks of Rep. Lawrence) (use of total population "disregards the fundamental idea of all just representation, that every voter should be equal in political power all over the Union"). ------------ backdrop was the political controversies of his day. That reality, however, has not deterred this Court's past reliance on his statements of principle. See, e.g., Printz v. United States, 521 U. S. 898, 910­924 (1997). Cite as: 578 U. S. ____ (2016) 11 Opinion of the Court Voter-based apportionment proponents encountered fierce resistance from proponents of total-population ap- portionment. Much of the opposition was grounded in the principle of representational equality. "As an abstract proposition," argued Representative James G. Blaine, a leading critic of allocating House seats based on voter population, "no one will deny that population is the true basis of representation; for women, children, and other non-voting classes may have as vital an interest in the legislation of the country as those who actually deposit the ballot." Id., at 141. See also id., at 358 (remarks of Rep. Conkling) (arguing that use of a voter-population basis "would shut out four fifths of the citizens of the country-- women and children, who are citizens, who are taxed, and who are, and always have been, represented"); id., at 434 (remarks of Rep. Ward) ("[W]hat becomes of that large class of non-voting tax-payers that are found in every section? Are they in no matter to be represented? They certainly should be enumerated in making up the whole number of those entitled to a representative."). The product of these debates was §2 of the Fourteenth Amendment, which retained total population as the con- gressional apportionment base. See U. S. Const., Amdt. 14, §2 ("Representatives shall be apportioned among the several States according to their respective numbers, counting the whole number of persons in each State, ex- cluding Indians not taxed."). Introducing the final version of the Amendment on the Senate floor, Senator Jacob Howard explained: "[The] basis of representation is numbers . . . ; that is, the whole population except untaxed Indians and per- sons excluded by the State laws for rebellion or other crime. . . . The committee adopted numbers as the most just and satisfactory basis, and this is the prin- ciple upon which the Constitution itself was originally 12 EVENWEL v. ABBOTT Opinion of the Court framed, that the basis of representation should de- pend upon numbers; and such, I think, after all, is the safest and most secure principle upon which the Gov- ernment can rest. Numbers, not voters; numbers, not property; this is the theory of the Constitution." Cong. Globe, 39th Cong., 1st Sess., 2766­2767 (1866). Appellants ask us to find in the Fourteenth Amend- ment's Equal Protection Clause a rule inconsistent with this "theory of the Constitution." But, as the Court recog- nized in Wesberry, this theory underlies not just the method of allocating House seats to States; it applies as well to the method of apportioning legislative seats within States. "The debates at the [Constitutional] Convention," the Court explained, "make at least one fact abundantly clear: that when the delegates agreed that the House should represent `people,' they intended that in allocating Con- gressmen the number assigned to each state should be determined solely by the number of inhabitants." 376 U. S., at 13. "While it may not be possible to draw con- gressional districts with mathematical precision," the Court acknowledged, "that is no excuse for ignoring our Constitution's plain objective of making equal representa- tion for equal numbers of people the fundamental goal for the House of Representatives." Id., at 18 (emphasis added). It cannot be that the Fourteenth Amendment calls for the apportionment of congressional districts based on total population, but simultaneously prohibits States from apportioning their own legislative districts on the same basis. Cordoning off the constitutional history of congressional districting, appellants stress two points.10 First, they ------------ 10 JUSTICE ALITO adds a third, claiming "the allocation of congres- sional representation sheds little light" on the meaning of the one-person, one-vote rule "because that allocation plainly violates one person, one vote." Post, at 4. For this proposition, JUSTICE ALITO notes the consti- Cite as: 578 U. S. ____ (2016) 13 Opinion of the Court draw a distinction between allocating seats to States, and apportioning seats within States. The Framers selected total population for the former, appellants and their amici argue, because of federalism concerns inapposite to intra- state districting. These concerns included the perceived risk that a voter-population base might encourage States to expand the franchise unwisely, and the hope that a total-population base might counter States' incentive to undercount their populations, thereby reducing their share of direct taxes. Wesberry, however, rejected the distinction appellants now press. See supra, at 12. Even without the weight of Wesberry, we would find appellants' distinction unconvincing. One can accept that federal- ism--or, as JUSTICE ALITO emphasizes, partisan and regional political advantage, see post, at 6­13--figured in the Framers' selection of total population as the basis for allocating congressional seats. Even so, it remains beyond doubt that the principle of representational equality fig- ured prominently in the decision to count people, whether or not they qualify as voters.11 ------------ tutional guarantee of two Senate seats and at least one House seat to each State, regardless of its population. But these guarantees bear no kinship to the separate question that dominated the Fourteenth Amendment's ratification debates: After each State has received its guaranteed House seat, on what basis should additional seats be allocated? 11 JUSTICE ALITO asserts that we have taken the statements of the Fourteenth Amendment's Framers "out of context." Post, at 9. See also post, at 12 ("[C]laims about representational equality were invoked, if at all, only in service of the real goal: preventing southern States from acquiring too much power in the national government."). Like Alexan- der Hamilton, see supra, at 9, n. 9, the Fourteenth Amendment's Framers doubtless made arguments rooted in practical political reali- ties as well as in principle. That politics played a part, however, does not warrant rejecting principled argument. In any event, motivations aside, the Framers' ultimate choice of total population rather than voter population is surely relevant to whether, as appellants now argue, the Equal Protection Clause mandates use of voter population 14 EVENWEL v. ABBOTT Opinion of the Court Second, appellants and JUSTICE ALITO urge, see post, at 5­6, the Court has typically refused to analogize to fea- tures of the federal electoral system--here, the constitu- tional scheme governing congressional apportionment-- when considering challenges to state and local election laws. True, in Reynolds, the Court rejected Alabama's argument that it had permissibly modeled its State Senate apportionment scheme--one Senator for each county--on the United States Senate. "[T]he federal analogy," the Court explained, "[is] inapposite and irrelevant to state legislative districting schemes" because "[t]he system of representation in the two Houses of the Federal Congress" arose "from unique historical circumstances." 377 U. S., at 573­574. Likewise, in Gray v. Sanders, 372 U. S. 368, 371­372, 378 (1963), Georgia unsuccessfully attempted to defend, by analogy to the electoral college, its scheme of assigning a certain number of "units" to the winner of each county in statewide elections. Reynolds and Gray, however, involved features of the federal electoral system that contravene the principles of both voter and representational equality to favor interests that have no relevance outside the federal context. Senate seats were allocated to States on an equal basis to respect state sovereignty and increase the odds that the smaller States would ratify the Constitution. See Wesberry, 376 U. S., at 9­13 (describing the history of the Great Com- promise). See also Reynolds, 377 U. S., at 575 ("Political subdivisions of States--counties, cities, or whatever-- never were and never have been considered as sovereign entities. . . . The relationship of the States to the Federal Government could hardly be less analogous."). "The [Elec- toral] College was created to permit the most knowledge- able members of the community to choose the executive of a nation whose continental dimensions were thought to ------------ rather than total population. Cite as: 578 U. S. ____ (2016) 15 Opinion of the Court preclude an informed choice by the citizenry at large." Williams v. Rhodes, 393 U. S. 23, 43­44 (1968) (Harlan, J., concurring in result). See also Gray, 372 U. S., at 378 ("The inclusion of the electoral college in the Constitution, as the result of specific historical concerns, validated the collegiate principle despite its inherent numerical inequal- ity." (footnote omitted)). By contrast, as earlier developed, the constitutional scheme for congressional apportion- ment rests in part on the same representational concerns that exist regarding state and local legislative districting. The Framers' answer to the apportionment question in the congressional context therefore undermines appel- lants' contention that districts must be based on voter population. B Consistent with constitutional history, this Court's past decisions reinforce the conclusion that States and locali- ties may comply with the one-person, one-vote principle by designing districts with equal total populations. Quoting language from those decisions that, in appellants' view, supports the principle of equal voting power--and empha- sizing the phrase "one-person, one-vote"--appellants contend that the Court had in mind, and constantly meant, that States should equalize the voter-eligible population of districts. See Reynolds, 377 U. S., at 568 ("[A]n individual's right to vote for State legislators is unconstitutionally impaired when its weight is in a sub- stantial fashion diluted when compared with votes of citizens living on other parts of the State."); Gray, 372 U. S., at 379­380 ("The concept of `we the people' under the Constitution visualizes no preferred class of voters but equality among those who meet the basic qualifications."). See also Hadley v. Junior College Dist. of Metropolitan Kansas City, 397 U. S. 50, 56 (1970) ("[W]hen members of an elected body are chosen from separate districts, each 16 EVENWEL v. ABBOTT Opinion of the Court district must be established on a basis that will insure, as far as is practicable, that equal numbers of voters can vote for proportionally equal numbers of officials."). Appel- lants, however, extract far too much from selectively cho- sen language and the "one-person, one-vote" slogan. For every sentence appellants quote from the Court's opinions, one could respond with a line casting the one- person, one-vote guarantee in terms of equality of repre- sentation, not voter equality. In Reynolds, for instance, the Court described "the fundamental principle of repre- sentative government in this country" as "one of equal representation for equal numbers of people." 377 U. S., at 560­561. See also Davis v. Bandemer, 478 U. S. 109, 123 (1986) ("[I]n formulating the one person, one vote formula, the Court characterized the question posed by election districts of disparate size as an issue of fair representa- tion."); Reynolds, 377 U. S., at 563 (rejecting state district- ing schemes that "give the same number of representa- tives to unequal numbers of constituents"). And the Court has suggested, repeatedly, that districting based on total population serves both the State's interest in preventing vote dilution and its interest in ensuring equality of repre- sentation. See Board of Estimate of City of New York v. Morris, 489 U. S. 688, 693­694 (1989) ("If districts of widely unequal population elect an equal number of repre- sentatives, the voting power of each citizen in the larger constituencies is debased and the citizens in those districts have a smaller share of representation than do those in the smaller districts."). See also Kirkpatrick, 394 U. S., at 531 (recognizing in a congressional-districting case that "[e]qual representation for equal numbers of people is a principle designed to prevent debasement of voting power and diminution of access to elected representatives").12 ------------ 12 Appellants also observe that standing in one-person, one-vote cases has rested on plaintiffs' status as voters whose votes were diluted. But Cite as: 578 U. S. ____ (2016) 17 Opinion of the Court Moreover, from Reynolds on, the Court has consistently looked to total-population figures when evaluating whether districting maps violate the Equal Protection Clause by deviating impermissibly from perfect population equality. See Brief for Appellees 29­31 (collecting cases brought under the Equal Protection Clause). See also id., at 31, n. 9 (collecting congressional-districting cases). Appel- lants point to no instance in which the Court has deter- mined the permissibility of deviation based on eligible- or registered-voter data. It would hardly make sense for the Court to have mandated voter equality sub silentio and then used a total-population baseline to evaluate compli- ance with that rule. More likely, we think, the Court has always assumed the permissibility of drawing districts to equalize total population. "In the 1960s," appellants counter, "the distribution of the voting population generally did not deviate from the distribution of total population to the degree necessary to raise this issue." Brief for Appellants 27. To support this assertion, appellants cite only a District Court decision, which found no significant deviation in the distribution of voter and total population in "densely populated areas of New York State." WMCA, Inc. v. Lomenzo, 238 F. Supp. 916, 925 (SDNY), aff 'd, 382 U. S. 4 (1965) ( per curiam). Had this Court assumed such equivalence on a national scale, it likely would have said as much.13 Instead, in Gaffney v. Cummings, 412 U. S. 735, 746­747 (1973), the Court acknowledged that voters may be distributed un- ------------ the Court has not considered the standing of nonvoters to challenge a map malapportioned on a total-population basis. This issue, moreover, is unlikely ever to arise given the ease of finding voters willing to serve as plaintiffs in malapportionment cases. 13 In contrast to the insubstantial evidence marshaled by appellants, the United States cites several studies documenting the uneven distri- bution of immigrants throughout the country during the 1960's. See Brief for United States as Amicus Curiae 16. 18 EVENWEL v. ABBOTT Opinion of the Court evenly within jurisdictions. "[I]f it is the weight of a per- son's vote that matters," the Court observed, then "total population--even if stable and accurately taken--may not actually reflect that body of voters whose votes must be counted and weighed for the purposes of reapportionment, because `census persons' are not voters." Id., at 746. Nonetheless, the Court in Gaffney recognized that the one- person, one-vote rule is designed to facilitate "[f ]air and effective representation," id., at 748, and evaluated com- pliance with the rule based on total population alone, id., at 750. C What constitutional history and our prior decisions strongly suggest, settled practice confirms. Adopting voter-eligible apportionment as constitutional command would upset a well-functioning approach to districting that all 50 States and countless local jurisdictions have fol- lowed for decades, even centuries. Appellants have shown no reason for the Court to disturb this longstanding use of total population. See Walz v. Tax Comm'n of City of New York, 397 U. S. 664, 678 (1970) ("unbroken practice" fol- lowed "openly and by affirmative state action, not covertly or by state inaction, is not something to be lightly cast aside"). See also Burson v. Freeman, 504 U. S. 191, 203­ 206 (1992) (plurality opinion) (upholding a law limiting campaigning in areas around polling places in part be- cause all 50 States maintain such laws, so there is a "widespread and time-tested consensus" that legislation of this order serves important state interests). As the Fram- ers of the Constitution and the Fourteenth Amendment comprehended, representatives serve all residents, not just those eligible or registered to vote. See supra, at 8­ 12. Nonvoters have an important stake in many policy debates--children, their parents, even their grandparents, for example, have a stake in a strong public-education Cite as: 578 U. S. ____ (2016) 19 Opinion of the Court system--and in receiving constituent services, such as help navigating public-benefits bureaucracies. By ensur- ing that each representative is subject to requests and suggestions from the same number of constituents, total- population apportionment promotes equitable and effec- tive representation. See McCormick v. United States, 500 U. S. 257, 272 (1991) ("Serving constituents and support- ing legislation that will benefit the district and individ- uals and groups therein is the everyday business of a legislator.").14 In sum, the rule appellants urge has no mooring in the Equal Protection Clause. The Texas Senate map, we therefore conclude, complies with the requirements of the one-person, one-vote principle.15 Because history, prece- dent, and practice suffice to reveal the infirmity of appel- lants' claims, we need not and do not resolve whether, as Texas now argues, States may draw districts to equalize voter-eligible population rather than total population. * * * For the reasons stated, the judgment of the United States District Court for the Western District of Texas is Affirmed. ------------ 14 Appellants point out that constituents have no constitutional right to equal access to their elected representatives. But a State certainly has an interest in taking reasonable, nondiscriminatory steps to facili- tate access for all its residents. 15 Insofar as appellants suggest that Texas could have roughly equal- ized both total population and eligible-voter population, this Court has never required jurisdictions to use multiple population baselines. In any event, appellants have never presented a map that manages to equalize both measures, perhaps because such a map does not exist, or because such a map would necessarily ignore other traditional redis- tricting principles, including maintaining communities of interest and respecting municipal boundaries. Cite as: 578 U. S. ____ (2016) 1 THOMAS, J., concurring in judgment SUPREME COURT OF THE UNITED STATES _________________ No. 14­940 _________________ SUE EVENWEL, ET AL., APPELLANTS v. GREG ABBOTT, GOVERNOR OF TEXAS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE WESTERN DISTRICT OF TEXAS [April 4, 2016] JUSTICE THOMAS, concurring in the judgment. This case concerns whether Texas violated the Equal Protection Clause--as interpreted by the Court's one- person, one-vote cases--by creating legislative districts that contain approximately equal total population but vary widely in the number of eligible voters in each dis trict. I agree with the majority that our precedents do not require a State to equalize the total number of voters in each district. States may opt to equalize total population. I therefore concur in the majority's judgment that appel lants' challenge fails. I write separately because this Court has never provided a sound basis for the one-person, one-vote principle. For 50 years, the Court has struggled to define what right that principle protects. Many of our precedents suggest that it protects the right of eligible voters to cast votes that re ceive equal weight. Despite that frequent explanation, our precedents often conclude that the Equal Protection Clause is satisfied when all individuals within a district-- voters or not--have an equal share of representation. The majority today concedes that our cases have not produced a clear answer on this point. See ante, at 16. In my view, the majority has failed to provide a sound basis for the one-person, one-vote principle because no such basis exists. The Constitution does not prescribe any 2 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment one basis for apportionment within States. It instead leaves States significant leeway in apportioning their own districts to equalize total population, to equalize eligible voters, or to promote any other principle consistent with a republican form of government. The majority should recognize the futility of choosing only one of these options. The Constitution leaves the choice to the people alone-- not to this Court. I In the 1960's, this Court decided that the Equal Protec tion Clause requires States to draw legislative districts based on a "one-person, one-vote" rule.* But this Court's decisions have never coalesced around a single theory about what States must equalize. The Equal Protection Clause prohibits a State from "deny[ing] to any person within its jurisdiction the equal protection of the laws." Amdt. 14, §1. For nearly a century after its ratification, this Court interpreted the Clause as having no application to the politically charged issue of how States should apportion their populations in political districts. See, e.g., Colegrove v. Green, 328 U. S. 549, 556 (1946) (plurality opinion). Instead, the Court left the drawing of States' political boundaries to the States, so long as a State did not deprive people of the right to vote for reasons prohibited by the Constitution. See id., at 552, 556; Gomillion v. Lightfoot, 364 U. S. 339, 341, 347­348 (1960) (finding justiciable a claim that a city boundary ------------ * The Court's opinions have used "one person, one vote" and "one man, one vote" interchangeably. Compare, e.g., Gray v. Sanders, 372 U. S. 368, 381 (1963) ("one person, one vote"), with Hadley v. Junior College Dist. of Metropolitan Kansas City, 397 U. S. 50, 51 (1970) ("one man, one vote" (internal quotation marks omitted)). Gray used "one person, one vote" after noting the expansion of political equality over our history--including adoption of the Nineteenth Amendment, which guaranteed women the right to vote. 372 U. S., at 381. Cite as: 578 U. S. ____ (2016) 3 THOMAS, J., concurring in judgment was redrawn from a square shape to "a strangely irregular twenty-eight-sided figure" to remove nearly all black voters from the city). This meant that a State's refusal to allocate voters within districts based on population changes was a matter for States--not federal courts--to decide. And these cases were part of a larger jurisprudence holding that the question whether a state government had a "proper" republican form rested with Congress. Pacific States Telephone & Telegraph Co. v. Oregon, 223 U. S. 118, 149­150 (1912). This Court changed course in Baker v. Carr, 369 U. S. 186 (1962), by locating in the Equal Protection Clause a right of citizens not to have a " `debasement of their votes.' " Id., at 194, and n. 15, 200. Expanding on that decision, this Court later held that "the Equal Protection Clause requires that the seats in both houses of a bicam eral state legislature must be apportioned on a population basis." Reynolds v. Sims, 377 U. S. 533, 568 (1964). The Court created an analogous requirement for congressional redistricting rooted in Article I, §2's requirement that "Representatives be chosen `by the People of the several States.' " Wesberry v. Sanders, 376 U. S. 1, 7­9 (1964). The rules established by these cases have come to be known as "one person, one vote." Since Baker empowered the federal courts to resolve redistricting disputes, this Court has struggled to explain whether the one-person, one-vote principle ensures equal- ity among eligible voters or instead protects some broader right of every citizen to equal representation. The Court's lack of clarity on this point, in turn, has left unclear whether States must equalize the number of eligible vot ers across districts or only total population. In a number of cases, this Court has said that States must protect the right of eligible voters to have their votes receive equal weight. On this view, there is only one way for States to comply with the one-person, one-vote princi 4 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment ple: they must draw districts that contain a substantially equal number of eligible voters per district. The Court's seminal decision in Baker exemplifies this view. Decided in 1962, Baker involved the failure of the Tennessee Legislature to reapportion its districts for 60 years. 369 U. S., at 191. Since Tennessee's last appor tionment, the State's population had grown by about 1.5 million residents, from about 2 to more than 3.5 million. And the number of voters in each district had changed significantly over time, producing widely varying voting populations in each district. Id., at 192. Under these facts, the Court held that reapportionment claims were justiciable because the plaintiffs--who all claimed to be eligible voters--had alleged a "debasement of their votes." Id., at 194, and n. 15, 204 (internal quotation marks omitted). The Court similarly emphasized equal treatment of eligible voters in Gray v. Sanders, 372 U. S. 368 (1963). That case involved a challenge to Georgia's "county unit" system of voting. Id., at 370. This system, used by the State's Democratic Party to nominate candidates in its primary, gave each county two votes for every representa tive that the county had in the lower House of its General Assembly. Voting was then done by county, with the winner in each county taking all of that county's votes. The Democratic Party nominee was the candidate who had won the most county-unit votes, not the person who had won the most individual votes. Id., at 370­371. The effect of this system was to give heavier weight to rural ballots than to urban ones. The Court held that the system vio lated the one-person, one-vote principle. Id., at 379­381, and n. 12. In so holding, the Court emphasized that the right at issue belongs to "all qualified voters" and is the right to have one's vote "counted once" and protected against dilution. Id., at 380. In applying the one-person, one-vote principle to state Cite as: 578 U. S. ____ (2016) 5 THOMAS, J., concurring in judgment legislative districts, the Court has also emphasized vote dilution, which also supports the notion that the one- person, one-vote principle ensures equality among eligible voters. It did so most notably in Reynolds. In that case, Alabama had failed to reapportion its state legislature for decades, resulting in population-variance ratios of up to about 41 to 1 in the State Senate and up to about 16 to 1 in the House. 377 U. S., at 545. In explaining why Ala bama's failure to reapportion violated the Equal Protec tion Clause, this Court stated that "an individual's right to vote for state legislators is unconstitutionally impaired when its weight is in a substantial fashion diluted when compared with votes of citizens living in other parts of the State." Id., at 568. This Court's post-Reynolds decisions likewise define the one-person, one-vote principle in terms of eligible voters, and thus imply that States should be allocating districts with eligible voters in mind. The Court suggested as much in Hadley v. Junior College Dist. of Metropolitan Kansas City, 397 U. S. 50 (1970). That case involved Missouri's system permitting separate school districts to establish a joint junior college district. Six trustees were to oversee the joint district, and they were apportioned on the basis of the relative numbers of school-aged children in each subsidiary district. Id., at 51. The Court held that this plan violated the Equal Protection Clause because "the trustees of this junior college district [must] be appor tioned in a manner that does not deprive any voter of his right to have his own vote given as much weight, as far as is practicable, as that of any other voter in the junior college district." Id., at 52. In so holding, the Court em phasized that Reynolds had "called attention to prior cases indicating that a qualified voter has a constitutional right to vote in elections without having his vote wrongfully denied, debased, or diluted." Hadley, 397 U. S., at 52; see id., at 52­53. 6 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment In contrast to this oft-stated aspiration of giving equal treatment to eligible voters, the Court has also expressed a different understanding of the one-person, one-vote principle. In several cases, the Court has suggested that one-person, one-vote protects the interests of all individu als in a district, whether they are eligible voters or not. In Reynolds, for example, the Court said that "the fundamen tal principle of representative government in this country is one of equal representation for equal numbers of peo ple." 377 U. S., at 560­561; see also ante, at 16 (collecting cases). Under this view, States cannot comply with the Equal Protection Clause by equalizing the number of eligible voters in each district. They must instead equal ize the total population per district. In line with this view, the Court has generally focused on total population, not the total number of voters, when determining a State's compliance with the one-person, one-vote requirement. In Gaffney v. Cummings, 412 U. S. 735, 750­751 (1973), for example, the Court upheld state legislative districts that had a maximum deviation of 7.83% when measured on a total-population basis. In contrast, in Chapman v. Meier, 420 U. S. 1, 21­22, 26­27 (1975), the Court struck down a court-ordered reappor tionment that had a total deviation of 20.14% based on total population. This plan, in the Court's view, failed to "achieve the goal of population equality with little more than de minimis variation." Id., at 27. This lack of clarity in our redistricting cases has left States with little guidance about how their political insti tutions must be structured. Although this Court has required that state legislative districts "be apportioned on a population basis," Reynolds, supra, at 568, it has yet to tell the States whether they are limited in choosing "the relevant population that [they] must equally distribute." Chen v. Houston, 532 U. S. 1046, 1047 (2001) (THOMAS, J., dissenting from denial of certiorari) (internal quotation Cite as: 578 U. S. ____ (2016) 7 THOMAS, J., concurring in judgment marks omitted). Because the Court has not provided a firm account of what States must do when districting, States are left to guess how much flexibility (if any) they have to use different methods of apportionment. II This inconsistency (if not opacity) is not merely a conse quence of the Court's equivocal statements on one person, one vote. The problem is more fundamental. There is simply no way to make a principled choice between inter preting one person, one vote as protecting eligible voters or as protecting total inhabitants within a State. That is because, though those theories are noble, the Constitution does not make either of them the exclusive means of ap portionment for state and local representatives. In guar anteeing to the States a "Republican Form of Govern ment," Art. IV, §4, the Constitution did not resolve whether the ultimate basis of representation is the right of citizens to cast an equal ballot or the right of all inhabit ants to have equal representation. The Constitution instead reserves these matters to the people. The major- ity's attempt today to divine a single " `theory of the Consti- tution' "--apportionment based on representation, ante, at 12 (quoting Cong. Globe, 39th Cong., 1st Sess., 2766­2767 (1866))--rests on a flawed reading of history and wrongly picks one side of a debate that the Framers did not resolve in the Constitution. A The Constitution lacks a single, comprehensive theory of representation. The Framers understood the tension between majority rule and protecting fundamental rights from majorities. This understanding led to a "mixed" constitutional structure that did not embrace any single theory of representation but instead struck a compromise between those who sought an equitable system of repre 8 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment sentation and those who were concerned that the majority would abuse plenary control over public policy. As Madi son wrote, "A dependence on the people is no doubt the primary controul on the government; but experience has taught mankind the necessity of auxiliary precautions." The Federalist No. 51, p. 349 (J. Cooke ed. 1961). This was the theory of the Constitution. The Framers therefore made difficult compromises on the apportionment of fed eral representation, and they did not prescribe any one theory of how States had to divide their legislatures. 1 Because, in the view of the Framers, ultimate political power derives from citizens who were "created equal," The Declaration of Independence ¶2, beliefs in equality of representation--and by extension, majority rule-- influenced the constitutional structure. In the years between the Revolution and the framing, the Framers experimented with different ways of securing the political system against improper influence. Of all the "electoral safeguards for the representational system," the most critical was "equality of representation." G. Wood, The Creation of the American Republic 1776­1787, p. 170 (1998) (Wood). The Framers' preference for apportionment by represen tation (and majority rule) was driven partially by the belief that all citizens were inherently equal. In a system where citizens were equal, a legislature should have "equal representation" so that "equal interests among the people should have equal interests in [the assembly]." Thoughts on Government, in 4 Works of John Adams 195 (C. Adams ed. 1851). The British Parliament fell short of this goal. In addition to having hereditary nobility, more than half of the members of the democratic House of Commons were elected from sparsely populated districts-- so-called "rotten boroughs." Wood 171; Baker, 369 U. S., Cite as: 578 U. S. ____ (2016) 9 THOMAS, J., concurring in judgment at 302­303 (Frankfurter, J., dissenting). The Framers' preference for majority rule also was a reaction to the shortcomings of the Articles of Confedera tion. Under the Articles, each State could cast one vote regardless of population and Congress could act only with the assent of nine States. Articles of Confederation, Art. IX, cl. 6; id., Art. X; id., Art. XI. This system proved unde sirable because a few small States had the ability to para lyze the National Legislature. See The Federalist No. 22, at 140­141 (Hamilton). Consequently, when the topic of dividing representation came up at the Constitutional Convention, some Framers advocated proportional representation throughout the National Legislature. 1 Records of the Federal Conven tion of 1787, pp. 471­473 (M. Farrand ed. 1911). Alexan der Hamilton voiced concerns about the unfairness of allowing a minority to rule over a majority. In explaining at the Convention why he opposed giving States an equal vote in the National Legislature, Hamilton asked rhetori cally, "If . . . three states contain a majority of the inhabit ants of America, ought they to be governed by a minority?" Id., at 473; see also The Federalist No. 22, at 141 (Hamil ton) (objecting to supermajoritarian voting requirements because they allow an entrenched minority to "controul the opinion of a majority respecting the best mode of conducting [the public business]"). James Madison, too, opined that the general Government needed a direct man date from the people. If federal "power [were] not imme diately derived from the people, in proportion to their numbers," according to Madison, the Federal Government would be as weak as Congress under the Articles of Con federation. 1 Records of the Federal Convention of 1787, at 472. In many ways, the Constitution reflects this preference for majority rule. To pass Congress, ordinary legislation requires a simple majority of present members to vote in 10 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment favor. And some features of the apportionment for the House of Representatives reflected the idea that States should wield political power in approximate proportion to their number of inhabitants. Ante, at 8­12. Thus, "equal representation for equal numbers of people," ante, at 12 (internal quotation marks and emphasis omitted), features prominently in how representatives are apportioned among the States. These features of the Constitution reflect the preference of some members of the found- ing generation for equality of representation. But, as explained below, this is not the single "theory of the Constitution." 2 The Framers also understood that unchecked majorities could lead to tyranny of the majority. As a result, many viewed antidemocratic checks as indispensable to republi can government. And included among the antidemocratic checks were legislatures that deviated from perfect equality of representation. The Framers believed that a proper government pro moted the common good. They conceived this good as objective and not inherently coextensive with majoritarian preferences. See, e.g., The Federalist No. 1, at 4 (Hamil ton) (defining the common good or "public good" as the "true interests" of the community); id., No. 10, at 57 (Mad ison) ("the permanent and aggregate interests of the com munity"). For government to promote the common good, it had to do more than simply obey the will of the majority. See, e.g., ibid. (discussing majoritarian factions). Gov ernment must also protect fundamental rights. See The Declaration of Independence ¶2; 1 W. Blackstone, Com mentaries *124 ("[T]he principal aim of society is to pro tect individuals in the enjoyment of those absolute rights, which are vested in them by the immutable laws of nature"). Cite as: 578 U. S. ____ (2016) 11 THOMAS, J., concurring in judgment Of particular concern for the Framers was the majority of people violating the property rights of the minority. Madison observed that "the most common and durable source of factions, has been the various and unequal dis tribution of property." The Federalist No. 10, at 59. A poignant example occurred in Massachusetts. In what became known as Shays' Rebellion, armed debtors at tempted to block legal actions by creditors to recover debts. Although that rebellion was ultimately put down, debtors sought relief from state legislatures "under the auspices of Constitutional forms." Letter from James Madison to Thomas Jefferson (Apr. 23, 1787), in 11 The Papers of Thomas Jefferson 307 (J. Boyd ed. 1955); see Wood 412­413. With no structural political checks on democratic lawmaking, creditors found their rights jeop ardized by state laws relieving debtors of their obligation to pay and authorizing forms of payment that devalued the contracts. McConnell, Contract Rights and Property Rights: A Case Study in the Relationship Between Indi vidual Liberties and Constitutional Structures, 76 Cal. L. Rev. 267, 280­281 (1988); see also Fletcher v. Peck, 6 Cranch 87, 137­138 (1810) (Marshall, C. J.) (explaining that the Contract Clause came from the Framers' desire to "shield themselves and their property from the effects of those sudden and strong passions to which men are exposed"). Because of the Framers' concerns about placing un checked power in political majorities, the Constitution's majoritarian provisions were only part of a complex repub lican structure. The Framers also placed several anti- democratic provisions in the Constitution. The original Constitution permitted only the direct election of representatives. Art. I, §2, cl. 1. Senators and the Presi dent were selected indirectly. See Art. I, §3, cl. 1; Art. II, §1, cls. 2­3. And the "Great Compromise" guaranteed large and small States voting equality in the Senate. By 12 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment malapportioning the Senate, the Framers prevented large States from outvoting small States to adopt policies that would advance the large States' interests at the expense of the small States. See The Federalist No. 62, at 417 (Madison). These countermajoritarian measures reflect the Fram ers' aspirations of promoting competing goals. Rejecting a hereditary class system, they thought political power resided with the people. At the same time, they sought to check majority rule to promote the common good and mitigate threats to fundamental rights. B As the Framers understood, designing a government to fulfill the conflicting tasks of respecting the fundamental equality of persons while promoting the common good requires making incommensurable tradeoffs. For this reason, they did not attempt to restrict the States to one form of government. Instead, the Constitution broadly required that the States maintain a "Republican Form of Government." Art. IV, §4. But the Framers otherwise left it to States to make tradeoffs and reconcile the competing goals. Republican governments promote the common good by placing power in the hands of the people, while curtailing the majority's ability to invade the minority's fundamental rights. The Framers recognized that there is no universal formula for accomplishing these goals. At the framing, many state legislatures were bicameral, often reflecting multiple theories of representation. Only "[s]ix of the original thirteen states based representation in both houses of their state legislatures on population." Hayden, The False Promise of One Person, One Vote, 102 Mich. L. Rev. 213, 218 (2003). In most States, it was common to base representation, at least in part, on the State's political subdivisions, even if those subdivisions varied heavily in Cite as: 578 U. S. ____ (2016) 13 THOMAS, J., concurring in judgment their populations. Wood 171; Baker, 369 U. S., at 307­308 (Frankfurter, J., dissenting). Reflecting this history, the Constitution continued to afford States significant leeway in structuring their "Re publican" governments. At the framing, "republican" referred to "[p]lacing the government in the people," and a "republick" was a "state in which the power is lodged in more than one." S. Johnson, A Dictionary of the English Language (7th ed. 1785); see also The Federalist No. 39, at 251 (Madison) ("[W]e may define a republic to be, or at least may bestow that name on, a government which derives all its powers directly or indirectly from the great body of the people; and is administered by persons holding their offices during pleasure, for a limited period, or dur ing good behaviour"). By requiring the States to have republican governments, the Constitution prohibited them from having monarchies and aristocracies. See id., No. 43, at 291. Some would argue that the Constitution also prohibited States from adopting direct democracies. Com pare Wood 222­226 ("For most constitution-makers in 1776, republicanism was not equated with democracy") with A. Amar, America's Constitution: A Biography 276­ 281 (2005) (arguing that the provision prohibited monar chies and aristocracies but not direct democracy); see also The Federalist No. 10, at 62 (Madison) (distinguishing a "democracy" and a "republic"); id., No. 14, at 83­84 (same). Beyond that, however, the Constitution left matters open for the people of the States to decide. The Constitu tion says nothing about what type of republican govern ment the States must follow. When the Framers wanted to deny powers to state governments, they did so explicitly. See, e.g., Art. I, §10, cl. 1 ("No State shall . . . pass any Bill of Attainder, ex post facto Law, or Law impairing the Obligation of Contracts"). None of the Reconstruction Amendments changed the original understanding of republican government. Those 14 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment Amendments brought blacks within the existing American political community. The Fourteenth Amendment pres sured States to adopt universal male suffrage by reducing a noncomplying State's representation in Congress. Amdt. 14, §2. And the Fifteenth Amendment prohibited restrict ing the right of suffrage based on race. Amdt. 15, §1. That is as far as those Amendments went. As Justice Harlan explained in Reynolds, neither Amendment pro vides a theory of how much "weight" a vote must receive, nor do they require a State to apportion both Houses of their legislature solely on a population basis. See 377 U. S., at 595­608 (dissenting opinion). And JUSTICE ALITO quite convincingly demonstrates why the majority errs by reading a theory of equal representation into the appor tionment provision in §2 of the Fourteenth Amendment. See post, at 8­13 (opinion concurring in judgment). C The Court's attempt to impose its political theory upon the States has produced a morass of problems. These problems are antithetical to the values that the Framers embraced in the Constitution. These problems confirm that the Court has been wrong to entangle itself with the political process. First, in embracing one person, one vote, the Court has arrogated to the Judiciary important value judgments that the Constitution reserves to the people. In Reynolds, for example, the Court proclaimed that "[l]egislators repre sent people, not trees or acres"; that "[l]egislators are elected by voters, not farms or cities or economic inter ests"; and that, accordingly, electoral districts must have roughly equal population. 377 U. S., at 562­563. As I have explained, the Constitution permits, but does not impose, this view. Beyond that, Reynolds' assertions are driven by the belief that there is a single, correct answer to the question of how much voting strength an individual Cite as: 578 U. S. ____ (2016) 15 THOMAS, J., concurring in judgment citizen should have. These assertions overlook that, to control factions that would legislate against the common good, individual voting strength must sometimes yield to countermajoritarian checks. And this principle has no less force within States than it has for the federal system. See The Federalist No. 10, at 63­65 (Madison) (recognizing that smaller republics, such as the individual States, are more prone to capture by special interests). Instead of large States versus small States, those interests may pit urban areas versus rural, manufacturing versus agricul ture, or those with property versus those without. Cf. Reynolds, supra, at 622­623 (Harlan, J., dissenting). There is no single method of reconciling these competing interests. And it is not the role of this Court to calibrate democracy in the vain search for an optimum solution. The Government argues that apportioning legislators by any metric other than total population "risks rendering residents of this country who are ineligible, unwilling, or unable to vote as invisible or irrelevant to our system of representative democracy." Brief for United States as Amicus Curiae 27. But that argument rests on the faulty premise that "our system of representative democracy" requires specific groups to have representation in a specific manner. As I have explained, the Constitution does not impose that requirement. See Parts II­A, II­B, supra. And as the Court recently reminded us, States are free to serve as " `laboratories' " of democracy. Arizona State Legislature v. Arizona Independent Redistricting Comm'n, 576 U. S. ____, ____ (2015) (slip op., at 28). That "labora tory" extends to experimenting about the nature of democ racy itself. Second, the Court's efforts to monitor the political pro cess have failed to provide any consistent guidance for the States. Even if it were justifiable for this Court to enforce some principle of majority rule, it has been unable to do so in a principled manner. Our precedents do not address 16 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment the myriad other ways that minorities (or fleeting majori ties) entrench themselves in the political system. States can place policy choices in their constitutions or have supermajoritarian voting rules in a legislative assembly. See, e.g., N. Y. Const., Art. V, §7 (constitutionalizing pub lic employee pensions); Ill. Const., Art. VII, §6(g) (requir ing a three-fifths vote of the General Assembly to pre empt certain local ordinances). In theory, of course, it does not seem to make a difference if a state legislature is unresponsive to the majority of residents because the state assembly requires a 60% vote to pass a bill or because 40% of the population elects 51% of the representatives. So far as the Constitution is concerned, there is no single "correct" way to design a republican government. Any republic will have to reconcile giving power to the people with diminishing the influence of special interests. The wisdom of the Framers was that they recognized this dilemma and left it to the people to resolve. In trying to impose its own theory of democracy, the Court is hope- lessly adrift amid political theory and interest-group politics with no guiding legal principles. III This case illustrates the confusion that our cases have wrought. The parties and the Government offer three positions on what this Court's one-person, one-vote cases require States to equalize. Under appellants' view, the Fourteenth Amendment protects the right to an equal vote. Brief for Appellants 26. Appellees, in contrast, argue that the Fourteenth Amendment protects against invidious discrimination; in their view, no such discrimi nation occurs when States have a rational basis for the population base that they select, even if that base leaves eligible voters malapportioned. Brief for Appellees 16­17. And, the Solicitor General suggests that reapportionment by total population is the only permissible standard be Cite as: 578 U. S. ____ (2016) 17 THOMAS, J., concurring in judgment cause Reynolds recognized a right of "equal representation for equal numbers of people." Brief for United States as Amicus Curiae 17. Although the majority does not choose among these theories, it necessarily denies that the Equal Protection Clause protects the right to cast an equally weighted ballot. To prevail, appellants do not have to deny the importance of equal representation. Because States can equalize both total population and total voting power within the districts, they have to show only that the right to cast an equally weighted vote is part of the one-person, one-vote right that we have recognized. But the majority declines to find such a right in the Equal Protection Clause. Ante, at 18­19. Rather, the majority acknowl edges that "[f]or every sentence appellants quote from the Court's opinions [establishing a right to an equal vote], one could respond with a line casting the one-person, one- vote guarantee in terms of equality of representation, not voter equality." Ante, at 16. Because our precedents are not consistent with appellants' position--that the only constitutionally available choice for States is to allocate districts to equalize eligible voters--the majority con cludes that appellants' challenge fails. Ante, at 15­19. I agree with the majority's ultimate disposition of this case. As far as the original understanding of the Constitu tion is concerned, a State has wide latitude in selecting its population base for apportionment. See Part II­B, supra. It can use total population, eligible voters, or any other nondiscriminatory voter base. Ibid. And States with a bicameral legislature can have some mixture of these theories, such as one population base for its lower house and another for its upper chamber. Ibid. Our precedents do not compel a contrary conclusion. Appellants are correct that this Court's precedents have primarily based its one-person, one-vote jurisprudence on the theory that eligible voters have a right against vote 18 EVENWEL v. ABBOTT THOMAS, J., concurring in judgment dilution. E.g., Hadley, 397 U. S., at 52­53; Reynolds, 377 U. S., at 568. But this Court's jurisprudence has vacillated too much for me to conclude that the Court's precedents preclude States from allocating districts based on total population instead. See Burns, 384 U. S., at 92 (recogniz ing that States may choose other nondiscriminatory popu lation bases). Under these circumstances, the choice is best left for the people of the States to decide for them selves how they should apportion their legislature. * * * There is no single "correct" method of apportioning state legislatures. And the Constitution did not make this Court "a centralized politburo appointed for life to dictate to the provinces the `correct' theories of democratic repre sentation, [or] the `best' electoral systems for securing truly `representative' government." Holder v. Hall, 512 U. S. 874, 913 (1994) (THOMAS, J., concurring in judg ment). Because the majority continues that misguided search, I concur only in the judgment. Cite as: 578 U. S. ____ (2016) 1 ALITO, J., concurring in judgment SUPREME COURT OF THE UNITED STATES _________________ No. 14­940 _________________ SUE EVENWEL, ET AL., APPELLANTS v. GREG ABBOTT, GOVERNOR OF TEXAS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE WESTERN DISTRICT OF TEXAS [April 4, 2016] JUSTICE ALITO, with whom JUSTICE THOMAS joins ex cept as to Part III­B, concurring in the judgment. The question that the Court must decide in this case is whether Texas violated the "one-person, one-vote" princi ple established in Reynolds v. Sims, 377 U. S. 533 (1964), by adopting a legislative redistricting plan that provides for districts that are roughly equal in total population. Appellants contend that Texas was required to create districts that are equal in the number of eligible voters, but I agree with the Court that Texas' use of total popula tion did not violate the one-person, one-vote rule. I Both practical considerations and precedent support the conclusion that the use of total population is consistent with the one-person, one-vote rule. The decennial census required by the Constitution tallies total population. Art. I, §2, cl. 3; Amdt. 14, §2. These statistics are more reliable and less subject to manipulation and dispute than statistics concerning eligible voters. Since Reynolds, States have almost uniformly used total population in attempting to create legislative districts that are equal in size. And with one notable exception, Burns v. Richard- son, 384 U. S. 73 (1966), this Court's post-Reynolds cases have likewise looked to total population. Moreover, much 2 EVENWEL v. ABBOTT ALITO, J., concurring in judgment of the time, creating districts that are equal in total popu lation also results in the creation of districts that are at least roughly equal in eligible voters. I therefore agree that States are permitted to use total population in redis tricting plans. II Although this conclusion is sufficient to decide the case before us, Texas asks us to go further and to hold that States, while generally free to use total population statis tics, are not barred from using eligible voter statistics. Texas points to Burns, in which this Court held that Ha waii did not violate the one-person, one-vote principle by adopting a plan that sought to equalize the number of registered voters in each district. Disagreeing with Texas, the Solicitor General dismisses Burns as an anomaly and argues that the use of total population is constitutionally required. The Solicitor General contends that the one-person, one-vote rule means that all persons, whether or not they are eligible to vote, are entitled to equal representation in the legisla ture. Accordingly, he argues, legislative districts must be equal in total population even if that results in districts that are grossly unequal in the number of eligible voters, a situation that is most likely to arise where aliens are disproportionately concentrated in some parts of a State. This argument, like that advanced by appellants, impli cates very difficult theoretical and empirical questions about the nature of representation. For centuries, politi cal theorists have debated the proper role of representa tives,1 and political scientists have studied the conduct of ------------ 1 See, e.g., H. Pitkin, The Concept of Representation 4 (1967) ("[D]iscussions of representation are marked by long-standing, persis tent controversies which seem to defy solution"); ibid. ("Another vexing and seemingly endless controversy concerns the proper relation be tween representative and constituents"); Political Representation i (I. Cite as: 578 U. S. ____ (2016) 3 ALITO, J., concurring in judgment legislators and the interests that they actually advance.2 We have no need to wade into these waters in this case, and I would not do so. Whether a State is permitted to use some measure other than total population is an important and sensitive question that we can consider if and when we have before us a state districting plan that, unlike the current Texas plan, uses something other than total popu lation as the basis for equalizing the size of districts. ------------ Shapiro, S. Stokes, E. Wood, & A. Kirshner eds. 2009) ("[R]elations between the democratic ideal and the everyday practice of political representation have never been well defined and remain the subject of vigorous debate among historians, political theorists, lawyers, and citizens"); id., at 12 ("[W]e need a better understanding of these com plex relations in their multifarious parts before aspiring to develop any general theory of representation"); S. Dovi, Political Representation, The Stanford Encyclopedia of Philosophy (E. Zalta ed. Spring 2014) ("[O]ur common understanding of political representation is one that contains different, and conflicting, conceptions of how political repre sentatives should represent and so holds representatives to standards that are mutually incompatible"), online at http://plato.stanford.edu/ archives/spr2014/entries/political-representation (all Internet materials as last visited Mar. 31, 2016); ibid. ("[W]hat exactly representatives do has been a hotly contested issue"). 2 See, e.g., Andeweg, Roles in Legislatures, in The Oxford Handbook of Legislative Studies 268 (S. Martin, T. Saalfeld, & K. Strøm eds. 2014) (explaining that the social sciences have not "succeeded in distilling [an] unambiguous concept[ion]" of the "role" of a legislator); Introduction, id., at 11 ("Like political science in general, scholars of legislatures approach the topic from different and, at least partially, competing theoretical perspectives"); Diermeier, Formal Models of Legislatures, id., at 50 ("While the formal study of legislative politics has come a long way, much remains to be done"); Best & Vogel, The Sociology of Legislators and Legislatures, id., at 75­76 ("Stable repre sentative democracies are . . . institutional frameworks and informal arrangements which achieve an equilibrium between the competing demands [of constituents and political opponents]. How this situation affects the daily interactions of legislators is largely unknown"). 4 EVENWEL v. ABBOTT ALITO, J., concurring in judgment III A The Court does not purport to decide whether a State may base a districting plan on something other than total population, but the Court, picking up a key component of the Solicitor General's argument, suggests that the use of total population is supported by the Constitution's formula for allocating seats in the House of Representatives among the States. Because House seats are allocated based on total population, the Solicitor General argues, the one- person, one-vote principle requires districts that are equal in total population. I write separately primarily because I cannot endorse this meretricious argument. First, the allocation of congressional representation sheds little light on the question presented by the Solicitor General's argument because that allocation plainly vio lates one person, one vote.3 This is obviously true with respect to the Senate: Although all States have equal representation in the Senate, the most populous State (California) has 66 times as many people as the least populous (Wyoming). See United States Census 2010, Resident Population Data, http://www.census.gov/ 2010census/data/apportionment-pop-text.php. And even the allocation of House seats does not comport with one person, one vote. Every State is entitled to at least one seat in the House, even if the State's population is lower than the average population of House districts nationwide. U. S. Const., Art. I, §2, cl. 3. Today, North Dakota, Ver ------------ 3 As JUSTICE THOMAS notes, ante, at 8­10 (opinion concurring in judgment), the plan for the House of Representatives was based in large part on the view that there should be "equality of representation," but that does not answer the question whether it is eligible voters (as appellants urge), all citizens, or all residents who should be equally represented. The Constitution allocates House seats based on total inhabitants, but as I explain, the dominant, if not exclusive, reason for that choice was the allocation of political power among the States. Cite as: 578 U. S. ____ (2016) 5 ALITO, J., concurring in judgment mont, and Wyoming all fall into that category. See United States Census 2010, Apportionment Data, http://www.census. gov/2010census/data/apportionment-data-text.php. If one person, one vote applied to allocation of House seats among States, I very much doubt the Court would uphold a plan where one Representative represents fewer than 570,000 people in Wyoming but nearly a million people next door in Montana.4 Second, Reynolds v. Sims squarely rejected the argu ment that the Constitution's allocation of congressional representation establishes the test for the constitution- ality of a state legislative districting plan. Under one Ala- bama districting plan before the Court in that case, seats in the State Senate were allocated by county, much as seats in the United States Senate are allocated by State. (At that time, the upper houses in most state legislatures were similar in this respect.) The Reynolds Court noted that "[t]he system of representation in the two Houses of the Federal Congress" was "conceived out of compromise and concession indispensable to the establishment of our federal republic." 377 U. S., at 574. Rejecting Alabama's argument that this system supported the constitutionality of the State's apportionment of senate seats, the Court concluded that "the Founding Fathers clearly had no intention of establishing a pattern or model for the appor tionment of seats in state legislatures when the system of representation in the Federal Congress was adopted." Id., ------------ 4 The Court brushes off the original Constitution's allocation of con gressional representation by narrowing in on the Fourteenth Amend ment's ratification debates. Ante, at 13, n. 10. But those debates were held in the shadow of that original allocation. And what Congress decided to do after those debates was to retain the original apportion ment formula--minus the infamous three-fifths clause--and attach a penalty to the disenfranchisement of eligible voters. In short, the Fourteenth Amendment made no structural changes to apportionment that bear on the one-person, one-vote rule. 6 EVENWEL v. ABBOTT ALITO, J., concurring in judgment at 573; see also Gray v. Sanders, 372 U. S. 368, 378 (1963). Third, as the Reynolds Court recognized, reliance on the Constitution's allocation of congressional representation is profoundly ahistorical. When the formula for allocating House seats was first devised in 1787 and reconsidered at the time of the adoption of the Fourteenth Amendment in 1868, the overwhelming concern was far removed from any abstract theory about the nature of representation. Instead, the dominant consideration was the distribution of political power among the States. The original Constitution's allocation of House seats involved what the Reynolds Court rather delicately termed "compromise and concession." 377 U. S., at 574. Seats were apportioned among the States "according to their respective Numbers," and these "Numbers" were "deter mined by adding to the whole Number of free Persons . . . three fifths of all other Persons." Art. I, §2, cl. 3. The phrase "all other Persons" was a euphemism for slaves. Delegates to the Constitutional Convention from the slave States insisted on this infamous clause as a condition of their support for the Constitution, and the clause gave the slave States more power in the House and in the electoral college than they would have enjoyed if only free persons had been counted.5 These slave-state delegates did not ------------ 5 See A. Amar, America's Constitution: A Biography 87­98 (2005) (Amar); id., at 94 ("The best justification for the three-fifths clause sounded in neither republican principle nor Revolutionary ideology, but raw politics"); see also id., at 88­89 (explaining that the "protective coloring" camouflaging the slave States' power grab "would have been wasted had the Constitution pegged apportionment to the number of voters, with a glaringly inconsistent add-on for nonvoting slaves"); cf. G. Van Cleve, A Slaveholders' Union 126 (2010) ("[T]he slave states saw slave representation as a direct political protection for wealth consist ing of slave property against possible Northern attacks on slavery, and told the Convention unequivocally that they needed such protection in order to obtain ratification of the Constitution"); id., at 133­134 ("The compromise on representation awarded disproportionate shares of Cite as: 578 U. S. ____ (2016) 7 ALITO, J., concurring in judgment demand slave representation based on some philosophical notion that "representatives serve all residents, not just those eligible or registered to vote." Ante, at 18.6 B The Court's account of the original Constitution's alloca tion also plucks out of context Alexander Hamilton's statement on apportionment. The Court characterizes Hamilton's words (more precisely, Robert Yates's sum mary of his fellow New Yorker's words) as endorsing ap portionment by total population, and positions those words as if Hamilton were talking about apportionment in the House. Ante, at 9. Neither is entirely accurate. The "quote" comes from the controversy over Senate appor tionment, where the debate turned on whether to appor tion by population at all. See generally 1 Records of the Federal Convention of 1787, pp. 470­474 (M. Farrand ed. 1911). Hamilton argued in favor of allocating Senate seats by population: "The question, after all is, is it our interest in modify ing this general government to sacrifice individual rights to the preservation of the rights of an artificial being, called states? There can be no truer principle than this--that every individual of the community at large has an equal right to the protection of govern ment. If therefore three states contain a majority of the inhabitants of America, ought they to be governed by a minority? Would the inhabitants of the great states ever submit to this? If the smaller states main ------------ representative influence to certain vested political-economy interests, one of which was the slave labor economies"). 6 See Amar 92 ("But masters did not as a rule claim to virtually rep resent the best interests of their slaves. Masters, after all, claimed the right to maim and sell slaves at will, and to doom their yet unborn posterity to perpetual bondage. If this could count as virtual represen tation, anything could"). 8 EVENWEL v. ABBOTT ALITO, J., concurring in judgment tain this principle, through a love of power, will not the larger, from the same motives, be equally tena cious to preserve their power?" Id., at 473. As is clear from the passage just quoted, Hamilton (ac cording to Yates) thought the fight over apportionment was about naked power, not some lofty ideal about the nature of representation. That interpretation is confirmed by James Madison's summary of the same statement by Hamilton: "The truth is it [meaning the debate over appor tionment] is a contest for power, not for liberty. . . . The State of Delaware having 40,000 souls will lose power, if she has 1/10 only of the votes allowed to Pa. having 400,000." Id., at 466. Far from "[e]ndorsing apportion ment based on total population," ante, at 9, Hamilton was merely acknowledging the obvious: that apportionment in the new National Government would be the outcome of a contest over raw political power, not abstract political theory. C After the Civil War, when the Fourteenth Amendment was being drafted, the question of the apportionment formula arose again. Thaddeus Stevens, a leader of the so-called radical Republicans, unsuccessfully proposed that apportionment be based on eligible voters, rather than total population. The opinion of the Court suggests that the rejection of Stevens' proposal signified the adop tion of the theory that representatives are properly under stood to represent all of the residents of their districts, whether or not they are eligible to vote. Ante, at 10­12. As was the case in 1787, however, it was power politics, not democratic theory, that carried the day. In making his proposal, Stevens candidly explained that the proposal's primary aim was to perpetuate the domi nance of the Republican Party and the Northern States. Cong. Globe, 39th Cong., 1st Sess., 74 (1865); Van Alstyne, Cite as: 578 U. S. ____ (2016) 9 ALITO, J., concurring in judgment The Fourteenth Amendment, The "Right" to Vote, and the Understanding of the Thirty-Ninth Congress, 1965 S. Ct. Rev. 33, 45­47 (Van Alstyne). As Stevens spelled out, if House seats were based on total population, the power of the former slave States would be magnified. Prior to the Civil War, a slave had counted for only three-fifths of a person for purposes of the apportionment of House seats. As a result of the Emancipation Proclamation and the Thirteenth Amendment, the former slaves would now be fully counted even if they were not permitted to vote. By Stevens' calculation, this would give the South 13 addi tional votes in both the House and the electoral college. Cong. Globe, 39th Cong., 1st Sess., 74 (1865); Van Alstyne 46. Stevens' proposal met with opposition in the Joint Committee on Reconstruction, including from, as the majority notes, James Blaine. Ante, at 11. Yet, as it does with Hamilton's, the majority plucks Blaine's words out of context: "[W]e have had several propositions to amend the Federal Constitution with respect to the basis of rep resentation in Congress. These propositions . . . give to the States in future a representation proportioned to their voters instead of their inhabitants. "The effect contemplated and intended by this change is perfectly well understood, and on all hands frankly avowed. It is to deprive the lately rebellious States of the unfair advantage of a large representa tion in this House, based on their colored population, so long as that population shall be denied political rights by the legislation of those States. . . . "The direct object thus aimed at, as it respects the rebellious States, has been so generally approved that little thought seems to have been given to the inci dental evils which the proposed constitutional 10 EVENWEL v. ABBOTT ALITO, J., concurring in judgment amendment would inflict on a large portion of the loyal States--evils, in my judgment, so serious and alarming as to lead me to oppose the amendment in any form in which it has yet been presented. As an abstract proposition no one will deny that population is the true basis of representation; for women, chil dren, and other non-voting classes may have as vital an interest in the legislation of the country as those who actually deposit the ballot. . . . "If voters instead of population shall be made the basis of representation certain results will follow, not fully appreciated perhaps by some who are now ur gent for the change." Cong. Globe, 39th Cong., 1st Sess., 141 (1865). The "not fully appreciated" and "incidental evi[l]" was, in Blaine's view, the disruption to loyal States' representa tion in Congress. Blaine described how the varying suf frage requirements in loyal States could lead to, for in stance, California's being entitled to eight seats in the House and Vermont's being entitled only to three, despite their having similar populations. Ibid.; see also 2 B. Ackerman, We the People: Transformations 164, 455, n. 5 (1998); Van Alstyne 47, 70. This mattered to Blaine be cause both States were loyal and so neither deserved to suffer a loss of relative political power. Blaine therefore proposed to apportion representatives by the "whole num ber of persons except those to whom civil or political rights or privileges are denied or abridged by the constitution or laws of any State on account of race or color." Cong. Globe, 39th Cong., 1st Sess., 142. "This is a very simple and very direct way, it seems to me, of reaching the result aimed at without embar rassment to any other question or interest. It leaves population as heretofore the basis of representation, does not disturb in any manner the harmonious rela Cite as: 578 U. S. ____ (2016) 11 ALITO, J., concurring in judgment tions of the loyal States, and it conclusively deprives the southern States of all representation in Congress on account of the colored population so long as those States may choose to abridge or deny to that popula tion the political rights and privileges accorded to oth ers." Ibid. As should be obvious from these lengthy passages, Blaine recognized that the "generally approved" "result aimed at" was to deprive southern States of political power; far from quibbling with that aim, he sought to achieve it while limiting the collateral damage to the loyal northern States. See Van Alstyne 47. Roscoe Conkling, whom the majority also quotes, ante, at 11, seemed to be as concerned with voter-based appor tionment's "narrow[ing] the basis of taxation, and in some States seriously," as he was with abstract notions of repre sentational equality. Cong. Globe, 39th Cong., 1st Sess., 358; id., at 359 ("representation should go with taxation"); ibid. (apportionment by citizenship "would narrow the basis of taxation and cause considerable inequalities in this respect, because the number of aliens in some States is very large, and growing larger now, when emigrants reach our shores at the rate of more than a State a year"). And Hamilton Ward, also quoted by the majority, ante, at 11, was primarily disturbed by "[t]he fact that one South Carolinian, whose hands are red with the blood of fallen patriots, and whose skirts are reeking with the odors of Columbia and Andersonville, will have a voice as potential in these Halls as two and a half Vermont soldiers who have come back from the grandest battle-fields in history maimed and scarred in the contest with South Carolina traitors in their efforts to destroy this Government"--and only secondarily worried about the prospect of "taxation without representation." Cong. Globe, 39th Cong., 1st Sess., 434. 12 EVENWEL v. ABBOTT ALITO, J., concurring in judgment Even Jacob Howard, he of the "theory of the Constitu tion" language, ante, at 12, bemoaned the fact that basing representation on total population would allow southern States "to obtain an advantage which they did not possess before the rebellion and emancipation." Cong. Globe, 39th Cong., 1st Sess., 2766. "I object to this. I think they can not very consistently call upon us to grant them an addi tional number of Representatives simply because in con sequence of their own misconduct they have lost the property [meaning slaves, whom slaveholders considered to be property] which they once possessed, and which served as a basis in great part of their representation." Ibid. The list could go on. The bottom line is that in the leadup to the Fourteenth Amendment, claims about repre sentational equality were invoked, if at all, only in service of the real goal: preventing southern States from acquiring too much power in the National Government. After much debate, Congress eventually settled on the compromise that now appears in §2 of the Fourteenth Amendment. Under that provision, House seats are ap portioned based on total population, but if a State wrong fully denies the right to vote to a certain percentage of its population, its representation is supposed to be reduced proportionally.7 Enforcement of this remedy, however, is ------------ 7 Section 2 provides: "Representatives shall be apportioned among the several States according to their respective numbers, counting the whole number of persons in each State, excluding Indians not taxed. But when the right to vote at any election for the choice of electors for President and Vice President of the United States, Representatives in Congress, the Executive and Judicial officers of a State, or the members of the Legis lature thereof, is denied to any of the male inhabitants of such State, being twenty-one years of age, and citizens of the United States, or in any way abridged, except for participation in rebellion, or other crime, the basis of representation therein shall be reduced in the proportion which the number of such male citizens shall bear to the whole number of male citizens twenty-one years of age in such State." Cite as: 578 U. S. ____ (2016) 13 ALITO, J., concurring in judgment dependent on action by Congress, and--regrettably--the remedy was never used during the long period when vot ing rights were widely abridged. Amar 399. In light of the history of Article I, §2, of the original Constitution and §2 of the Fourteenth Amendment, it is clear that the apportionment of seats in the House of Representatives was based in substantial part on the distribution of political power among the States and not merely on some theory regarding the proper nature of representation. It is impossible to draw any clear consti tutional command from this complex history. * * * For these reasons, I would hold only that Texas permis sibly used total population in drawing the challenged legislative districts. I therefore concur in the judgment of the Court. ------------ Needless to say, the reference in this provision to "male inhabitants . . . being twenty-one years of age" has been superseded by the Nine teenth and Twenty-sixth Amendments. But notably the reduction in representation is pegged to the proportion of (then) eligible voters denied suffrage. Section 2's representation-reduction provision makes no appearance in the Court's structural analysis.