Cite as: 578 U. S. ____ (2016) 1 Per Curiam SUPREME COURT OF THE UNITED STATES SHAWN PATRICK LYNCH v. ARIZONA ON PETITION FOR WRIT OF CERTIORARI TO THE SUPREME COURT OF ARIZONA No. 15­8366. Decided May 31, 2016 PER CURIAM. Under Simmons v. South Carolina, 512 U. S. 154 (1994), and its progeny, "where a capital defendant's future dan- gerousness is at issue, and the only sentencing alternative to death available to the jury is life imprisonment without possibility of parole," the Due Process Clause "entitles the defendant `to inform the jury of [his] parole ineligibility, either by a jury instruction or in arguments by counsel.' " Shafer v. South Carolina, 532 U. S. 36, 39 (2001) (quoting Ramdass v. Angelone, 530 U. S. 156, 165 (2000) (plurality opinion)). In the decision below, the Arizona Supreme Court found that the State had put petitioner Shawn Patrick Lynch's future dangerousness at issue during his capital sentencing proceeding and acknowledged that Lynch's only alternative sentence to death was life impris- onment without parole. 238 Ariz. 84, 103, 357 P. 3d 119, 138 (2015). But the court nonetheless concluded that Lynch had no right to inform the jury of his parole ineligi- bility. Ibid. The judgment is reversed. A jury convicted Lynch of first-degree murder, kidnap- ping, armed robbery, and burglary for the 2001 killing of James Panzarella. The State sought the death penalty. Before Lynch's penalty phase trial began, Arizona moved to prevent his counsel from informing the jury that the only alternative sentence to death was life without the possibility of parole. App. K to Pet. for Cert. The court granted the motion. Lynch's first penalty phase jury failed to reach a unan- imous verdict. A second jury was convened and sentenced 2 LYNCH v. ARIZONA Per Curiam Lynch to death. On appeal, the Arizona Supreme Court vacated the sentence because the jury instructions im- properly described Arizona law. The court did not address Lynch's alternative argument that the trial court had violated Simmons. On remand, a third penalty phase jury sentenced Lynch to death. The Arizona Supreme Court affirmed, this time consid- ering and rejecting Lynch's Simmons claim. The court agreed that, during the third penalty phase, "[t]he State suggested . . . that Lynch could be dangerous." 238 Ariz., at 103, 357 P. 3d, at 138. The court also recognized that Lynch was parole ineligible: Under Arizona law, "parole is available only to individuals who committed a felony before January 1, 1994," and Lynch committed his crimes in 2001. Ibid. (citing Ariz. Rev. Stat. Ann. §41­ 1604.09(I)). Nevertheless, while "[a]n instruction that parole is not currently available would be correct," the court held that "the failure to give the Simmons instruc- tion was not error." 238 Ariz., at 103, 357 P. 3d, at 138. That conclusion conflicts with this Court's precedents. In Simmons, as here, a capital defendant was ineligible for parole under state law. 512 U. S., at 156 (plurality opin- ion). During the penalty phase, the State argued that the jurors should consider the defendant's future dangerous- ness when determining the proper punishment. Id., at 157. But the trial court refused to permit defense counsel to tell the jury that the only alternative sentence to death was life without parole. Id., at 157, 160. The Court re- versed, reasoning that due process entitled the defendant to rebut the prosecution's argument that he posed a future danger by informing his sentencing jury that he is parole ineligible. Id., at 161­162; id., at 178 (O'Connor, J., con- curring in judgment). The Court's opinions reiterated that holding in Ramdass, Shafer, and Kelly v. South Carolina, 534 U. S. 246 (2002). The Arizona Supreme Court thought Arizona's sentenc- Cite as: 578 U. S. ____ (2016) 3 Per Curiam ing law sufficiently different from the others this Court had considered that Simmons did not apply. It relied on the fact that, under state law, Lynch could have received a life sentence that would have made him eligible for "re- lease" after 25 years. 238 Ariz., at 103­104, 357 P. 3d, at 138­139; §13­751(A). But under state law, the only kind of release for which Lynch would have been eligible--as the State does not contest--is executive clemency. See Pet. for Cert. 22; 238 Ariz., at 103­104, 357 P. 3d, at 138­ 139. And Simmons expressly rejected the argument that the possibility of clemency diminishes a capital defend- ant's right to inform a jury of his parole ineligibility. There, South Carolina had argued that the defendant need not be allowed to present this information to the jury "because future exigencies," including "commutation [and] clemency," could one day "allow [him] to be released into society." 512 U. S., at 166 (plurality opinion). The Court disagreed: "To the extent that the State opposes even a simple parole-ineligibility instruction because of hypothet- ical future developments, the argument has little force." Ibid.; id., at 177 (opinion of O'Connor, J.) (explaining that the defendant had a right "to bring his parole ineligibility to the jury's attention" and that the State could respond with "truthful information regarding the availability of commutation, pardon, and the like"). The State responds that Simmons " `applies only to instances where, as a legal matter, there is no possibility of parole.' " Brief in Opposition 11 (quoting Ramdass, 530 U. S., at 169 (plurality opinion)). Notwithstanding the fact that Arizona law currently prevents all felons who com- mitted their offenses after 1993 from obtaining parole, 238 Ariz., at 103, 357 P. 3d, at 138, Arizona reasons that "nothing prevents the legislature from creating a parole system in the future for which [Lynch] would have been eligible had the court sentenced him to life with the possi- bility of release after 25 years." Brief in Opposition 12. 4 LYNCH v. ARIZONA Per Curiam This Court's precedents also foreclose that argument. Simmons said that the potential for future "legislative reform" could not justify refusing a parole-ineligibility instruction. 512 U. S., at 166 (plurality opinion). If it were otherwise, a State could always argue that its legis- lature might pass a law rendering the defendant parole eligible. Accordingly, as this Court later explained, "the dispositive fact in Simmons was that the defendant con- clusively established his parole ineligibility under state law at the time of his trial." Ramdass, supra, at 171 (plurality opinion). In this case, the Arizona Supreme Court confirmed that parole was unavailable to Lynch under its law. Simmons and its progeny establish Lynch's right to inform his jury of that fact. The petition for writ of certiorari and the motion for leave to proceed in forma pauperis are granted. The judgment of the Arizona Supreme Court is reversed, and the case is remanded for further proceedings not incon- sistent with this opinion. It is so ordered. Cite as: 578 U. S. ____ (2016) 1 THOMAS, J., dissenting SUPREME COURT OF THE UNITED STATES SHAWN PATRICK LYNCH v. ARIZONA ON PETITION FOR WRIT OF CERTIORARI TO THE SUPREME COURT OF ARIZONA No. 15­8366. Decided May 31, 2016 JUSTICE THOMAS, with whom JUSTICE ALITO joins, dissenting. Petitioner Shawn Patrick Lynch and his co-conspirator, Michael Sehwani, met their victim, James Panzarella, at a Scottsdale bar on March 24, 2001. The three went back to Panzarella's house early the next morning. Around 5 a.m., Sehwani called an escort service. The escort and her bodyguard arrived soon after. Sehwani paid her $300 with two checks from Panzarella's checkbook after spending an hour with her in the bedroom. Lynch and Sehwani then left the house with Panzarella's credit and debit cards and embarked on a spending spree. The afternoon of March 25, someone found Panzarella's body bound to a metal chair in his kitchen. His throat was slit. Blood surrounded him on the tile floor. The house was in disarray. Police discovered a hunting knife in the bedroom. A knife was also missing from the kitchen's knifeblock. And there were some receipts from Lynch and Sehwani's spending spree. Police found Lynch and Sehwani at a motel two days after the killing. They had spent the days with Panzarel- la's credit and debit cards buying cigarettes, matches, gas, clothing, and Everlast shoes, renting movies at one of the motels where they spent an afternoon, and making cash withdrawals. When police found the pair, Sehwani wore the Everlast shoes, and Lynch's shoes were stained with Panzarella's blood. A sweater, also stained with his blood, was in the back seat of their truck, as were Panzarella's car keys. 2 LYNCH v. ARIZONA THOMAS, J., dissenting A jury convicted Lynch of first-degree murder, kidnap- ing, armed robbery, and burglary, and ultimately sen- tenced him to death.* But today, the Court decides that sentence is no good because the state trial court prohibited the parties from telling the jury that Arizona had abol- ished parole. Ante, at 1; see Ariz. Rev. Stat. Ann. §41­ 1604.09(I) (1999). The Court holds that this limitation on Lynch's sentencing proceeding violated Simmons v. South Carolina, 512 U. S. 154 (1994). Under Simmons, "[w]here the State puts the defendant's future dangerousness in issue, and the only available alternative sentence to death is life imprisonment without possibility of parole, due process entitles the defendant to inform the capital sen- tencing jury--by either argument or instruction--that he is parole ineligible." Id., at 178 (O'Connor, J., concurring in judgment). Today's summary reversal perpetuates the Court's error in Simmons. See Kelly v. South Carolina, 534 U. S. 246, 262 (2002) (THOMAS, J., dissenting); Shafer v. South Caro- lina, 532 U. S. 36, 58 (2001) (THOMAS, J., dissenting). As in Simmons, it is the "sheer depravity of [the defendant's] crimes, rather than any specific fear for the future, which induced the . . . jury to conclude that the death penalty was justice." 512 U. S., at 181 (Scalia, J., dissenting). In Simmons, for example, the defendant beat and raped three elderly women--one of them his own grandmother-- before brutally killing a fourth. See ibid. The notion that a jury's decision to impose a death sentence "would have been altered by information on the current state of the law concerning parole (which could of course be amended) is . . . farfetched," to say the least. Id., at 184. ------------ * Sehwani ultimately pleaded guilty to first-degree murder and theft and received a sentence of natural life without the possibility of early release plus one year. See 225 Ariz. 27, 33, n. 4, 234 P. 3d 595, 601, n. 4 (2010). Cite as: 578 U. S. ____ (2016) 3 THOMAS, J., dissenting Worse, today's decision imposes a magic-words require- ment. Unlike Simmons, in which there was "no instruc- tion at all" about the meaning of life imprisonment except that the term should be construed according to its " `[plain] and ordinary meaning,' " id., at 160, 166 (plurality opin- ion), here there was an instruction about the nature of the alternative life sentences that the trial court could impose: "If your verdict is that the Defendant should be sen- tenced to death, he will be sentenced to death. If your verdict is that the Defendant should be sentenced to life, he will not be sentenced to death, and the court will sentence him to either life without the possibility of release until at least 25 calendar years in prison are served, or `natural life,' which means the Defend- ant would never be released from prison." App. S to Pet. for Cert. 18. That instruction parallels the Arizona statute governing Lynch's sentencing proceedings. That statute prescribed that defendants not sentenced to death could receive either a life sentence with the possibility of early release or a "natural life" sentence: "If the court does not sentence the defendant to natural life, the defendant shall not be released on any basis until the completion of the service of twenty-five calendar years," but a defendant sentenced to "natural life" will "not be released on any basis for the remainder of the defendant's natural life." Ariz. Rev. Stat. Ann. §13­703(A) (2001). Even though the trial court's instruction was a correct recitation of Arizona law, the Court holds that Simmons requires more. The Court laments that (at least for now) Arizona's only form of early release in Arizona is executive clemency. Ante, at 3. So the Court demands that the Arizona instruction specify that "the possibility of release" does not (at least for now) include parole. Due process, the Court holds, requires the court to tell the jury that if a 4 LYNCH v. ARIZONA THOMAS, J., dissenting defendant sentenced to life with the possibility of early release in 25 years were to seek early release today, he would be ineligible for parole under Arizona law. Ante, at 3­4. Nonsense. The Due Process Clause does not compel such "micromanage[ment of] state sentencing proceed- ings." Shafer, supra, at 58 (THOMAS, J., dissenting). Today's decision--issued without full briefing and ar- gument and based on Simmons, a fractured decision of this Court that did not produce a majority opinion--is a remarkably aggressive use of our power to review the States' highest courts. The trial court accurately told the jury that Lynch could receive a life sentence with or with- out the possibility of early release, and that should suffice. I respectfully dissent.