(Slip Opinion) Cite as: 578 U. S. ____ (2016) 1 Per Curiam NOTICE: This opinion is subject to formal revision before publication in the preliminary print of the United States Reports. Readers are requested to notify the Reporter of Decisions, Supreme Court of the United States, Wash- ington, D. C. 20543, of any typographical or other formal errors, in order that corrections may be made before the preliminary print goes to press. SUPREME COURT OF THE UNITED STATES _________________ Nos. 14­1418, 14­1453, 14­1505, 15­35, 15­105, 15­119, and 15­191 _________________ DAVID A. ZUBIK, ET AL., PETITIONERS 14­1418 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE THIRD CIRCUIT PRIESTS FOR LIFE, ET AL., PETITIONERS 14­1453 v. DEPARTMENT OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT ROMAN CATHOLIC ARCHBISHOP OF WASHINGTON, ET AL., PETITIONERS 14­1505 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT EAST TEXAS BAPTIST UNIVERSITY, ET AL., PETITIONERS 2 ZUBIK v. BURWELL Per Curiam 15­35 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE FIFTH CIRCUIT LITTLE SISTERS OF THE POOR HOME FOR THE AGED, DENVER, COLORADO, ET AL., 15­105 PETITIONERS v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT SOUTHERN NAZARENE UNIVERSITY, ET AL., PETITIONERS 15­119 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; AND ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT GENEVA COLLEGE, PETITIONER 15­191 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE THIRD CIRCUIT [May 16, 2016] Cite as: 578 U. S. ____ (2016) 3 Per Curiam PER CURIAM. Petitioners are primarily nonprofit organizations that provide health insurance to their employees. Federal regulations require petitioners to cover certain contracep- tives as part of their health plans, unless petitioners submit a form either to their insurer or to the Federal Government, stating that they object on religious grounds to providing contraceptive coverage. Petitioners allege that submitting this notice substantially burdens the exercise of their religion, in violation of the Religious Freedom Restoration Act of 1993, 107 Stat. 1488, 42 U. S. C. §2000bb et seq. Following oral argument, the Court requested supple- mental briefing from the parties addressing "whether contraceptive coverage could be provided to petitioners' employees, through petitioners' insurance companies, without any such notice from petitioners." Post, p. ___. Both petitioners and the Government now confirm that such an option is feasible. Petitioners have clarified that their religious exercise is not infringed where they "need to do nothing more than contract for a plan that does not include coverage for some or all forms of contraception," even if their employees receive cost-free contraceptive coverage from the same insurance company. Supple- mental Brief for Petitioners 4. The Government has con- firmed that the challenged procedures "for employers with insured plans could be modified to operate in the manner posited in the Court's order while still ensuring that the affected women receive contraceptive coverage seamlessly, together with the rest of their health coverage." Supple- mental Brief for Respondents 14­15. In light of the positions asserted by the parties in their supplemental briefs, the Court vacates the judgments below and remands to the respective United States Courts of Appeals for the Third, Fifth, Tenth, and D. C. Circuits. Given the gravity of the dispute and the substantial clari- 4 ZUBIK v. BURWELL Per Curiam fication and refinement in the positions of the parties, the parties on remand should be afforded an opportunity to arrive at an approach going forward that accommodates petitioners' religious exercise while at the same time ensuring that women covered by petitioners' health plans "receive full and equal health coverage, including contra- ceptive coverage." Id., at 1. We anticipate that the Courts of Appeals will allow the parties sufficient time to resolve any outstanding issues between them. The Court finds the foregoing approach more suitable than addressing the significantly clarified views of the parties in the first instance. Although there may still be areas of disagreement between the parties on issues of implementation, the importance of those areas of potential concern is uncertain, as is the necessity of this Court's involvement at this point to resolve them. This Court has taken similar action in other cases in the past. See, e.g., Madison County v. Oneida Indian Nation of N. Y., 562 U. S. 42, 43 (2011) (per curiam) (vacating and remanding for the Second Circuit to "address, in the first instance, whether to revisit its ruling on sovereign immunity in light of [a] new factual development, and--if necessary-- proceed to address other questions in the case consistent with its sovereign immunity ruling"); Kiyemba v. Obama, 559 U. S. 131, 132 (2010) (per curiam) (vacating and re- manding for the D. C. Circuit to "determine, in the first instance, what further proceedings in that court or in the District Court are necessary and appropriate for the full and prompt disposition of the case in light of the new developments"); Villarreal v. United States, 572 U. S. ___ (2014) (vacating and remanding to the Fifth Circuit "for further consideration in light of the position asserted by the Solicitor General in his brief for the United States"). The Court expresses no view on the merits of the cases. In particular, the Court does not decide whether petition- ers' religious exercise has been substantially burdened, Cite as: 578 U. S. ____ (2016) 5 Per Curiam whether the Government has a compelling interest, or whether the current regulations are the least restrictive means of serving that interest. Nothing in this opinion, or in the opinions or orders of the courts below, is to affect the ability of the Government to ensure that women covered by petitioners' health plans "obtain, without cost, the full range of FDA approved contraceptives." Wheaton College v. Burwell, 573 U. S. ___, ___ (2014) (slip op., at 1). Through this litigation, petitioners have made the Government aware of their view that they meet "the requirements for exemption from the contraceptive coverage requirement on religious grounds." Id., at ___ (slip op., at 2). Nothing in this opin- ion, or in the opinions or orders of the courts below, "pre- cludes the Government from relying on this notice, to the extent it considers it necessary, to facilitate the provision of full contraceptive coverage" going forward. Ibid. Be- cause the Government may rely on this notice, the Gov- ernment may not impose taxes or penalties on petitioners for failure to provide the relevant notice. The judgments of the Courts of Appeals are vacated, and the cases are remanded for further proceedings consistent with this opinion. It is so ordered. Cite as: 578 U. S. ____ (2016) 1 SOTOMAYOR, J., concurring SUPREME COURT OF THE UNITED STATES _________________ Nos. 14­1418, 14­1453, 14­1505, 15­35, 15­105, 15­119, and 15­191 _________________ DAVID A. ZUBIK, ET AL., PETITIONERS 14­1418 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE THIRD CIRCUIT PRIESTS FOR LIFE, ET AL., PETITIONERS 14­1453 v. DEPARTMENT OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT ROMAN CATHOLIC ARCHBISHOP OF WASHINGTON, ET AL., PETITIONERS 14­1505 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE DISTRICT OF COLUMBIA CIRCUIT EAST TEXAS BAPTIST UNIVERSITY, ET AL., PETITIONERS 15­35 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; 2 ZUBIK v. BURWELL SOTOMAYOR, J., concurring ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE FIFTH CIRCUIT LITTLE SISTERS OF THE POOR HOME FOR THE AGED, DENVER, COLORADO, ET AL., PETITIONERS 15­105 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT SOUTHERN NAZARENE UNIVERSITY, ET AL., PETITIONERS 15­119 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL.; AND ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT GENEVA COLLEGE, PETITIONER 15­191 v. SYLVIA BURWELL, SECRETARY OF HEALTH AND HUMAN SERVICES, ET AL. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE THIRD CIRCUIT [May 16, 2016] JUSTICE SOTOMAYOR, with whom JUSTICE GINSBURG joins, concurring. I join the Court's per curiam opinion because it expresses no view on "the merits of the cases," "whether petition- Cite as: 578 U. S. ____ (2016) 3 SOTOMAYOR, J., concurring ers' religious exercise has been substantially burdened," or "whether the current regulations are the least restrictive means of serving" a compelling governmental interest. Ante, at 4­5. Lower courts, therefore, should not construe either today's per curiam or our order of March 29, 2016, as signals of where this Court stands. We have included similarly explicit disclaimers in previous orders. See, e.g., Wheaton College v. Burwell, 573 U. S. ___ (2014) ("[T]his order should not be construed as an expression of the Court's views on the merits"). Yet some lower courts have ignored those instructions. See, e.g., Sharpe Holdings, Inc., v. Department of Health and Human Servs., 801 F. 3d 927, 944 (CA8 2015) ("[I]n Wheaton College, Little Sisters of the Poor, and Zubik, the Supreme Court approved a method of notice to HHS that is arguably less onerous than [existing regulations] yet permits the government to further its interests. Although the Court's orders were not final rulings on the merits, they at the very least collec- tively constitute a signal that less restrictive means exist by which the government may further its interests"). On remand in these cases, the Courts of Appeals should not make the same mistake. I also join the Court's opinion because it allows the lower courts to consider only whether existing or modified regulations could provide seamless contraceptive coverage " `to petitioners' employees, through petitioners' insurance companies, without any . . . notice from petitioners.' " Ante, at 3. The opinion does not, by contrast, endorse the petitioners' position that the existing regulations substan- tially burden their religious exercise or that contraceptive coverage must be provided through a "separate policy, with a separate enrollment process." Supp. Brief for Petitioners 1; Supp. Reply Brief for Petitioners 5. Such separate contraceptive-only policies do not currently exist, and the Government has laid out a number of legal and practical obstacles to their creation. See Supp. Reply Brief 4 ZUBIK v. BURWELL SOTOMAYOR, J., concurring for Respondents 3­4. Requiring standalone contraceptive- only coverage would leave in limbo all of the women now guaranteed seamless preventive-care coverage under the Affordable Care Act. And requiring that women affirma- tively opt into such coverage would "impose precisely the kind of barrier to the delivery of preventive services that Congress sought to eliminate." Id., at 6. Today's opinion does only what it says it does: "afford[s] an opportunity" for the parties and Courts of Appeals to reconsider the parties' arguments in light of petitioners' new articulation of their religious objection and the Gov- ernment's clarification about what the existing regulations accomplish, how they might be amended, and what such an amendment would sacrifice. Ante, at 4. As enlightened by the parties' new submissions, the Courts of Appeals remain free to reach the same conclusion or a different one on each of the questions presented by these cases.