(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 SIMMONS ET AL. v. HIMMELREICH CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE SIXTH CIRCUIT No. 15­109. Argued March 22, 2016--Decided June 6, 2016 This case began with two suits filed by respondent Walter Himmel- reich, a federal prisoner. He first filed suit against the United States, alleging that a severe beating he received from a fellow inmate was the result of negligence by prison officials. The Government treated the suit as a claim under the Federal Tort Claims Act (FTCA), which allows plaintiffs to seek damages from the United States for certain torts committed by federal employees, 28 U. S. C. §1346(b), "[s]ubject to the provisions of chapter 171" of Title 28. But an "Exceptions" sec- tion of the FTCA dictates that "the provisions of [Chapter 171] and section 1346(b) of this title . . . shall not apply" to certain categories of claims. The Government moved to dismiss the action on the ground that the claim fell into the exception for "[a]ny claim based upon . . . the exercise or performance . . . [of] a discretionary function," namely, deciding where to house inmates, §2680(a). While the motion was pending, Himmelreich filed a second suit: a constitutional tort suit against individual Bureau of Prison employees, again alleging that his beating was the result of prison officials' negligence. Ordinarily, the FTCA would have no bearing on that claim. But after the dis- missal of Himmelreich's first suit, the individual employee defend- ants argued that Himmelreich's second suit was foreclosed by the FTCA's judgment bar provision, according to which a judgment in an FTCA suit forecloses any future suit against individual employees. Agreeing, the District Court granted summary judgment in favor of the individual prison employees. The Sixth Circuit reversed, howev- er, holding that the judgment bar provision did not apply to Himmel- reich's suit. Held: The judgment bar provision does not apply to the claims dis- missed for falling within the "Exceptions" section of the FTCA. 2 SIMMONS v. HIMMELREICH Syllabus Pp. 3­10. (a) The FTCA explicitly excepts from its coverage certain categories of claims, including the one into which Himmelreich's first suit fell. If, as the Government maintains, Chapter 171's judgment bar provi- sion applies to claims in that "Exceptions" category, it applied to Himmelreich's first suit and would preclude any future actions, in- cluding his second suit. On Himmelreich's reading, however, the provision does not apply and he may proceed with his second suit. Pp. 3­5. (b) Himmelreich is correct. The FTCA's "Exceptions" section reads: "[T]he provisions of this chapter"--Chapter 171--"shall not apply to . . . [a]ny claim based upon . . . the exercise or performance . . . [of] a discretionary function or duty." §2680(a). The judgment bar is a provision of Chapter 171. The "Exceptions" section's plain text thus dictates that the judgment bar does "not apply" to cases that, like Himmelreich's first suit, are based on the performance of a discre- tionary function. Because the judgment bar provision does not apply to Himmelreich's first suit, his second suit--against individual prison employees--should be permitted to go forward. Nothing about the "Exceptions" section or the judgment bar provision gives this Court any reason to disregard the plain text of the statute. P. 5. (c) United States v. Smith, 499 U. S. 160, does not require a differ- ent result. There, the Court found that the exclusive remedies provi- sion of Chapter 171--which prevents a plaintiff from suing an em- ployee where the FTCA would allow him to sue the United States instead, see §2679(b)(1)--applied to a claim for injuries sustained at a hospital in Italy, even though that claim fell within the category of "[a]ny claim arising in a foreign country," one of the "Exceptions" to which "the provisions of [Chapter 171] . . . shall not apply," §2680(k). Smith's outcome, the Government argues, forecloses a literal reading of the "Exceptions" provision, but Smith does not control here. First, Smith does not even mention the "Exceptions" section's "shall not ap- ply" language. Second, the exclusive remedies provision at issue there was enacted as part of the Federal Employee Liability Reform and Tort Compensation Act of 1988, which also contained a mecha- nism to convert tort suits against Government employees into FTCA suits "subject to the limitations and exceptions applicable to those ac- tions." 499 U. S., at 166 (quoting §2679(d)(4); emphasis in Smith). By taking note of those "limitations and exceptions," the Smith Court reasoned, the Liability Reform Act was intended to apply to the "Ex- ceptions" categories of claims. Nothing in the text of the judgment bar provision compels the same result here. Pp. 5­7. (d) The Government's remaining counterargument is a parade of horribles that it believes will come to pass if every provision of Chap- Cite as: 578 U. S. ____ (2016) 3 Syllabus ter 171 "shall not apply" to the "Exceptions" categories of claims, but it raises few concerns about the judgment bar provision itself. If the Government is right about Chapter 171's other provisions, the Court may hold so in the appropriate case, see Smith, 499 U. S., at 175, but the reading adopted here yields utterly sensible results. Had the District Court in this case issued a judgment dismissing Himmel- reich's first suit because, e.g., the prison employees were not negli- gent, it would make sense that the judgment bar provision would prevent a second suit against the employees. But where an FTCA claim is dismissed because it falls within one of the "Exceptions," the dismissal signals merely that the United States cannot be held liable for a particular claim; it has no logical bearing on whether an em- ployee can be liable instead. Pp. 7­9. 766 F. 3d 576, affirmed and remanded. SOTOMAYOR, J., delivered the opinion for a unanimous Court. 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. 15­109 _________________ JERMAINE SIMMONS, ET AL., PETITIONERS v. WALTER J. HIMMELREICH ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE SIXTH CIRCUIT [June 6, 2016] JUSTICE SOTOMAYOR delivered the opinion of the Court. The Federal Tort Claims Act (FTCA) allows plaintiffs to seek damages from the United States for certain torts committed by federal employees. 28 U. S. C. §§1346(b), 2674. Many of the FTCA's procedural provisions are contained in a single chapter of the United States Code, Chapter 171. See §§2671­2680. But an "Exceptions" section of the FTCA dictates that "the provisions of [Chap- ter 171] . . . shall not apply" to certain categories of claims. At issue in this case is whether one of the "provisions of [Chapter 171]"--the so-called judgment bar provision, §2676--might nonetheless apply to one of the excepted claims. We conclude it does not. I A This case began with two suits filed by Walter Himmel- reich. In each, Himmelreich alleged that he had been severely beaten by a fellow inmate in federal prison and that the beating was the result of prison officials' negli- gence. At the time of the beating, Himmelreich was incar- cerated for producing child pornography. His assailant 2 SIMMONS v. HIMMELREICH Opinion of the Court had warned prison officials that he would " `smash' " a pedophile if given the opportunity but was nonetheless released into the general prison population, where he assaulted Himmelreich. App. 46. Himmelreich filed a first suit against the United States. The Government treated this first suit as a claim under the FTCA and moved to dismiss the action, arguing that the claim fell into one of the "Exceptions" to the FTCA for "[a]ny claim based upon . . . the exercise or performance . . . [of] a discretionary function," namely, deciding where to house inmates. §2680(a). The District Court granted the Government's motion to dismiss. (Neither party here challenges the outcome of that first suit.) But before the District Court dismissed that first suit, Himmelreich filed a second suit, this one a constitutional tort suit against individual Bureau of Prison employees rather than against the United States. Ordinarily, the FTCA would have nothing to say about such claims. But after the dismissal of Himmelreich's first suit, the individ- ual employee defendants argued that Himmelreich's sec- ond suit was foreclosed by the FTCA's judgment bar provi- sion, according to which a judgment in an FTCA suit forecloses any future suit against individual employees. See §2676. As relevant here, the District Court agreed and granted summary judgment in favor of the individual prison employees. Himmelreich appealed that ruling. The Sixth Circuit reversed, holding that the judgment bar provision did not apply to Himmelreich's suit. Himmelreich v. Federal Bureau of Prisons et al., 766 F. 3d 576 (2014) (per curiam). We granted certiorari to resolve a Circuit split on whether the judgment bar provision applies to suits that, like Himmelreich's, are dismissed as falling within an "Exceptio[n]" to the FTCA.1 577 U. S. ___ (2015). ------------ 1 See Hallock v. Bonner, 387 F. 3d 147 (CA2 2004), vacated on other Cite as: 578 U. S. ____ (2016) 3 Opinion of the Court B The FTCA's provisions are contained in two areas of the United States Code. One, 28 U. S. C. §1346(b), gives federal district courts exclusive jurisdiction over tort claims against the United States for the acts of its em- ployees "[s]ubject to the provisions of chapter 171" of Title 28.2 Chapter 171, in turn, is labeled "Tort Claims Proce- dure" and comprises the remaining provisions of the FTCA. §§2671­2680. Chapter 171 contains an array of provisions. Some provisions govern how FTCA claims are to be adjudicated. See, e.g., §2674 (specifying scope of United States' liabil- ity); §2675(a) (exhaustion requirement); §2678 (restricting attorney's fees). Other provisions limit plaintiffs' remedies outside the FTCA. See, e.g., §2679(a) (cannot sue agency for claims within scope of FTCA); §2679(d)(1) (suit against federal employee acting within scope of employment au- tomatically converted to FTCA action). The District Court in this case relied on one such remedies-limiting provision of Chapter 171, the judgment bar provision.3 See §2676. Under the judgment bar provision, once a plaintiff receives a judgment (favorable or not) in ------------ grounds sub nom. Will v. Hallock, 546 U. S. 345 (2006); Pesnell v. Arsenault, 543 F. 3d 1038 (CA9 2008); Williams v. Fleming, 597 F. 3d 820, 823­824 (CA7 2010). 2 The precise claims at issue are "claims against the United States, for money damages, accruing on and after January 1, 1945, for injury or loss of property, or personal injury or death caused by the negligent or wrongful act or omission of any employee of the Government while acting within the scope of his office or employment, under circum- stances where the United States, if a private person, would be liable to the claimant in accordance with the law of the place where the act or omission occurred." 28 U. S. C. §1346(b). 3 It reads in full: "The judgment in an action under section 1346(b) of this title shall constitute a complete bar to any action by the claimant, by reason of the same subject matter, against the employee of the Government whose act or omission gave rise to the claim." §2676. 4 SIMMONS v. HIMMELREICH Opinion of the Court an FTCA suit, he generally cannot proceed with a suit against an individual employee based on the same under- lying facts. The District Court below held that Himmel- reich had received a judgment in the first suit (the FTCA suit against the United States) and so could not proceed with the second suit (the individual employee suit based on the same underlying facts). The FTCA explicitly excepts from its coverage certain categories of claims, including the one into which Himmel- reich's first suit fell: "Exceptions "The provisions of this chapter and section 1346(b) of this title shall not apply to-- "(a) Any claim based upon . . . the exercise or per- formance or the failure to exercise or perform a discre- tionary function or duty . . . whether or not the discre- tion involved be abused. . . ." §2680. "The provisions of this chapter" referenced in the first line are the provisions of Chapter 171. "[S]ection 1346(b) of this title" is the provision giving district courts FTCA jurisdiction. And the "Exceptions" to which those portions of the FTCA "shall not apply" are 13 categories of claims, such as any claim that--like Himmelreich's first suit-- arises from the performance of a "discretionary function," §2680(a); "[a]ny claim arising in a foreign country," §2680(k); and "[a]ny claim arising from the activities of the Tennessee Valley Authority," §2680(l). Both parties agree that district courts do not have juris- diction over claims that fall into one of the 13 categories of "Exceptions" because "section 1346(b) of this title"--the provision conferring jurisdiction on district courts--does "not apply" to such claims. Both parties also agree that at least one of "[t]he provisions of [Chapter 171]"--the provision delimiting the United States' liability, §2674-- need "not apply" to claims in the "Exceptions" categories Cite as: 578 U. S. ____ (2016) 5 Opinion of the Court because no court will have jurisdiction to hold the United States liable on such claims in any event. The parties disagree, however, about whether the judg- ment bar provision of Chapter 171 "shall not apply" to claims in one of the "Exceptions" categories. The Govern- ment maintains that the judgment bar provision does apply to such claims. In that case, it applied to Himmel- reich's first suit and would preclude any future actions, including his second suit. Himmelreich urges that it does not apply. On that reading, there is no reason he cannot proceed with his second suit. II Himmelreich is correct. The "Exceptions" section of the FTCA reads: "[T]he provisions of this chapter"--Chapter 171--"shall not apply to . . . [a]ny claim based upon . . . the exercise or performance . . . [of] a discretionary function or duty." §2680(a). The judgment bar is a provision of Chap- ter 171; the plain text of the "Exceptions" section therefore dictates that it does "not apply" to cases that, like Him- melreich's first suit, are based on the performance of a discretionary function. Because the judgment bar provi- sion does not apply to Himmelreich's first suit, Himmel- reich's second suit--the one against individual prison employees--should be permitted to go forward. Absent persuasive indications to the contrary, we pre- sume Congress says what it means and means what it says. Nothing about the "Exceptions" section or the judg- ment bar provision gives us any reason to doubt the plain- text result in this case. III A Given the clarity of the "Exceptions" section's command, a reader might be forgiven for wondering how there could be any confusion about the statute's operation. The main 6 SIMMONS v. HIMMELREICH Opinion of the Court source of uncertainty on this score, the Government sub- mits, is United States v. Smith, 499 U. S. 160 (1991). In Smith, we considered another provision of Chapter 171, the exclusive remedies provision. Id., at 162. Under the exclusive remedies provision, a plaintiff generally cannot sue an employee where the FTCA would allow him to sue the United States instead. See §2679(b)(1).4 The Smith Court held that this exclusive remedies provision applied to a claim for injuries sustained at an Army hospital in Italy, even though that claim fell within the category of "[a]ny claim arising in a foreign country," one of the "Exceptions" to which "the provisions of [Chap- ter 171] . . . shall not apply." §2680(k). The Government argues that our literal reading of the "Exceptions" provi- sion would foreclose Smith's outcome because the Smith Court applied a provision of Chapter 171 (the exclusive remedies provision) to a claim falling within one of the "Exceptions" categories (a claim arising in a foreign coun- try). Smith, the Government argues, thus establishes that we cannot read the command of the "Exceptions" section literally and that the judgment bar provision therefore should apply to Himmelreich's discretionary function claim. The Government's position has some force. Nonethe- less, Smith does not control this case. First, Smith does not even cite, let alone discuss, the "shall not apply" lan- guage "Exceptions" provision. Second, the exclusive reme- dies provision at issue in Smith was enacted as part of the Federal Employee Liability Reform and Tort Compensa- tion Act of 1988, which contained a mechanism to reduce the number of tort suits against Government employees. ------------ 4 There is an exception to this provision for suits alleging constitu- tional violations. See §2679(b)(2)(A). Himmelreich's second suit--the one against individual prison employees--alleged a violation of the Constitution and so was not foreclosed by the exclusive remedies provision. Cite as: 578 U. S. ____ (2016) 7 Opinion of the Court As the Smith Court explained, if "the Attorney General . . . certif[ies] that a Government employee named as defend- ant was acting within the scope of his employment when he committed the alleged tort," the Liability Reform Act dictates that the United States be substituted as the sole defendant, and that the action " `shall proceed in the same manner' " as an FTCA action " `and shall be subject to the limitations and exceptions applicable to those actions.' " 499 U. S., at 166 (quoting §2679(d)(4)); (emphasis in Smith). The Smith Court held that the Liability Reform Act's reference to "limitations and exceptions" was most naturally read to refer to the "Exceptions" section of the FTCA. And by taking note of the "Exceptions" section, the Smith court reasoned, the Liability Reform Act was in- tended to apply to those "Exceptions." In light of the unique language of the Liability Reform Act, Smith is distinguishable from this case. Nothing in the text of the judgment bar provision compels the same result. B The Government's remaining counterargument amounts to a parade of horribles that it believes will come to pass if every provision of Chapter 171 "shall not apply" to the "Exceptions" categories of claims. See Brief for Petitioners 52. If the Government is right about the other provisions of Chapter 171, the Court may hold so in the appropriate case. See Smith, 499 U. S., at 175. But this case deals only with the judgment bar provision, and, aside from a passing concern about duplicative litigation, the Govern- ment does not argue that any such cavalcade would follow if that provision does not apply to the excepted claims. It is enough for our purposes that the statute's clear di- rective would not lead to hard-to-explain results when applied to the judgment bar provision in particular. To the contrary, our holding that the judgment bar 8 SIMMONS v. HIMMELREICH Opinion of the Court provision "shall not apply" to the categories of claims in the "Exceptions" section in fact allows the statute to oper- ate in an utterly sensible manner. Ordinarily, the judg- ment bar provision prevents unnecessarily duplicative litigation. If the District Court in this case had issued a judgment dismissing Himmelreich's first suit because the prison employees were not negligent, because Himmel- reich was not harmed, or because Himmelreich simply failed to prove his claim, it would make little sense to give Himmelreich a second bite at the money-damages apple by allowing suit against the employees: Himmelreich's first suit would have given him a fair chance to recover dam- ages for his beating. Where an FTCA claim is dismissed because it falls within one of the "Exceptions," by contrast, the judgment bar provision makes much less sense. The dismissal of a claim in the "Exceptions" section signals merely that the United States cannot be held liable for a particular claim; it has no logical bearing on whether an employee can be held liable instead.5 To apply the judgment bar so as to ------------ 5 This conclusion is buttressed by analogy to the common-law doctrine of claim preclusion, which prevents duplicative litigation by barring one party from again suing the other over the same underlying facts. This Court has said that the judgment bar provision "functions in much the same way" as that doctrine. Will, 546 U. S., at 354. (The judgment bar provision supplements common-law claim preclusion by closing a narrow gap: At the time that the FTCA was passed, common-law claim preclusion would have barred a plaintiff from suing the United States after having sued an employee but not vice versa. See Restatement of Judgments §§99, 96(1)(a), Comments b and d (1942). The judgment bar provision applies where a plaintiff first sues the United States and then sues an employee.) But claim preclusion principles would not foreclose a second suit where the first suit was dismissed under the "Exceptions" section. Dismissals for "personal immunity"--defenses that can be asserted by one party but not others--do not have claim-preclusive effect. See Restatement of Judgments §96, Comment g; Restatement (Second) of Judgments §51(1)(b), and Comment c (1980). The "Exceptions" section Cite as: 578 U. S. ____ (2016) 9 Opinion of the Court foreclose a future suit against an employee thus would be passing strange. The Government's reading would yield another strange result. According to the Government, the viability of a plaintiff 's meritorious suit against an individual employee should turn on the order in which the suits are filed (or the order in which the district court chooses to address motions). For example, had the District Court in this case addressed the individual employee suit first, there would be no FTCA judgment in the picture, and so the judgment bar provision would not affect the outcome of the suit. The Government's reading would thus encourage litigants to file suit against individual employees before suing the United States to avoid being foreclosed from recovery altogether. Yet this result is at odds with one of the FTCA's purposes, channeling liability away from individ- ual employees and toward the United States. See Dalehite v. United States, 346 U. S. 15, 25 (1953). We decline to ignore the text of the statute to achieve these imprudently restrictive results. Accordingly, we read "[t]he provisions of this chapter . . . shall not apply" as it was written. The judgment bar provision--one of the "provisions of this chapter"--does not apply to the catego- ries of claims in the "Exceptions" sections of the FTCA. We therefore affirm the judgment of the Court of Appeals and remand the case for further proceedings consistent with this opinion. It is so ordered. ------------ reflects the United States' decision not to accept liability for certain types of claims; like other "personal immunities," the "Exceptions" section is only a defense for--and can only be "taken advantage of" by-- the United States. See Restatement of Judgments §96, Comment g. A dismissal under the "Exceptions" section would not be entitled to claim- preclusive effect; just so, the roughly analogous judgment bar should not foreclose a second suit against individual employees.