(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 KIRTSAENG, DBA BLUECHRISTINE99 v. JOHN WILEY & SONS, INC. CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE SECOND CIRCUIT No. 15­375. Argued April 25, 2016--Decided June 16, 2016 In Kirtsaeng v. John Wiley & Sons, Inc., 568 U. S. ___, this Court held that petitioner Supap Kirtsaeng could invoke the Copyright Act's "first-sale doctrine," see 17 U. S. C. §109(a), as a defense to the copy- right infringement claim filed by textbook publisher John Wiley & Sons, Inc. Having won his case, Kirtsaeng returned to the District Court to seek more than $2 million in attorney's fees from Wiley un- der the Copyright Act's fee-shifting provision. See §505. The District Court denied Kirtsaeng's application because, it reasoned, imposing a fee award against a losing party that had taken reasonable positions during litigation (as Wiley had done) would not serve the Act's pur- poses. Affirming, the Second Circuit held that the District Court was correct to place "substantial weight" on the reasonableness of Wiley's position and that the District Court did not abuse its discretion in de- termining that the other factors did not outweigh the reasonableness finding. Held: 1. When deciding whether to award attorney's fees under §505, a district court should give substantial weight to the objective reasona- bleness of the losing party's position, while still taking into account all other circumstances relevant to granting fees. Pp. 3­11. (a) Section 505 states that a district court "may . . . award a rea- sonable attorney's fee to the prevailing party." Although the text "clearly connotes discretion" and eschews any "precise rule or formu- la," Fogerty v. Fantasy, Inc., 510 U. S. 517, the Court has placed two restrictions on that authority: First, a court may not "award[ ] attor- ney's fees as a matter of course," id., at 533; and second, a court may not treat prevailing plaintiffs and prevailing defendants differently, 2 KIRTSAENG v. JOHN WILEY & SONS, INC. Syllabus id., at 527. The Court also noted "several nonexclusive factors" for courts to consider, e.g., "frivolousness, motivation, objective unrea- sonableness[,] and the need in particular circumstances to advance considerations of compensation and deterrence," id., at 534, n. 19, and left open the possibility of providing further guidance in the fu- ture, id., at 534­535. This Court agrees with both Kirtsaeng and Wiley that additional guidance respecting the application of §505 is proper so as to further channel district court discretion towards the purposes of the Copy- right Act. In addressing other open-ended fee-shifting statutes, this Court has emphasized that "in a system of laws discretion is rarely without limits," and it has "found" those limits by looking to "the large objectives of the relevant Act." Flight Attendants v. Zipes, 491 U. S. 754, 759. In accord with such precedents, this Court must de- termine what approach to fee awards under §505 best advances the well-settled objectives of the Copyright Act, which are to "enrich[ ] the general public through access to creative works" by striking a balance between encouraging and rewarding authors' creations and enabling others to build on that work. Fogerty, 510 U. S., at 527, 526. Fee awards should thus encourage the types of lawsuits that advance those aims. Pp. 3­6. (b) Wiley's approach--to put substantial weight on the reasona- bleness of a losing party's position--passes this test because it en- hances the probability that creators and users (i.e., plaintiffs and de- fendants) will enjoy the substantive rights the Act provides. Parties with strong positions are encouraged to stand on their rights, given the likelihood that they will recover fees from the losing (i.e., unrea- sonable) party; those with weak ones are deterred by the likelihood of having to pay two sets of fees. By contrast, Kirtsaeng's proposal--to give special consideration to whether a suit meaningfully clarified copyright law by resolving an important and close legal issue--would produce no sure benefits. Even accepting that litigation of close cases advances the public interest, fee-shifting will not necessarily, or even usually, encourage parties to litigate those cases to judgment. While fees increase the reward for a victory, they also enhance the penalty for a defeat--and the parties in hard cases cannot be confident if they will win or lose. Wiley's approach is also more administrable. A district court that has ruled on the merits of a copyright case can easily assess whether the losing party advanced an unreasonable position. By contrast, a judge may not know whether a newly decided issue will have broad legal significance. Pp. 6­10. (c) Still, objective reasonableness can be only a substantial factor in assessing fee applications--not the controlling one. In deciding Cite as: 579 U. S. ____ (2016) 3 Syllabus whether to fee-shift, district courts must take into account a range of considerations beyond the reasonableness of litigating positions. Pp. 10­11. 2. While the Second Circuit properly calls for district courts to give "substantial weight" to the reasonableness of a losing party's litigat- ing positions, its language at times suggests that a finding of reason- ableness raises a presumption against granting fees, and that goes too far in cabining the district court's analysis. Because the District Court thus may not have understood the full scope of its discretion, it should have the opportunity to reconsider Kirtsaeng's fee application. On remand, the District Court should continue to give substantial weight to the reasonableness of Wiley's position but also take into ac- count all other relevant factors. Pp. 11­12. 605 Fed. Appx. 48, vacated and remanded. KAGAN, J., delivered the opinion for a unanimous Court. Cite as: 579 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. 15­375 _________________ SUPAP KIRTSAENG, DBA BLUECHRISTINE99, PETITIONER v. JOHN WILEY & SONS, INC. ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE SECOND CIRCUIT [June 16, 2016] JUSTICE KAGAN delivered the opinion of the Court. Section 505 of the Copyright Act provides that a district court "may . . . award a reasonable attorney's fee to the prevailing party." 17 U. S. C. §505. The question pre- sented here is whether a court, in exercising that author- ity, should give substantial weight to the objective reason- ableness of the losing party's position. The answer, as both decisions below held, is yes--the court should. But the court must also give due consideration to all other circum- stances relevant to granting fees; and it retains discretion, in light of those factors, to make an award even when the losing party advanced a reasonable claim or defense. Because we are not certain that the lower courts here understood the full scope of that discretion, we return the case for further consideration of the prevailing party's fee application. I Petitioner Supap Kirtsaeng, a citizen of Thailand, came to the United States 20 years ago to study math at Cornell University. He quickly figured out that respondent John Wiley & Sons, an academic publishing company, sold 2 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court virtually identical English-language textbooks in the two countries--but for far less in Thailand than in the United States. Seeing a ripe opportunity for arbitrage, Kirtsaeng asked family and friends to buy the foreign editions in Thai bookstores and ship them to him in New York. He then resold the textbooks to American students, reim- bursed his Thai suppliers, and pocketed a tidy profit. Wiley sued Kirtsaeng for copyright infringement, claim- ing that his activities violated its exclusive right to dis- tribute the textbooks. See 17 U. S. C. §§106(3), 602(a)(1). Kirtsaeng invoked the "first-sale doctrine" as a defense. That doctrine typically enables the lawful owner of a book (or other work) to resell or otherwise dispose of it as he wishes. See §109(a). But Wiley contended that the first- sale doctrine did not apply when a book (like those Kirtsaeng sold) was manufactured abroad. At the time, courts were in conflict on that issue. Some thought, as Kirtsaeng did, that the first-sale doctrine permitted the resale of foreign-made books; others main- tained, along with Wiley, that it did not. And this Court, in its first pass at the issue, divided 4 to 4. See Costco Wholesale Corp. v. Omega, S. A., 562 U. S. 40 (2010) ( per curiam). In this case, the District Court sided with Wiley; so too did a divided panel of the Court of Appeals for the Second Circuit. See 654 F. 3d 210, 214, 222 (2011). To settle the continuing conflict, this Court granted Kirtsaeng's petition for certiorari and reversed the Second Circuit in a 6-to-3 decision, thus establishing that the first-sale doctrine allows the resale of foreign-made books, just as it does domestic ones. See Kirtsaeng v. John Wiley & Sons, Inc., 568 U. S. ___, ___ (2013) (slip op., at 3). Returning victorious to the District Court, Kirtsaeng invoked §505 to seek more than $2 million in attorney's fees from Wiley. The court denied his motion. Relying on Second Circuit precedent, the court gave "substantial weight" to the "objective reasonableness" of Wiley's in- Cite as: 579 U. S. ____ (2016) 3 Opinion of the Court fringement claim. See No. 08­cv­07834 (SDNY, Dec. 20, 2013), App. to Pet. for Cert. 18a, 2013 WL 6722887, *4. In explanation of that approach, the court stated that "the imposition of a fee award against a copyright holder with an objectively reasonable"--although unsuccessful--"lit- igation position will generally not promote the purposes of the Copyright Act." Id., at 11a (quoting Matthew Bender & Co. v. West Publishing Co., 240 F. 3d 116, 122 (CA2 2001) (emphasis deleted)). Here, Wiley's position was reasonable: After all, several Courts of Appeals and three Justices of the Supreme Court had agreed with it. See App. to Pet. for Cert. 12a. And according to the District Court, no other circumstance "overr[o]de" that objective reasonableness, so as to warrant fee-shifting. Id., at 22a. The Court of Appeals affirmed, concluding in a brief sum- mary order that "the district court properly placed `sub- stantial weight' on the reasonableness of [Wiley's] posi- tion" and committed no abuse of discretion in deciding that other "factors did not outweigh" the reasonableness finding. 605 Fed. Appx. 48, 49, 50 (CA2 2015). We granted certiorari, 577 U. S. ___ (2016), to resolve disagreement in the lower courts about how to address an application for attorney's fees in a copyright case.1 II Section 505 states that a district court "may . . . award a reasonable attorney's fee to the prevailing party." It thus authorizes fee-shifting, but without specifying standards that courts should adopt, or guideposts they should use, in ------------ 1 Compare, e.g., Matthew Bender & Co. v. West Publishing Co., 240 F. 3d 116, 122 (CA2 2001) (giving substantial weight to objective reasonableness), with, e.g., Bond v. Blum, 317 F. 3d 385, 397­398 (CA4 2003) (endorsing a totality-of-the-circumstances approach, without according special significance to any factor), and with, e.g., Hogan Systems, Inc. v. Cybersource Int'l, Inc., 158 F. 3d 319, 325 (CA5 1998) (presuming that a prevailing party receives fees). 4 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court determining when such awards are appropriate. In Fogerty v. Fantasy, Inc., 510 U. S. 517 (1994), this Court recognized the broad leeway §505 gives to district courts--but also established several principles and criteria to guide their decisions. See id., at 519 (asking "what standards should inform" the exercise of the trial court's authority). The statutory language, we stated, "clearly connotes discretion," and eschews any "precise rule or formula" for awarding fees. Id., at 533, 534. Still, we established a pair of restrictions. First, a district court may not "award[ ] attorney's fees as a matter of course"; rather, a court must make a more particularized, case-by- case assessment. Id., at 533. Second, a court may not treat prevailing plaintiffs and prevailing defendants any differently; defendants should be "encouraged to litigate [meritorious copyright defenses] to the same extent that plaintiffs are encouraged to litigate meritorious claims of infringement." Id., at 527. In addition, we noted with approval "several nonexclusive factors" to inform a court's fee-shifting decisions: "frivolousness, motivation, objective unreasonableness[,] and the need in particular circum- stances to advance considerations of compensation and deterrence." Id., at 534, n. 19. And we left open the possi- bility of providing further guidance in the future, in re- sponse to (and grounded on) lower courts' evolving experi- ence. See id., at 534­535; Martin v. Franklin Capital Corp., 546 U. S. 132, 140, n. (2005) (noting that Fogerty was not intended to be the end of the matter). The parties here, though sharing some common ground, now dispute what else we should say to district courts. Both Kirtsaeng and Wiley agree--as they must--that §505 grants courts wide latitude to award attorney's fees based on the totality of circumstances in a case. See Brief for Petitioner 17; Brief for Respondent 35. Yet both reject the position, taken by some Courts of Appeals, see supra, at 3, n. 1, that Fogerty spelled out the only appropriate limits Cite as: 579 U. S. ____ (2016) 5 Opinion of the Court on judicial discretion--in other words, that each district court should otherwise proceed as it sees fit, assigning whatever weight to whatever factors it chooses. Rather, Kirtsaeng and Wiley both call, in almost identical lan- guage, for "[c]hanneling district court discretion towards the purposes of the Copyright Act." Brief for Petitioner 16; see Brief for Respondent 21 ("[A]n appellate court [should] channel a district court's discretion so that it . . . further[s] the goals of the Copyright Act"). (And indeed, as discussed later, both describe those purposes identically. See infra, at 6.) But at that point, the two part ways. Wiley argues that giving substantial weight to the reasonableness of a losing party's position will best serve the Act's objectives. See Brief for Respondent 24­35. By contrast, Kirtsaeng favors giving special consideration to whether a lawsuit resolved an important and close legal issue and thus "meaningfully clarifie[d]" copyright law. Brief for Peti- tioner 36; see id., at 41­44. We join both parties in seeing a need for some additional guidance respecting the application of §505. In addressing other open-ended fee-shifting statutes, this Court has emphasized that "in a system of laws discretion is rarely without limits." Flight Attendants v. Zipes, 491 U. S. 754, 758 (1989); see Halo Electronics, Inc. v. Pulse Electronics, Inc., ante, at 8. Without governing standards or princi- ples, such provisions threaten to condone judicial "whim" or predilection. Martin, 546 U. S., at 139; see also ibid. ("[A] motion to [a court's] discretion is a motion, not to its inclination, but to its judgment; and its judgment is to be guided by sound legal principles" (quoting United States v. Burr, 25 F. Cas. 30, 35 (No. 14,692d) (CC Va. 1807) (Mar- shall, C. J.))). At the least, utterly freewheeling inquiries often deprive litigants of "the basic principle of justice that like cases should be decided alike," Martin, 546 U. S., at 139--as when, for example, one judge thinks the parties' "motivation[s]" determinative and another believes the 6 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court need for "compensation" trumps all else, Fogerty, 510 U. S., at 534, n. 19. And so too, such unconstrained discre- tion prevents individuals from predicting how fee deci- sions will turn out, and thus from making properly in- formed judgments about whether to litigate. For those reasons, when applying fee-shifting laws with "no explicit limit or condition," Halo, ante, at 8, we have nonetheless "found limits" in them--and we have done so, just as both parties urge, by looking to "the large objectives of the relevant Act," Zipes, 491 U. S., at 759 (internal quotation marks omitted); see supra, at 5. In accord with such precedents, we must consider if either Wiley's or Kirtsaeng's proposal well advances the Copyright Act's goals. Those objectives are well settled. As Fogerty explained, "copyright law ultimately serves the purpose of enriching the general public through access to creative works." 510 U. S., at 527; see U. S. Const., Art. I, §8, cl. 8 ("To promote the Progress of Science and useful Arts"). The statute achieves that end by striking a bal- ance between two subsidiary aims: encouraging and re- warding authors' creations while also enabling others to build on that work. See Fogerty, 510 U. S., at 526. Ac- cordingly, fee awards under §505 should encourage the types of lawsuits that promote those purposes. (That is why, for example, Fogerty insisted on treating prevailing plaintiffs and prevailing defendants alike--because the one could "further the policies of the Copyright Act every bit as much as" the other. 510 U. S., at 527.) On that much, both parties agree. Brief for Petitioner 37; Brief for Respondent 29­30. The contested issue is whether giving substantial weight to the objective (un)reasonableness of a losing party's litigating position--or, alternatively, to a lawsuit's role in settling significant and uncertain legal issues--will predictably encourage such useful copyright litigation. The objective-reasonableness approach that Wiley fa- vors passes that test because it both encourages parties Cite as: 579 U. S. ____ (2016) 7 Opinion of the Court with strong legal positions to stand on their rights and deters those with weak ones from proceeding with litiga- tion. When a litigant--whether plaintiff or defendant--is clearly correct, the likelihood that he will recover fees from the opposing (i.e., unreasonable) party gives him an incen- tive to litigate the case all the way to the end. The holder of a copyright that has obviously been infringed has good reason to bring and maintain a suit even if the damages at stake are small; and likewise, a person defending against a patently meritless copyright claim has every incentive to keep fighting, no matter that attorney's fees in a pro- tracted suit might be as or more costly than a settlement. Conversely, when a person (again, whether plaintiff or defendant) has an unreasonable litigating position, the likelihood that he will have to pay two sets of fees discour- ages legal action. The copyright holder with no reasonable infringement claim has good reason not to bring suit in the first instance (knowing he cannot force a settlement and will have to proceed to judgment); and the infringer with no reasonable defense has every reason to give in quickly, before each side's litigation costs mount. All of those results promote the Copyright Act's purposes, by enhanc- ing the probability that both creators and users (i.e., po- tential plaintiffs and defendants) will enjoy the substan- tive rights the statute provides. By contrast, Kirtsaeng's proposal would not produce any sure benefits. We accept his premise that litigation of close cases can help ensure that "the boundaries of copy- right law [are] demarcated as clearly as possible," thus advancing the public interest in creative work. Brief for Petitioner 19 (quoting Fogerty, 510 U. S., at 527). But we cannot agree that fee-shifting will necessarily, or even usually, encourage parties to litigate those cases to judg- ment. Fee awards are a double-edged sword: They in- crease the reward for a victory--but also enhance the penalty for a defeat. And the hallmark of hard cases is 8 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court that no party can be confident if he will win or lose. That means Kirtsaeng's approach could just as easily discour- age as encourage parties to pursue the kinds of suits that "meaningfully clarif[y]" copyright law. Brief for Petitioner 36. It would (by definition) raise the stakes of such suits; but whether those higher stakes would provide an incen- tive--or instead a disincentive--to litigate hinges on a party's attitude toward risk. Is the person risk-preferring or risk-averse--a high-roller or a penny-ante type? Only the former would litigate more in Kirtsaeng's world. See Posner, An Economic Approach to Legal Procedure and Judicial Administration, 2 J. Legal Studies 399, 428 (1973) (fees "make[ ] the expected value of litigation less for risk-averse litigants, which will encourage [them to] settle[ ]"). And Kirtsaeng offers no reason to think that serious gamblers predominate. See, e.g., Texas Industries, Inc. v. Radcliff Materials, Inc., 451 U. S. 630, 636, n. 8 (1981) ("Economists disagree over whether business deci- sionmakers[ ] are `risk averse' "); CIGNA Corp. v. Amara, 563 U. S. 421, 430 (2011) ("[M]ost individuals are risk averse"). So the value of his standard, unlike Wiley's, is entirely speculative.2 What is more, Wiley's approach is more administrable ------------ 2 This case serves as a good illustration. Imagine you are Kirtsaeng at a key moment in his case--say, when deciding whether to petition this Court for certiorari. And suppose (as Kirtsaeng now wishes) that the prevailing party in a hard and important case--like this one--will probably get a fee award. Does that make you more likely to file, because you will recoup your own fees if you win? Or less likely to file, because you will foot Wiley's bills if you lose? Here are some answers to choose from (recalling that you cannot confidently predict which way the Court will rule): (A) Six of one, half a dozen of the other. (B) De- pends if I'm feeling lucky that day. (C) Less likely--this is getting scary; who knows how much money Wiley will spend on Supreme Court lawyers? (D) More likely--the higher the stakes, the greater the rush. Only if lots of people answer (D) will Kirtsaeng's standard work in the way advertised. Maybe. But then again, maybe not. Cite as: 579 U. S. ____ (2016) 9 Opinion of the Court than Kirtsaeng's. A district court that has ruled on the merits of a copyright case can easily assess whether the losing party advanced an unreasonable claim or defense. That is closely related to what the court has already done: In deciding any case, a judge cannot help but consider the strength and weakness of each side's arguments. By contrast, a judge may not know at the conclusion of a suit whether a newly decided issue will have, as Kirtsaeng thinks critical, broad legal significance. The precedent- setting, law-clarifying value of a decision may become apparent only in retrospect--sometimes, not until many years later. And so too a decision's practical impact (to the extent Kirtsaeng would have courts separately consider that factor). District courts are not accustomed to evaluat- ing in real time either the jurisprudential or the on-the- ground import of their rulings. Exactly how they would do so is uncertain (Kirtsaeng points to no other context in which courts undertake such an analysis), but we fear that the inquiry would implicate our oft-stated concern that an application for attorney's fees "should not result in a sec- ond major litigation." Zipes, 491 U. S., at 766 (quoting Hensley v. Eckerhart, 461 U. S. 424, 437 (1983)). And we suspect that even at the end of that post-lawsuit lawsuit, the results would typically reflect little more than edu- cated guesses. Contrary to Kirtsaeng's view, placing substantial weight on objective reasonableness also treats plaintiffs and defendants even-handedly, as Fogerty commands. No matter which side wins a case, the court must assess whether the other side's position was (un)reasonable. And of course, both plaintiffs and defendants can (and some- times do) make unreasonable arguments. Kirtsaeng claims that the reasonableness inquiry systematically favors plaintiffs because a losing defendant "will virtually always be found to have done something culpable." Brief for Petitioner 29 (emphasis in original). But that conflates 10 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court two different questions: whether a defendant in fact in- fringed a copyright and whether he made serious argu- ments in defense of his conduct. Courts every day see reasonable defenses that ultimately fail (just as they see reasonable claims that come to nothing); in this context, as in any other, they are capable of distinguishing between those defenses (or claims) and the objectively unreason- able variety. And if some court confuses the issue of liabil- ity with that of reasonableness, its fee award should be reversed for abuse of discretion.3 All of that said, objective reasonableness can be only an important factor in assessing fee applications--not the controlling one. As we recognized in Fogerty, §505 con- fers broad discretion on district courts and, in deciding whether to fee-shift, they must take into account a range of considerations beyond the reasonableness of litigating positions. See supra, at 4. That means in any given case a court may award fees even though the losing party offered reasonable arguments (or, conversely, deny fees even though the losing party made unreasonable ones). ------------ 3 Kirtsaeng also offers statistics meant to show that in practice, even if not in theory, the objective reasonableness inquiry unduly favors plaintiffs; but the Solicitor General as amicus curiae has cast signifi- cant doubt on that claim. According to Kirtsaeng, 86% of winning copyright holders, but only 45% of prevailing defendants, have received fee awards over the last 15 years in the Second Circuit (which, recall, gives substantial weight to objective reasonableness). See Reply Brief 17­18; supra, at 2­3. But first, the Solicitor General represents that the overall numbers are actually 77% and 53%, respectively. See Tr. of Oral Arg. 41. And second, the Solicitor General points out that all these percentages include default judgments, which almost invariably give rise to fee awards--but usually of a very small amount--because the defendant has not shown up to oppose either the suit or the fee application. When those cases are taken out, the statistics look fairly similar: 60% for plaintiffs versus 53% for defendants. See id., at 42. And of course, there may be good reasons why copyright plaintiffs and defendants do not make reasonable arguments in perfectly equal proportion. Cite as: 579 U. S. ____ (2016) 11 Opinion of the Court For example, a court may order fee-shifting because of a party's litigation misconduct, whatever the reasonableness of his claims or defenses. See, e.g., Viva Video, Inc. v. Cabrera, 9 Fed. Appx. 77, 80 (CA2 2001). Or a court may do so to deter repeated instances of copyright infringement or overaggressive assertions of copyright claims, again even if the losing position was reasonable in a particular case. See, e.g., Bridgeport Music, Inc. v. WB Music Corp., 520 F. 3d 588, 593­595 (CA6 2008) (awarding fees against a copyright holder who filed hundreds of suits on an over- broad legal theory, including in a subset of cases in which it was objectively reasonable). Although objective reason- ableness carries significant weight, courts must view all the circumstances of a case on their own terms, in light of the Copyright Act's essential goals. And on that score, Kirtsaeng has raised serious ques- tions about how fee-shifting actually operates in the Sec- ond Circuit. To be sure, the Court of Appeals' framing of the inquiry resembles our own: It calls for a district court to give "substantial weight" to the reasonableness of a losing party's litigating positions while also considering other relevant circumstances. See 605 Fed. Appx., at 49­ 50; Matthew Bender, 240 F. 3d, at 122. But the Court of Appeals' language at times suggests that a finding of reasonableness raises a presumption against granting fees, see ibid.; supra, at 2­3--and that goes too far in cabining how a district court must structure its analysis and what it may conclude from its review of relevant factors. Still more, district courts in the Second Circuit appear to have overly learned the Court of Appeals' lesson, turning "substantial" into more nearly "dispositive" weight. As Kirtsaeng notes, hardly any decisions in that Circuit have granted fees when the losing party raised a reasonable argument (and none have denied fees when the losing party failed to do so). See Reply Brief 15. For these reasons, we vacate the decision below so that the District 12 KIRTSAENG v. JOHN WILEY & SONS, INC. Opinion of the Court Court can take another look at Kirtsaeng's fee application. In sending back the case for this purpose, we do not at all intimate that the District Court should reach a different conclusion. Rather, we merely ensure that the court will evaluate the motion consistent with the analysis we have set out--giving substantial weight to the reasonableness of Wiley's litigating position, but also taking into account all other relevant factors. * * * The judgment of the Court of Appeals is vacated, and the case is remanded for further proceedings consistent with this opinion. It is so ordered.