(Slip Opinion) OCTOBER TERM, 2016 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 BETHUNE-HILL ET AL. v. VIRGINIA STATE BOARD OF ELECTIONS ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINA No. 15­680. Argued December 5, 2016--Decided March 1, 2017 After the 2010 census, the Virginia State Legislature drew new lines for 12 state legislative districts, with a goal of ensuring that each dis- trict would have a black voting-age population (BVAP) of at least 55%. Certain voters filed suit, claiming that the new districts violat- ed the Fourteenth Amendment's Equal Protection Clause. State leg- islative officials (State) intervened to defend the plan. A three-judge District Court rejected the challenges. As to 11 of the districts, the court concluded that the voters had not shown, as this Court's prece- dent requires, "that race was the predominant factor motivating the legislature's decision to place a significant number of voters within or without a particular district," Miller v. Johnson, 515 U. S. 900, 916. In so doing, the court held that race predominates only where there is an " `actual conflict between traditional redistricting criteria and race.' " 141 F. Supp. 3d 505, 524. It thus confined the predominance analysis to the portions of the new lines that appeared to deviate from traditional criteria. As to the remaining district, District 75, the court found that race did predominate, but that the lines were consti- tutional because the legislature's use of race was narrowly tailored to a compelling state interest. In particular, the court found the legisla- ture had good reasons to believe that a 55% racial target was neces- sary in District 75 to avoid diminishing the ability of black voters to elect their preferred candidates, which at the time would have violat- ed §5 of the Voting Rights Act of 1965, see Alabama Legislative Black Caucus v. Alabama, 575 U. S. ___, ___. Held: 1. The District Court employed an incorrect legal standard in de- termining that race did not predominate in 11 of the 12 districts. 2 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Syllabus Pp. 6­13. (a) The Equal Protection Clause prohibits a State, without suffi- cient justification, from "separat[ing] its citizens into different voting districts on the basis of race." Miller, 515 U. S., at 911. Courts must "exercise extraordinary caution in adjudicating claims" of racial ger- rymandering, id., at 916, since a legislature is always "aware of race when it draws district lines, just as it is aware of . . . other demo- graphic factors," Shaw v. Reno, 509 U. S. 630, 646 (Shaw I). A plain- tiff alleging racial gerrymandering thus bears the burden "to show, either through circumstantial evidence of a district's shape and de- mographics or more direct evidence going to legislative purpose, that race was the predominant factor motivating the legislature's [district- ing] decision," which requires proving "that the legislature subordi- nated traditional race-neutral districting principles . . . to racial con- siderations." Miller, supra, at 916. Here, the District Court misapplied controlling law in two principal ways. Pp. 6­7. (b) First, the District Court misunderstood relevant precedents when it required the challengers to establish, as a prerequisite to showing racial predominance, an actual conflict between the enacted plan and traditional redistricting principles. This Court has made clear that parties may show predominance "either through circum- stantial evidence of a district's shape and demographics or more di- rect evidence going to legislative purpose," Miller, supra, at 916, and that race may predominate even when a plan respects traditional principles, Shaw v. Hunt, 517 U. S. 899, 907 (Shaw II). The State's theory in this case is irreconcilable with Miller and Shaw II. The State insists, e.g., that the harm from racial gerryman- dering lies not in racial line-drawing per se but in grouping voters of the same race together when they otherwise lack shared interests. But "the constitutional violation" in racial gerrymandering cases stems from the "racial purpose of state action, not its stark manifes- tation." Miller, supra, at 913. The State also contends that race does not have a prohibited effect on a district's lines if the legislature could have drawn the same lines in accordance with traditional crite- ria. The proper inquiry, however, concerns the actual considerations that provided the essential basis for the lines drawn, not post hoc jus- tifications that the legislature could have used but did not. A legisla- ture could construct a plethora of potential maps that look consistent with traditional, race-neutral principles, but if race is the overriding reason for choosing one map over others, race still may predominate. A conflict or inconsistency may be persuasive circumstantial evidence tending to show racial predomination, but no rule requires challeng- ers to present this kind of evidence in every case. As a practical mat- ter, this kind of evidence may be necessary in many or even most Cite as: 580 U. S. ____ (2017) 3 Syllabus cases. But there may be cases where challengers can establish racial predominance without evidence of an actual conflict. Pp. 7­11. (c) The District Court also erred in considering the legislature's racial motive only to the extent that the challengers identified devia- tions from traditional redistricting criteria attributable to race and not to some other factor. Racial gerrymandering claims proceed "dis- trict-by-district," Alabama, supra, at ___, and courts should not di- vorce any portion of a district's lines--whatever their relationship to traditional principles--from the rest of the district. Courts may con- sider evidence pertaining to an area that is larger or smaller than the district at issue. But the ultimate object of the inquiry is the legisla- ture's predominant motive for the district's design as a whole, and any explanation for a particular portion of the lines must take ac- count of the districtwide context. A holistic analysis is necessary to give the proper weight to districtwide evidence, such as stark splits in the racial composition of populations moved into and out of a dis- trict, or the use of a racial target. Pp. 11­12. (d) The District Court is best positioned to determine on remand the extent to which, under the proper standard, race directed the shape of these 11 districts, and if race did predominate, whether strict scrutiny is satisfied. Pp. 12­13. 2. The District Court's judgment regarding District 75 is consistent with the basic narrow tailoring analysis explained in Alabama. Where a challenger succeeds in establishing racial predominance, the burden shifts to the State to "demonstrate that its districting legisla- tion is narrowly tailored to achieve a compelling interest." Miller, supra, at 920. Here, it is assumed that the State's interest in comply- ing with the Voting Rights Act was a compelling interest. When a State justifies the predominant use of race in redistricting on the ba- sis of the need to comply with the Voting Rights Act, "the narrow tai- loring requirement insists only that the legislature have a `strong ba- sis in evidence' in support of the (race-based) choice that it has made." Alabama, 575 U. S., at ___­___. The State must show not that its action was actually necessary to avoid a statutory violation, but only that the legislature had " `good reasons to believe' " its use of race was needed in order to satisfy the Voting Rights Act. Ibid. There was no error in the District Court's conclusion that the legisla- ture had sufficient grounds to determine that the race-based calculus it employed in District 75 was necessary to avoid violating §5. Under the facts found by that court, the legislature performed the kind of functional analysis of District 75 necessary under §5, and the result reflected the good-faith efforts of legislators to achieve an informed bipartisan consensus. In contesting the sufficiency of that evidence and the evidence justifying the 55% BVAP floor, the challengers ask 4 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Syllabus too much from state officials charged with the sensitive duty of reap- portioning legislative districts. As to the claim that the BVAP floor is akin to the "mechanically numerical view" of §5 rejected in Alabama, supra, at ___, the record here supports the State's conclusion that this was an instance where a 55% BVAP was necessary for black vot- ers to have a functional working majority. Pp. 13­16. 141 F. Supp. 3d 505, affirmed in part, vacated in part, and remanded. KENNEDY, J., delivered the opinion of the Court, in which ROBERTS, C. J., and GINSBURG, BREYER, SOTOMAYOR, and KAGAN, JJ., joined. ALITO, J., filed an opinion concurring in part and concurring in the judgment. THOMAS, J., filed an opinion concurring in the judgment in part and dissenting in part. Cite as: 580 U. S. ____ (2017) 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. 15­680 _________________ GOLDEN BETHUNE-HILL, ET AL., APPELLANTS v. VIRGINIA STATE BOARD OF ELECTIONS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINIA [March 1, 2017] JUSTICE KENNEDY delivered the opinion of the Court. This case addresses whether the Virginia state legisla- ture's consideration of race in drawing new lines for 12 state legislative districts violated the Equal Protection Clause of the Fourteenth Amendment. After the 2010 census, some redistricting was required to ensure proper numerical apportionment for the Virginia House of Dele- gates. It is undisputed that the boundary lines for the 12 districts at issue were drawn with a goal of ensuring that each district would have a black voting-age population (BVAP) of at least 55%. Certain voters challenged the new districts as unconsti- tutional racial gerrymanders. The United States District Court for the Eastern District of Virginia, constituted as a three-judge district court, rejected the challenges as to each of the 12 districts. As to 11 of the districts, the Dis- trict Court concluded that the voters had not shown, as this Court's precedent requires, "that race was the pre- dominant factor motivating the legislature's decision to place a significant number of voters within or without a particular district." Miller v. Johnson, 515 U. S. 900, 916 2 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court (1995). The District Court held that race predominates only where there is an " `actual conflict between traditional redistricting criteria and race,' " 141 F. Supp. 3d 505, 524 (ED Va. 2015), so it confined the predominance analysis to the portions of the new lines that appeared to deviate from traditional criteria, and found no violation. As to the remaining district, District 75, the District Court found that race did predominate. It concluded, however, that the lines were constitutional because the legislature's use of race was narrowly tailored to a compelling state interest. In particular, the District Court determined that the legislature had "good reasons to believe" that a 55% racial target was necessary in District 75 to avoid diminishing the ability of black voters to elect their preferred candi- dates, which at the time would have violated §5 of the Voting Rights Act of 1965. Alabama Legislative Black Caucus v. Alabama, 575 U. S. ___, ___ (2015) (slip op., at 22) (internal quotation marks omitted and emphasis deleted). On appeal to this Court, the challengers contend that the District Court employed an incorrect legal standard for racial predominance and that the legislature lacked good reasons for its use of race in District 75. This Court now affirms as to District 75 and vacates and remands as to the remaining 11 districts. I After the 2010 census, the Virginia General Assembly set out to redraw the legislative districts for the State Senate and House of Delegates in time for the 2011 elec- tions. In February 2011, the House Committee on Privi- leges and Elections adopted a resolution establishing criteria to guide the redistricting process. Among those criteria were traditional redistricting factors such as compactness, contiguity of territory, and respect for com- munities of interest. But above those traditional objec- Cite as: 580 U. S. ____ (2017) 3 Opinion of the Court tives, the committee gave priority to two other goals. First, in accordance with the principle of one person, one vote, the committee resolved that "[t]he population of each district shall be as nearly equal to the population of every other district as practicable," with any deviations falling "within plus-or-minus one percent." 141 F. Supp. 3d, at 518. Second, the committee resolved that the new map must comply with the "protections against . . . unwarranted retrogression" contained in §5 of the Voting Rights Act. Ibid. At the time, §5 required covered jurisdictions, in- cluding Virginia, to preclear any change to a voting stand- ard, practice, or procedure by showing federal authorities that the change would not have the purpose or effect of "diminishing the ability of [members of a minority group] to elect their preferred candidates of choice." §5, 120 Stat. 580­581, 52 U. S. C. §10304(b). After the redistricting process here was completed, this Court held that the coverage formula in §4(b) of the Voting Rights Act no longer may be used to require preclearance under §5. See Shelby County v. Holder, 570 U. S. ___, ___ (2013) (slip op., at 24). The committee's criteria presented potential problems for 12 House districts. Under §5 as Congress amended it in 2005, "[a] plan leads to impermissible retrogression when, compared to the plan currently in effect (typically called a `benchmark plan'), the new plan diminishes the number of districts in which minority groups can `elect their preferred candidates of choice' (often called `ability- to-elect' districts)." Harris v. Arizona Independent Redis- tricting Comm'n, 578 U. S. ___, ___­___ (2016) (slip op., at 5­6) (quoting 52 U. S. C. §10304(b)). The parties agree that the 12 districts at issue here, where minorities had constituted a majority of the voting-age population for many past elections, qualified as "ability-to-elect" districts. Most of the districts were underpopulated, however, so any new plan required moving significant numbers of new 4 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court voters into these districts in order to comply with the principle of one person, one vote. Under the benchmark plan, the districts had BVAPs ranging from 62.7% down to 46.3%. Three districts had BVAPs below 55%. Seeking to maintain minority voters' ability to elect their preferred candidates in these districts while comply- ing with the one-person, one-vote criterion, legislators concluded that each of the 12 districts "needed to contain a BVAP of at least 55%." 141 F. Supp. 3d, at 519. At trial, the parties disputed whether the 55% figure "was an aspiration or a target or a rule." Ibid. But they did not dispute "the most important question--whether [the 55%] figure was used in drawing the Challenged Districts." Ibid. The parties agreed, and the District Court found, "that the 55% BVAP figure was used in structuring the districts." Ibid. In the enacted plan all 12 districts con- tained a BVAP greater than 55%. Who first suggested the 55% BVAP criterion and how the legislators agreed upon it was less clear from the evidence. See id., at 521 (describing the "[t]estimony on this question" as "a muddle"). In the end, the District Court found that the 55% criterion emerged from discus- sions among certain members of the House Black Caucus and the leader of the redistricting effort in the House, Delegate Chris Jones, "based largely on concerns pertain- ing to the re-election of Delegate Tyler in [District] 75." Id., at 522. The 55% figure "was then applied across the board to all twelve" districts. Ibid. In April 2011, the General Assembly passed Delegate Jones' plan with broad support from both parties and members of the Black Caucus. One of only two dissenting members of the Black Caucus was Delegate Tyler of Dis- trict 75, who objected solely on the ground that the 55.4% BVAP in her district was too low. In June 2011, the U. S. Department of Justice precleared the plan. Three years later, before this suit was filed, a separate Cite as: 580 U. S. ____ (2017) 5 Opinion of the Court District Court struck down Virginia's third federal con- gressional district (not at issue here), based in part on the legislature's use of a 55% BVAP threshold. See Page v. Virginia State Bd. of Elections, 58 F. Supp. 3d 533, 553 (ED Va. 2014), vacated and remanded sub nom. Cantor v. Personhuballah, 575 U. S. ___ (2015), judgt. entered sub nom. Page v. Virginia State Bd. of Elections, 2015 WL 3604029 (June 5, 2015), appeal dism'd sub nom. Wittman v. Personhuballah, 578 U. S. ___ (2016). After that deci- sion, 12 voters registered in the 12 districts here at issue filed this action challenging the district lines under the Equal Protection Clause. Because the claims "challeng[ed] the constitutionality of . . . the apportionment of [a] statewide legislative body," the case was heard by a three- judge District Court. 28 U. S. C. §2284(a). The Virginia House of Delegates and its Speaker, William Howell (to- gether referred to hereinafter as the State), intervened and assumed responsibility for defending the plan, both before the District Court and now before this Court. After a 4-day bench trial, a divided District Court ruled for the State. With respect to each challenged district, the court first assessed whether "racial considerations pre- dominated over--or `subordinated'--traditional redistrict- ing criteria." 141 F. Supp. 3d, at 523. An essential prem- ise of the majority opinion was that race does not predominate unless there is an "actual conflict between traditional redistricting criteria and race that leads to the subordination of the former." Id., at 524. To implement that standard, moreover, the court limited its inquiry into racial motive to those portions of the district lines that appeared to deviate from traditional criteria. The court thus "examine[d] those aspects of the [district] that ap- pear[ed] to constitute `deviations' from neutral criteria" to ascertain whether the deviations were attributable to race or to other considerations, "such as protection of incum- bents." Id., at 533­534. Only if the court found a devia- 6 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court tion attributable to race did it proceed to "determine whether racial considerations qualitatively subordinated all other non-racial districting criteria." Ibid. Under that analysis, the court found that race did not predominate in 11 of the 12 districts. When it turned to District 75, the District Court found that race did predominate. The court reasoned that "[a]chieving a 55% BVAP floor required `drastic maneuver- ing' that is reflected on the face of the district." Id., at 557. Applying strict scrutiny, the court held that compli- ance with §5 was a compelling state interest and that the legislature's consideration of race in District 75 was nar- rowly tailored. As to narrow tailoring, the court explained that the State had "a strong basis in evidence" to believe that its actions were "reasonably necessary" to avoid retrogression. Id., at 548. In particular, the court found that Delegate Jones had considered "precisely the kinds of evidence that legislators are encouraged to use" in achiev- ing compliance with §5, including turnout rates, the dis- trict's large disenfranchised prison population, and voting patterns in the contested 2005 primary and general elec- tions. Id., at 558. Judge Keenan dissented as to all 12 districts. She concluded that the majority applied an incorrect under- standing of racial predominance and that Delegate Jones' analysis of District 75 was too "general and conclusory." Id., at 578. This appeal followed, and probable jurisdiction was noted. 578 U. S. ___ (2016); see 28 U. S. C. §1253. II Against the factual and procedural background set out above, it is now appropriate to consider the controlling legal principles in this case. The Equal Protection Clause prohibits a State, without sufficient justification, from "separat[ing] its citizens into different voting districts on the basis of race." Miller, 515 U. S., at 911. The harms Cite as: 580 U. S. ____ (2017) 7 Opinion of the Court that flow from racial sorting "include being personally subjected to a racial classification as well as being repre- sented by a legislator who believes his primary obligation is to represent only the members of a particular racial group." Alabama, 575 U. S., at ___ (slip op., at 6) (altera- tions, citation, and internal quotation marks omitted). At the same time, courts must "exercise extraordinary cau- tion in adjudicating claims that a State has drawn district lines on the basis of race." Miller, 515 U. S., at 916. "Elec- toral districting is a most difficult subject for legislatures," requiring a delicate balancing of competing considerations. Id., at 915. And "redistricting differs from other kinds of state decisionmaking in that the legislature always is aware of race when it draws district lines, just as it is aware of . . . a variety of other demographic factors." Shaw v. Reno, 509 U. S. 630, 646 (1993) (Shaw I ). In light of these considerations, this Court has held that a plaintiff alleging racial gerrymandering bears the bur- den "to show, either through circumstantial evidence of a district's shape and demographics or more direct evidence going to legislative purpose, that race was the predomi- nant factor motivating the legislature's decision to place a significant number of voters within or without a particular district." Miller, 515 U. S. at 916. To satisfy this burden, the plaintiff "must prove that the legislature subordinated traditional race-neutral districting principles . . . to racial considerations." Ibid. The challengers contend that, in finding that race did not predominate in 11 of the 12 districts, the District Court misapplied controlling law in two principal ways. This Court considers them in turn. A The challengers first argue that the District Court misunderstood the relevant precedents when it required the challengers to establish, as a prerequisite to showing racial predominance, an actual conflict between the enacted 8 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court plan and traditional redistricting principles. The Court agrees with the challengers on this point. A threshold requirement that the enacted plan must conflict with traditional principles might have been recon- cilable with this Court's case law at an earlier time. In Shaw I, the Court recognized a claim of racial gerryman- dering for the first time. See 509 U. S., at 652. Certain language in Shaw I can be read to support requiring a challenger who alleges racial gerrymandering to show an actual conflict with traditional principles. The opinion stated, for example, that strict scrutiny applies to "redis- tricting legislation that is so bizarre on its face that it is unexplainable on grounds other than race." Id., at 644 (internal quotation marks omitted). The opinion also stated that "reapportionment is one area in which appear- ances do matter." Id., at 647. The Court's opinion in Miller, however, clarified the racial predominance inquiry. In particular, it rejected the argument that, "regardless of the legislature's purposes, a plaintiff must demonstrate that a district's shape is so bizarre that it is unexplainable other than on the basis of race." 515 U. S., at 910­911. The Court held to the con- trary in language central to the instant case: "Shape is relevant not because bizarreness is a necessary element of the constitutional wrong or a threshold requirement of proof, but because it may be persuasive circumstantial evidence that race for its own sake, and not other district- ing principles, was the legislature's dominant and control- ling rationale." Id., at 913. Parties therefore "may rely on evidence other than bizarreness to establish race-based districting," and may show predominance "either through circumstantial evidence of a district's shape and de- mographics or more direct evidence going to legislative purpose." Id., at 913, 916. The Court addressed racial gerrymandering and tradi- tional redistricting factors again in Shaw v. Hunt, 517 Cite as: 580 U. S. ____ (2017) 9 Opinion of the Court U. S. 899 (1996) (Shaw II). The Court there rejected the view of one of the dissents that "strict scrutiny does not apply where a State `respects' or `complies with traditional districting principles.' " Id., at 906 (quoting id., at 931­932 (Stevens, J., dissenting); alteration omitted). Race may predominate even when a reapportionment plan respects traditional principles, the Court explained, if "[r]ace was the criterion that, in the State's view, could not be com- promised," and race-neutral considerations "came into play only after the race-based decision had been made." Id., at 907. The State's theory in this case is irreconcilable with Miller and Shaw II. The State insists, for example, that the harm from racial gerrymandering lies not in racial line-drawing per se but in grouping voters of the same race together when they otherwise lack shared interests. But "the constitutional violation" in racial gerrymandering cases stems from the "racial purpose of state action, not its stark manifestation." Miller, supra, at 913. The Equal Protection Clause does not prohibit misshapen districts. It prohibits unjustified racial classifications. The State contends further that race does not have a prohibited effect on a district's lines if the legislature could have drawn the same lines in accordance with traditional criteria. That argument parallels the District Court's reasoning that a reapportionment plan is not an express racial classification unless a racial purpose is apparent from the face of the plan based on the irregular nature of the lines themselves. See 141 F. Supp. 3d, at 524­526. This is incorrect. The racial predominance inquiry con- cerns the actual considerations that provided the essential basis for the lines drawn, not post hoc justifications the legislature in theory could have used but in reality did not. Traditional redistricting principles, moreover, are nu- merous and malleable. The District Court here identified no fewer than 11 race-neutral redistricting factors a legis- 10 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court lature could consider, some of which are "surprisingly ethereal" and "admi[t] of degrees." Id., at 535, 537. By deploying those factors in various combinations and per- mutations, a State could construct a plethora of potential maps that look consistent with traditional, race-neutral principles. But if race for its own sake is the overriding reason for choosing one map over others, race still may predominate. For these reasons, a conflict or inconsistency between the enacted plan and traditional redistricting criteria is not a threshold requirement or a mandatory precondition in order for a challenger to establish a claim of racial gerrymandering. Of course, a conflict or inconsistency may be persuasive circumstantial evidence tending to show racial predomination, but there is no rule requiring challengers to present this kind of evidence in every case. As a practical matter, in many cases, perhaps most cases, challengers will be unable to prove an unconstitu- tional racial gerrymander without evidence that the en- acted plan conflicts with traditional redistricting criteria. In general, legislatures that engage in impermissible race- based redistricting will find it necessary to depart from traditional principles in order to do so. And, in the ab- sence of a conflict with traditional principles, it may be difficult for challengers to find other evidence sufficient to show that race was the overriding factor causing neutral considerations to be cast aside. In fact, this Court to date has not affirmed a predominance finding, or remanded a case for a determination of predominance, without evi- dence that some district lines deviated from traditional principles. See Alabama, 575 U. S., at ___ (slip op., at 17); Hunt v. Cromartie, 526 U. S. 541, 547 (1999); Bush v. Vera, 517 U. S. 952, 962, 966, 974 (1996) (plurality opin- ion); Shaw II, supra, at 905­906; Miller, supra, at 917; Shaw I, supra, at 635­636. Yet the law responds to proper evidence and valid inferences in ever-changing circum- Cite as: 580 U. S. ____ (2017) 11 Opinion of the Court stances, as it learns more about ways in which its com- mands are circumvented. So there may be cases where challengers will be able to establish racial predominance in the absence of an actual conflict by presenting direct evidence of the legislative purpose and intent or other compelling circumstantial evidence. B The challengers submit that the District Court erred further when it considered the legislature's racial motive only to the extent that the challengers identified devia- tions from traditional redistricting criteria that were attributable to race and not to some other factor. In the challengers' view, this approach foreclosed a holistic anal- ysis of each district and led the District Court to give insufficient weight to the 55% BVAP target and other relevant evidence that race predominated. Again, this Court agrees. As explained, showing a deviation from, or conflict with, traditional redistricting principles is not a necessary prerequisite to establishing racial predominance. Supra, at 10. But even where a challenger alleges a conflict, or succeeds in showing one, the court should not confine its analysis to the conflicting portions of the lines. That is because the basic unit of analysis for racial gerrymander- ing claims in general, and for the racial predominance inquiry in particular, is the district. Racial gerrymander- ing claims proceed "district-by-district." Alabama, 575 U. S., at ___ (slip op., at 6). "We have consistently de- scribed a claim of racial gerrymandering as a claim that race was improperly used in the drawing of the boundaries of one or more specific electoral districts." Ibid. And Miller's basic predominance test scrutinizes the legisla- ture's motivation for placing "a significant number of voters within or without a particular district." 515 U. S., at 916. Courts evaluating racial predominance therefore 12 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court should not divorce any portion of the lines--whatever their relationship to traditional principles--from the rest of the district. This is not to suggest that courts evaluating racial gerrymandering claims may not consider evidence pertain- ing to an area that is larger or smaller than the district at issue. The Court has recognized that "[v]oters, of course, can present statewide evidence in order to prove racial gerrymandering in a particular district." Alabama, supra, at ___ (slip op., at 7) (emphasis deleted). Districts share borders, after all, and a legislature may pursue a common redistricting policy toward multiple districts. Likewise, a legislature's race-based decisionmaking may be evident in a notable way in a particular part of a district. It follows that a court may consider evidence regarding certain portions of a district's lines, including portions that con- flict with traditional redistricting principles. The ultimate object of the inquiry, however, is the legis- lature's predominant motive for the design of the district as a whole. A court faced with a racial gerrymandering claim therefore must consider all of the lines of the district at issue; any explanation for a particular portion of the lines, moreover, must take account of the districtwide context. Concentrating on particular portions in isolation may obscure the significance of relevant districtwide evidence, such as stark splits in the racial composition of populations moved into and out of disparate parts of the district, or the use of an express racial target. A holistic analysis is necessary to give that kind of evidence its proper weight. C The challengers ask this Court not only to correct the District Court's racial predominance standard but also to apply that standard and conclude that race in fact did predominate in the 11 districts where the District Court Cite as: 580 U. S. ____ (2017) 13 Opinion of the Court held that it did not. For its part, the State asks the Court to hold that, even if race did predominate in these dis- tricts, the State's predominant use of race was narrowly tailored to the compelling interest in complying with §5. The Court declines these requests. "[O]urs is a court of final review and not first view." Department of Transpor- tation v. Association of American Railroads, 575 U. S. ___, ___ (2015) (slip op., at 12) (internal quotation marks omit- ted). The District Court is best positioned to determine in the first instance the extent to which, under the proper standard, race directed the shape of these 11 districts. And if race did predominate, it is proper for the District Court to determine in the first instance whether strict scrutiny is satisfied. These matters are left for the Dis- trict Court on remand. III The Court now turns to the arguments regarding Dis- trict 75. Where a challenger succeeds in establishing racial predominance, the burden shifts to the State to "demonstrate that its districting legislation is narrowly tailored to achieve a compelling interest." Miller, supra, at 920. The District Court here determined that the State's predominant use of race in District 75 was narrowly tailored to achieve compliance with §5. The challengers contest the finding of narrow tailoring, but they do not dispute that compliance with §5 was a compelling interest at the relevant time. As in previous cases, therefore, the Court assumes, without deciding, that the State's interest in complying with the Voting Rights Act was compelling. E.g., Alabama, supra, at ___­___ (slip op., at 19­23); Shaw II, 517 U. S., at 915. Turning to narrow tailoring, the Court explained the contours of that requirement in Alabama. When a State justifies the predominant use of race in redistricting on the basis of the need to comply with the Voting Rights Act, 14 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court "the narrow tailoring requirement insists only that the legislature have a strong basis in evidence in support of the (race-based) choice that it has made." 575 U. S., at ___ (slip op., at 22) (internal quotation marks omitted). That standard does not require the State to show that its action was "actually . . . necessary" to avoid a statutory violation, so that, but for its use of race, the State would have lost in court. Ibid. (internal quotation marks omitted). Rather, the requisite strong basis in evidence exists when the legislature has "good reasons to believe" it must use race in order to satisfy the Voting Rights Act, "even if a court does not find that the actions were necessary for statutory compliance." Ibid. (internal quotation marks omitted). The Court now finds no error in the District Court's conclusion that the State had sufficient grounds to deter- mine that the race-based calculus it employed in District 75 was necessary to avoid violating §5. As explained, §5 at the time barred Virginia from adopting any districting change that would "have the effect of diminishing the ability of [members of a minority group] to elect their preferred candidates of choice." 52 U. S. C. §10304(b). Determining what minority population percentage will satisfy that standard is a difficult task requiring, in the view of the Department of Justice, a "functional analysis of the electoral behavior within the particular . . . election district." Guidance Concerning Redistricting Under Sec- tion 5 of the Voting Rights Act, 76 Fed. Reg. 7471 (2011). Under the facts found by the District Court, the legisla- ture performed that kind of functional analysis of District 75 when deciding upon the 55% BVAP target. Redrawing this district presented a difficult task, and the result reflected the good-faith efforts of Delegate Jones and his colleagues to achieve an informed bipartisan consensus. Delegate Jones met with Delegate Tyler "probably half a dozen times to configure her district" in order to avoid retrogression. 141 F. Supp. 3d, at 558 (internal quotation Cite as: 580 U. S. ____ (2017) 15 Opinion of the Court marks omitted). He discussed the district with incum- bents from other majority-minority districts. He also considered turnout rates, the results of the recent contested primary and general elections in 2005, and the dis- trict's large population of disenfranchised black prisoners. The challengers, moreover, do not dispute that District 75 was an ability-to-elect district, or that white and black voters in the area tend to vote as blocs. See id., at 557­ 559. In light of Delegate Jones' careful assessment of local conditions and structures, the State had a strong basis in evidence to believe a 55% BVAP floor was required to avoid retrogression. The challengers' responses ask too much from state officials charged with the sensitive duty of reapportioning legislative districts. First, the challengers contest the sufficiency of the evidence showing that Delegate Jones in fact performed a functional analysis, in part because that analysis was not memorialized in writing. But the Dis- trict Court's factual findings are reviewed only for clear error. See Easley v. Cromartie, 532 U. S. 234, 242 (2001). The findings regarding how the legislature arrived at the 55% BVAP target are well supported, and "we do not . . . require States engaged in redistricting to compile a com- prehensive administrative record." Vera, 517 U. S., at 966 (internal quotation marks omitted). The challengers argue further that the drafters of the plan had insufficient evidence to justify a 55% BVAP floor. The 2005 elections were idiosyncratic, the challengers contend; moreover, demographic information about the prison in the district is absent from the record, and Dele- gate Tyler's perspective was influenced by a personal interest in reelection. That may have been so, and for those reasons, it is possible that, if the State had drawn District 75 with a BVAP below 55% and had sought judi- cial preclearance, a court would have found no §5 viola- tion. But that is not the question here. "The law cannot 16 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of the Court insist that a state legislature, when redistricting, deter- mine precisely what percent minority population §5 de- mands." Alabama, 575 U. S., at ___ (slip op., at 22). The question is whether the State had "good reasons" to be- lieve a 55% BVAP floor was necessary to avoid liability under §5. Ibid. (internal quotation marks omitted). The State did have good reasons under these circumstances. Holding otherwise would afford state legislatures too little breathing room, leaving them "trapped between the com- peting hazards of liability" under the Voting Rights Act and the Equal Protection Clause. Vera, supra, at 977 (internal quotation marks omitted). As a final point, the challengers liken the 55% BVAP floor here to the "mechanically numerical view" of §5 this Court rejected in Alabama. 575 U. S., at ___ (slip op., at 21). But Alabama did not condemn the use of BVAP targets to comply with §5 in every instance. Rather, this Court corrected the "misperception" that §5 required a State to "maintai[n] the same population percentages in majority-minority districts as in the prior plan." Id., at ___­___ (slip op., at 19­20). "[I]t would seem highly un- likely," the Court explained, that reducing a district's BVAP "from, say, 70% to 65% would have a significant impact on the black voters' ability to elect their preferred candidate." Id., at ___ (slip op., at 21). Yet reducing the BVAP below 55% well might have that effect in some cases. The record here supports the legislature's conclu- sion that this was one instance where a 55% BVAP was necessary for black voters to have a functional working majority. IV The Court's holding in this case is controlled by prece- dent. The Court reaffirms the basic racial predominance analysis explained in Miller and Shaw II, and the basic narrow tailoring analysis explained in Alabama. The Cite as: 580 U. S. ____ (2017) 17 Opinion of the Court District Court's judgment as to District 75 is consistent with these principles. Applying these principles to the remaining 11 districts is entrusted to the District Court in the first instance. The judgment of the District Court is affirmed in part and vacated in part. The case is remanded for further proceedings consistent with this opinion. It is so ordered. Cite as: 580 U. S. ____ (2017) 1 Opinion of ALITO, J. SUPREME COURT OF THE UNITED STATES _________________ No. 15­680 _________________ GOLDEN BETHUNE-HILL, ET AL., APPELLANTS v. VIRGINIA STATE BOARD OF ELECTIONS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINIA [March 1, 2017] JUSTICE ALITO, concurring in part and concurring in the judgment. I join the opinion of the Court insofar as it upholds the constitutionality of District 75. Ante, at 13­16. The dis- tricting plan at issue here was adopted prior to our deci- sion in Shelby County v. Holder, 570 U. S. ___ (2013), and therefore it is appropriate to apply the body of law in effect at that time. What is more, appellants have never con- tested the District Court's holding that compliance with §5 of the Voting Rights Act was a compelling government interest for covered jurisdictions before our decision in Shelby County. See 141 F. Supp. 3d 505, 545­547 (ED Va. 2015). I concur in the judgment of the Court insofar as it va- cates and remands the judgment below with respect to all the remaining districts. Unlike the Court, however, I would hold that all these districts must satisfy strict scrutiny. See post, at 1­2 (THOMAS, J., concurring in judgment in part and dissenting in part); see also League of United Latin American Citizens v. Perry, 548 U. S. 399, 517 (2006) (Scalia, J., concurring in judgment in part and dissenting in part) ("[W]hen a legislature intentionally creates a majority-minority district, race is necessarily its predominant motivation and strict scrutiny is therefore triggered"). Cite as: 580 U. S. ____ (2017) 1 Opinion of THOMAS, J. SUPREME COURT OF THE UNITED STATES _________________ No. 15­680 _________________ GOLDEN BETHUNE-HILL, ET AL., APPELLANTS v. VIRGINIA STATE BOARD OF ELECTIONS, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINIA [March 1, 2017] JUSTICE THOMAS, concurring in the judgment in part and dissenting in part. Appellants contend that 12 of Virginia's state legislative districts are unconstitutional racial gerrymanders. The three-judge District Court rejected their challenge, holding that race was not the legislature's predominant motive in drawing 11 of the districts and that the remaining district survives strict scrutiny. I would reverse the District Court as to all 12 districts. I therefore concur in the judgment in part and dissent in part. I I concur in the Court's judgment reversing the District Court's decision to uphold 11 of the 12 districts at issue in this case--House Districts 63, 69, 70, 71, 74, 77, 80, 89, 90, 92, and 95. I do not agree, however, with the Court's deci- sion to leave open the question whether race predominated in those districts and, thus, whether they are subject to strict scrutiny. Ante, at 12­13. Appellees (hereinafter State) concede that the legislature intentionally drew all 12 districts as majority-black districts. See, e.g., Brief for Appellees 1 ("[T]he legislature sought to achieve a [black voting-age population] of at least 55% in adjusting the lines of the 12 majority-minority districts"). That conces- sion, in my view, mandates strict scrutiny as to each 2 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of THOMAS, J. district. See Bush v. Vera, 517 U. S. 952, 1000 (1996) (THOMAS, J., concurring in judgment) (A State's "conces- sion that it intentionally created majority-minority dis- tricts [i]s sufficient to show that race was a predominant, motivating factor in its redistricting"); League of United Latin American Citizens v. Perry, 548 U. S. 399, 517 (2006) (LULAC) (Scalia, J., concurring in judgment in part and dissenting in part) ("[W]hen a legislature intentionally creates a majority-minority district, race is necessarily its predominant motivation and strict scrutiny is therefore triggered"). I would therefore hold that the District Court must apply strict scrutiny to Districts 63, 69, 70, 71, 74, 77, 80, 89, 90, 92, and 95 on remand. II I disagree with the Court's judgment with respect to the remaining district, District 75. The majority affirms the District Court's holding that District 75 is subject to strict scrutiny. With this I agree, because, as with the other 11 districts, the State conceded that it intentionally drew District 75 as a majority-black district. I disagree, however, with the majority's determination that District 75 satisfies strict scrutiny. This Court has held that a State may draw distinctions among its citizens based on race only when it "is pursuing a compelling state interest" and has chosen "narrowly tailored" means to accomplish that interest. Shaw v. Hunt, 517 U. S. 899, 908 (1996) (internal quotation marks omitted). The State asserts that it used race in drawing District 75 to further a "compelling interest in complying with Section 5 of the [Voting Rights Act of 1965]." Brief for Appellees 50.1 And it argues that, based on its "good-faith functional analysis" ------------ 1 It is unclear from the record whether the State sought to justify its use of race on other grounds. I would leave it to the District Court to evaluate in the first instance any other asserted compelling interest, including whether such interest has been forfeited. Cite as: 580 U. S. ____ (2017) 3 Opinion of THOMAS, J. of the district, it narrowly tailored its use of race to achieve that interest. Id., at 56. In my view, the State has neither asserted a compelling state interest nor nar- rowly tailored its use of race. A As an initial matter, the majority errs by "assum[ing], without deciding, that the State's interest in complying with the Voting Rights Act was compelling." Ante, at 13. To be sure, this Court has previously assumed that a State has a compelling interest in complying with the Voting Rights Act. But it has done so only in cases in which it has not upheld the redistricting plan at issue. See, e.g., Miller v. Johnson, 515 U. S. 900, 921 (1995) (leaving open the question "[w]hether or not in some cases compliance with the [Voting Rights] Act, standing alone, can provide a compelling interest independent of any interest in remedy- ing past discrimination").2 This Court has never, before today, assumed a compelling state interest while uphold- ing a state redistricting plan. Indeed, I know of no other ------------ 2 See also Shaw v. Hunt, 517 U. S. 899, 911 (1996) ("In Miller, we expressly left open the question whether under the proper circumstances compliance with the Voting Rights Act, on its own, could be a compel- ling [state] interest . . . . Here once again we do not reach that question because we find that creating an additional majority-black district was not required under a correct reading of §5"); id., at 915 ("We assume, arguendo, for the purpose of resolving this suit, that compliance with §2 could be a compelling interest" but hold that the remedy "is not narrowly tailored to the asserted end"); Bush v. Vera, 517 U. S. 952, 977, 979 (1996) (plurality opinion) ("[W]e assume without deciding that compliance with [the Voting Rights Act], as interpreted by our precedents, can be a compelling state interest" but hold that the districts at issue are not "narrowly tailored" to achieve that interest (citation omitted)); Alabama Legislative Black Caucus v. Alabama, 575 U. S. ___, ___ (2015) (slip op., at 23) ("[W]e do not here decide whether . . . continued compliance with §5 remains a compelling interest" because "we conclude that the District Court and the legislature asked the wrong question with respect to narrow tailoring"). 4 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of THOMAS, J. case, in any context, in which the Court has assumed away part of the State's burden to justify its intentional use of race. This should not be the first. I would hold that complying with §5 of the Voting Rights Act is not a com- pelling interest. "[C]ompliance with federal antidiscrimination laws cannot justify race-based districting where the challenged district was not reasonably necessary under a constitu tional reading and application of those laws." Id., at 921 (emphasis added). More than a decade ago, I joined Jus- tice Scalia's opinion in LULAC, which noted that this Court had "upheld the constitutionality of §5 as a proper exercise of Congress's authority under §2 of the Fifteenth Amendment to enforce that Amendment's prohibition on the denial or abridgment of the right to vote." 548 U. S., at 518. I therefore agreed that, "[i]n the proper case, . . . a covered jurisdiction may have a compelling interest in complying with §5." Id., at 519. I have since concluded that §5 is "unconstitutional." Northwest Austin Municipal Util. Dist. No. One v. Holder, 557 U. S. 193, 216 (2009) (THOMAS, J., concurring in judgment in part and dissenting in part). "[T]he violence, intimidation, and subterfuge that led Congress to pass §5 and this Court to uphold it no longer remains," id., at 229, so §5 "can no longer be justified as an appropriate mecha- nism for enforcement of the Fifteenth Amendment," id., at 216. Because, in my view, §5 is unconstitutional, I would hold that a State does not have a compelling interest in complying with it. B Even if compliance with §5 were a compelling interest, the State failed to narrowly tailor its use of race to further that interest. Cite as: 580 U. S. ____ (2017) 5 Opinion of THOMAS, J. 1 This Court has explained that "[a]ny preference based on racial or ethnic criteria must necessarily receive a most searching examination." Wygant v. Jackson Bd. of Ed., 476 U. S. 267, 273 (1986) (plurality opinion) (internal quotation marks omitted); accord, Adarand Constructors, Inc. v. Peņa, 515 U. S. 200, 223 (1995); Grutter v. Bol linger, 539 U. S. 306, 378 (2003) (Rehnquist, C. J., dissent- ing). This exacting scrutiny makes sense because "[d]iscrimination on the basis of race" is "odious in all aspects." Rose v. Mitchell, 443 U. S. 545, 555 (1979). Accordingly, a State's use of race must bear " `the most exact connection' " to the compelling state interest. Wygant, supra, at 280 (opinion of Powell, J.). In the con- text of redistricting, the redistricting map must, "at a minimum," actually "remedy the anticipated violation" or "achieve compliance" with the Voting Rights Act. Shaw, 517 U. S., at 916. I have serious doubts about the Court's standard for narrow tailoring, as characterized today and in Alabama Legislative Black Caucus v. Alabama, 575 U. S. ___ (2015). Relying on Alabama, the majority explains that narrow tailoring in the redistricting context requires "only that the legislature have a strong basis in evidence in support of the (race-based) choice that it has made." Ante, at 14 (internal quotation marks omitted). That standard "does not demand that a State's actions actually be necessary to achieve a compelling state interest in order to be constitu- tionally valid." Alabama, supra, at ___ (slip op., at 22) (internal quotation marks omitted); see also ante, at 14. Instead, under that standard, a state legislature needs only "good reasons to believe" that the use of race is re- quired, even if the use of race is not "actually . . . neces- sary." Alabama, supra, at ___ (slip op., at 22) (internal quotation marks omitted). That approach to narrow tailoring--deferring to a 6 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of THOMAS, J. State's belief that it has good reasons to use race--is "strict" in name only. To the extent the Court applies Alabama to dilute the well-settled standard established by our precedents, I demur. 2 Applying the proper narrow-tailoring standard for state classifications based on race, I conclude that the State did not narrowly tailor its use of race to comply with §5. As the majority recognizes, §5 requires a state redistricting plan to maintain the black population's ability to elect the candidate of its choice in the district at issue--in other words, the State must "avoid retrogression" in the new district. Ante, at 14. The majority observes that the redistricting plan's architect, Delegate Chris Jones, performed a "functional analysis" in deciding that District 75 required a 55% black voting-age population--as opposed to some other percent- age--to avoid retrogression. Ibid. The Court notes that, in arriving at the 55% threshold, Delegate Jones consid- ered turnout rates, the results of the primary and general elections in 2005, and the district's "large population of disenfranchised black prisoners." Ante, at 15. He also met with the incumbent delegate for District 75 "probably half a dozen times" and "discussed the district with incum- bents from other majority-black districts." Ante, at 14­15 (internal quotation marks omitted). Those efforts add up, in the majority's view, to a "careful assessment of local conditions and structures." Ante, at 15. I do not agree that those efforts satisfy narrow tailoring. Delegate Jones admitted that he was "not aware" of "any retrogress[ion] analysis" performed by "h[im] or any per- sons that worked with him in the development of the [redistricting] plan." App. 288­289. Instead, he merely "look[ed] at" the "percentage of black population and the percentage of black voting age population," "looked at Cite as: 580 U. S. ____ (2017) 7 Opinion of THOMAS, J. what happened over the last 10 year period given the existing population and demographic shifts," and "tried to restore back" the levels of black voting-age population from the previous maps. Id., at 290. That approach was misguided, because §5 "does not require maintaining the same population percentages in majority-minority dis- tricts as in the prior plan." Alabama, supra, at ___ (slip op., at 20). And in any event, that back-of-the-envelope calculation does not qualify as rigorous analysis. I do not think we would permit so imprecise an approach with regard to any other instance of racial discrimination. The other evidence cited by the majority is similarly weak. The majority points to the " `half a dozen' " meetings between Delegate Jones and the incumbent delegate for District 75, ante, at 14, but it is not apparent from the record whether District 75's incumbent is the current black population's candidate of choice. Moreover, the incumbent delegate may well have wanted her district to be electorally safer than the Voting Rights Act requires. It also is not obvious to me that Delegate Jones was seeking to avoid retrogression in District 75 when he met with incumbent delegates from other majority-black districts. Ibid. In my view, those efforts fall far short of establish- ing that a 55% black voting-age population bears a more " `exact connection' " to the State's interest than any alter- native percentage. Wygant, supra, at 279 (opinion of Powell, J.). Accordingly, I would hold that the State failed to narrowly tailor its use of race to avoid retrogression in District 75. * * * In reaching these conclusions, I recognize that this Court is at least as responsible as the state legislature for these racially gerrymandered districts. As explained above, this Court has repeatedly failed to decide whether compliance with the Voting Rights Act is a compelling 8 BETHUNE-HILL v. VIRGINIA STATE BD. OF ELECTIONS Opinion of THOMAS, J. governmental interest. See supra, at 3, and n. 2. Indeed, this Court has refused even to decide whether §5 is consti- tutional, despite having twice taken cases to decide that question. Compare Juris. Statement in Northwest Austin, O. T. 2008, No. 08­322, p. i (presenting the question "[w]hether . . . the §5 preclearance requirement can be applied as a valid exercise of Congress's remedial powers under the Reconstruction Amendments"), and Shelby County v. Holder, 568 U. S. 1006 (2012) (granting certio- rari on the question "[w]hether Congress' decision in 2006 to reauthorize Section 5 of the Voting Rights Act under the pre-existing coverage formula of Section 4(b) . . . violated the Tenth Amendment and Article IV of the United States Constitution"), with Northwest Austin, 557 U. S., at 197 (holding that the district at issue was eligible to seek bailout under the Voting Rights Act and therefore "not reach[ing] the constitutionality of §5"), and Shelby County v. Holder, 570 U. S. ___, ___ (2013) (slip op., at 24) (hold- ing only that the coverage formula under §4(b) was uncon- stitutional and "issu[ing] no holding on §5 itself "). As a result, the Court has left the State without clear guidance about its redistricting obligations under §5. This Court has put the State in a similar bind with respect to narrow tailoring. To comply with §5, a State necessarily must make a deliberate and precise effort to sort its citizens on the basis of their race. But that result is fundamentally at odds with our "color-blind" Constitu- tion, which "neither knows nor tolerates classes among citizens." Plessy v. Ferguson, 163 U. S. 537, 559 (1896) (Harlan, J., dissenting). That contradiction illustrates the perversity of the Court's jurisprudence in this area as well as the uncomfortable position in which the State might find itself. Despite my sympathy for the State, I cannot ignore the Constitution's clear prohibition on state-sponsored race discrimination. "The Constitution abhors classifications Cite as: 580 U. S. ____ (2017) 9 Opinion of THOMAS, J. based on race, not only because those classifications can harm favored races or are based on illegitimate motives, but also because every time the government places citi- zens on racial registers . . . , it demeans us all." Grutter, 539 U. S., at 353 (THOMAS, J., concurring in part and dissenting in part). This prohibition was "[p]urchased at the price of immeasurable human suffering," and it "re- flects our Nation's understanding that such classifications ultimately have a destructive impact on the individual and our society." Adarand Constructors, 515 U. S., at 240 (THOMAS, J., concurring in part and concurring in judg- ment). I respectfully dissent from the Court's judgment as to District 75.