(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 MOORE v. TEXAS CERTIORARI TO THE COURT OF CRIMINAL APPEALS OF TEXAS No. 15­797. Argued November 29, 2016--Decided March 28, 2017 Petitioner Moore was convicted of capital murder and sentenced to death for fatally shooting a store clerk during a botched robbery that occurred when Moore was 20 years old. A state habeas court subse- quently determined that, under Atkins v. Virginia, 536 U. S. 304, and Hall v. Florida, 572 U. S. ___, Moore qualified as intellectually disa- bled and that his death sentence therefore violated the Eighth Amendment's proscription of "cruel and unusual punishments." The court consulted current medical diagnostic standards--the 11th edi- tion of the American Association on Intellectual and Developmental Disabilities clinical manual (AAIDD­11) and the 5th edition of the Diagnostic and Statistical Manual of Mental Disorders published by the American Psychiatric Association. The habeas court followed the generally accepted intellectual-disability definition, which identifies three core elements: (1) intellectual-functioning deficits, (2) adaptive deficits, and (3) the onset of these deficits while still a minor. Moore's IQ scores, the court determined, established subaverage intellectual functioning. The court credited six scores, the average of which (70.66) indicated mild intellectual disability. And relying on testimo- ny from mental-health professionals, the court found significant adaptive deficits in all three skill sets (conceptual, social, and practi- cal). Based on its findings, the habeas court recommended to the Texas Court of Criminal Appeals (CCA) that Moore be granted relief. The CCA declined to adopt the judgment recommended by the habeas court. The CCA held instead that the habeas court erred by not fol- lowing the CCA's 2004 decision in Ex parte Briseno, 135 S. W. 3d 1, which adopted the definition of, and standards for assessing, intellec- tual disability contained in the 1992 (ninth) edition of the American Association on Mental Retardation manual (AAMR­9), predecessor to the current AAIDD­11 manual. Briseno also incorporated the 2 MOORE v. TEXAS Syllabus AAMR­9's requirement that adaptive deficits must be "related" to in- tellectual-functioning deficits, and it recited, without citation to any medical or judicial authority, seven evidentiary factors relevant to the intellectual-disability inquiry. Based on only two of Moore's IQ scores (of 74 and 78), the CCA concluded that Moore had not shown significantly subaverage intellectual functioning. And even if he had, the CCA continued, his adaptive strengths undercut any adaptive weaknesses. The habeas court also failed, the CCA determined, to inquire into relatedness. Among alternative causes for Moore's adap- tive deficits, the CCA suggested, were an abuse-filled childhood, un- diagnosed learning disorders, multiple elementary-school transfers, racially motivated harassment and violence at school, and a history of academic failure, drug abuse, and absenteeism. Briseno's seven evidentiary factors, the CCA further determined, weighed against finding that Moore had satisfied the relatedness requirement. Held: By rejecting the habeas court's application of medical guidance and by following the Briseno standard, including the nonclinical Briseno factors, the CCA's decision does not comport with the Eighth Amendment and this Court's precedents. Pp. 9­18. (a) The Eighth Amendment, which " `reaffirms the duty of the gov- ernment to respect the dignity of all persons,' " Hall, 572 U. S., at ___, prohibits the execution of any intellectually disabled individual, At- kins, 536 U. S., at 321. While Atkins and Hall left to the States "the task of developing appropriate ways to enforce" the restriction on ex- ecuting the intellectually disabled, Hall, 572 U. S., at ___ (internal quotation marks omitted), States' discretion is not "unfettered," id., at ___, and must be "informed by the medical community's diagnostic framework," id., at ___­___. Relying on the most recent (and still current) versions of the leading diagnostic manuals, the Court con- cluded in Hall that Florida had "disregard[ed] established medical practice," id., at ___, and had parted ways with practices and trends in other States, id., at ___­___. Hall indicated that being informed by the medical community does not demand adherence to everything stated in the latest medical guide. But neither does precedent license disregard of current medical standards. Pp. 9­10. (b) The CCA's conclusion that Moore's IQ scores established that he is not intellectually disabled is irreconcilable with Hall, which in- structs that, where an IQ score is close to, but above, 70, courts must account for the test's "standard error of measurement." See 572 U. S., at ___­___, ___­___. Because the lower range of Moore's ad- justed IQ score of 74 falls at or below 70, the CCA had to move on to consider Moore's adaptive functioning. Pp. 10­12. (c) The CCA's consideration of Moore's adaptive functioning also deviated from prevailing clinical standards and from the older clini- Cite as: 581 U. S. ____ (2017) 3 Syllabus cal standards the CCA deemed applicable. Pp. 12­16. (1) The CCA overemphasized Moore's perceived adaptive strengths--living on the streets, mowing lawns, and playing pool for money--when the medical community focuses the adaptive- functioning inquiry on adaptive deficits. The CCA also stressed Moore's improved behavior in prison, but clinicians caution against reliance on adaptive strengths developed in controlled settings. Pp. 12­13. (2) The CCA further concluded that Moore's record of academic failure, along with a history of childhood abuse and suffering, de- tracted from a determination that his intellectual and adaptive defi- cits were related. The medical community, however, counts traumat- ic experiences as risk factors for intellectual disability. The CCA also departed from clinical practice by requiring Moore to show that his adaptive deficits were not related to "a personality disorder." Men- tal-health professionals recognize that intellectually disabled people may have other co-existing mental or physical impairments, includ- ing, e.g., attention-deficit/hyperactivity disorder, depressive and bipo- lar disorders, and autism. Pp. 13­14. (3) The CCA's attachment to the seven Briseno evidentiary fac- tors further impeded its assessment of Moore's adaptive functioning. By design and in operation, the lay perceptions advanced by Briseno "creat[e] an unacceptable risk that persons with intellectual disabil- ity will be executed." Hall, 572 U. S., at ___. The medical profession has endeavored to counter lay stereotypes, and the Briseno factors are an outlier, in comparison both to other States' handling of intel- lectual-disability pleas and to Texas' own practices in contexts other than the death penalty. Pp. 14­16. (d) States have some flexibility, but not "unfettered discretion," in enforcing Atkins' holding, Hall, 572 U. S., at ___, and the medical community's current standards, reflecting improved understanding over time, constrain States' leeway in this area. Here, the habeas court applied current medical standards in reaching its conclusion, but the CCA adhered to the standard it laid out in Briseno, including the nonclinical Briseno factors. The CCA therefore failed adequately to inform itself of the "medical community's diagnostic framework," Hall, 572 U. S., at ___­___. Because Briseno pervasively infected the CCA's analysis, the decision of that court cannot stand. Pp. 17­18. 470 S. W. 3d 481, vacated and remanded. GINSBURG, J., delivered the opinion of the Court, in which KENNEDY, BREYER, SOTOMAYOR, and KAGAN, JJ., joined. ROBERTS, C. J., filed a dissenting opinion, in which THOMAS and ALITO, JJ., joined. Cite as: 581 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. 15­797 _________________ BOBBY JAMES MOORE, PETITIONER v. TEXAS ON WRIT OF CERTIORARI TO THE COURT OF CRIMINAL APPEALS OF TEXAS [March 28, 2017] JUSTICE GINSBURG delivered the opinion of the Court. Bobby James Moore fatally shot a store clerk during a botched robbery. He was convicted of capital murder and sentenced to death. Moore challenged his death sentence on the ground that he was intellectually disabled and therefore exempt from execution. A state habeas court made detailed factfindings and determined that, under this Court's decisions in Atkins v. Virginia, 536 U. S. 304 (2002), and Hall v. Florida, 572 U. S. ___ (2014), Moore qualified as intellectually disabled. For that reason, the court concluded, Moore's death sentence violated the Eighth Amendment's proscription of "cruel and unusual punishments." The habeas court therefore recommended that Moore be granted relief. The Texas Court of Criminal Appeals (CCA)1 declined to adopt the judgment recommended by the state habeas court.2 In the CCA's view, the habeas court erroneously ------------ 1 The CCA is Texas' court of last resort in criminal cases. See Tex. Const., Art. 5, §5. 2 Under Texas law, the CCA, not the court of first instance, is "the ultimate factfinder" in habeas corpus proceedings. Ex parte Reed, 271 S. W. 3d 698, 727 (Tex. Crim. App. 2008); see Ex parte Moore, 470 S. W. 3d 481, 489 (Tex. Crim. App. 2015). 2 MOORE v. TEXAS Opinion of the Court employed intellectual-disability guides currently used in the medical community rather than the 1992 guides adopted by the CCA in Ex parte Briseno, 135 S. W. 3d 1 (2004). See Ex parte Moore, 470 S. W. 3d 481, 486­487 (2015). The appeals court further determined that the evidentiary factors announced in Briseno "weigh[ed] heavily" against upsetting Moore's death sentence. 470 S. W. 3d, at 526. We vacate the CCA's judgment. As we instructed in Hall, adjudications of intellectual disability should be "informed by the views of medical experts." 572 U. S., at ___ (slip op., at 19); see id., at ___ (slip op., at 7). That instruction cannot sensibly be read to give courts leave to diminish the force of the medical community's consensus. Moreover, the several factors Briseno set out as indicators of intellectual disability are an invention of the CCA un- tied to any acknowledged source. Not aligned with the medical community's information, and drawing no strength from our precedent, the Briseno factors "creat[e] an unacceptable risk that persons with intellectual dis- ability will be executed," 572 U. S., at ___ (slip op., at 1). Accordingly, they may not be used, as the CCA used them, to restrict qualification of an individual as intellectually disabled. I In April 1980, then-20-year-old Bobby James Moore and two others were engaged in robbing a grocery store. Ex parte Moore, 470 S. W. 3d 481, 490­491 (Tex. Crim. App. 2015); App. 58. During the episode, Moore fatally shot a store clerk. 470 S. W. 3d, at 490. Some two months later, Moore was convicted and sentenced to death. See id., at 492. A federal habeas court later vacated that sentence based on ineffective assistance of trial counsel, see Moore v. Collins, 1995 U. S. Dist. LEXIS 22859, *35 (SD Tex., Sept. 29, 1995), and the Fifth Circuit affirmed, Cite as: 581 U. S. ____ (2017) 3 Opinion of the Court see Moore v. Johnson, 194 F. 3d 586, 622 (1999). Moore was resentenced to death in 2001, and the CCA affirmed on direct appeal. See Moore v. State, 2004 WL 231323, *1 (Jan. 14, 2004), cert. denied, 543 U. S. 931 (2004). Moore subsequently sought state habeas relief. In 2014, the state habeas court conducted a two-day hearing on whether Moore was intellectually disabled. See Ex parte Moore, No. 314483­C (185th Jud. Dist., Harris Cty., Tex., Feb. 6, 2015), App. to Pet. for Cert. 129a. The court re- ceived affidavits and heard testimony from Moore's family members, former counsel, and a number of court- appointed mental-health experts. The evidence revealed that Moore had significant mental and social difficulties beginning at an early age. At 13, Moore lacked basic understanding of the days of the week, the months of the year, and the seasons; he could scarcely tell time or com- prehend the standards of measure or the basic principle that subtraction is the reverse of addition. Id., at 187a. At school, because of his limited ability to read and write, Moore could not keep up with lessons. Id., at 146a, 182a­ 183a. Often, he was separated from the rest of the class and told to draw pictures. Ibid. Moore's father, teachers, and peers called him "stupid" for his slow reading and speech. Id., at 146a, 183a. After failing every subject in the ninth grade, Moore dropped out of high school. Id., at 188a. Cast out of his home, he survived on the streets, eating from trash cans, even after two bouts of food poi- soning. Id., at 192a­193a. In evaluating Moore's assertion of intellectual disability, the state habeas court consulted current medical diagnos- tic standards, relying on the 11th edition of the American Association on Intellectual and Developmental Disabilities (AAIDD) clinical manual, see AAIDD, Intellectual Disabil- ity: Definition, Classification, and Systems of Supports (2010) (hereinafter AAIDD­11), and on the 5th edition of the Diagnostic and Statistical Manual of Mental Disorders 4 MOORE v. TEXAS Opinion of the Court published by the American Psychiatric Association (APA), see APA, Diagnostic and Statistical Manual of Mental Disorders (2013) (hereinafter DSM­5). App. to Pet. for Cert. 150a­151a, 202a. The court followed the generally accepted, uncontroversial intellectual-disability diagnos- tic definition, which identifies three core elements: (1) intellectual-functioning deficits (indicated by an IQ score "approximately two standard deviations below the mean"--i.e., a score of roughly 70--adjusted for "the standard error of measurement," AAIDD­11, at 27); (2) adaptive deficits ("the inability to learn basic skills and adjust behavior to changing circumstances," Hall v. Flor- ida, 572 U. S. ___, ___ (2014) (slip op., at 8)); and (3) the onset of these deficits while still a minor. See App. to Pet. for Cert. 150a (citing AAIDD­11, at 1). See also Hall, 572 U. S., at ___ (slip op., at 8).3 Moore's IQ scores, the habeas court determined, estab- lished subaverage intellectual functioning. The court credited six of Moore's IQ scores, the average of which (70.66) indicated mild intellectual disability. App. to Pet. for Cert. 167a­170a.4 And relying on testimony from several mental-health experts, the habeas court found significant adaptive deficits. In determining the signifi- cance of adaptive deficits, clinicians look to whether an individual's adaptive performance falls two or more stand- ard deviations below the mean in any of the three adaptive skill sets (conceptual, social, and practical). See AAIDD­ 11, at 43. Moore's performance fell roughly two standard deviations below the mean in all three skill categories. App. to Pet. for Cert. 200a­201a. Based on this evidence, the state habeas court recommended that the CCA reduce ------------ 3 The third element is not at issue here. 4 The habeas court considered a seventh score (of 59 on a WAIS­IV test administered in 2013) elsewhere in its opinion, see App. to Pet. for Cert. 170a­172a, but did not include that score in the calculation of Moore's average IQ score, see id., at 170a. Cite as: 581 U. S. ____ (2017) 5 Opinion of the Court Moore's sentence to life in prison or grant him a new trial on intellectual disability. See id., at 203a. The CCA rejected the habeas court's recommendations and denied Moore habeas relief. See 470 S. W. 3d 481. At the outset of its opinion, the CCA reaffirmed Ex parte Briseno, 135 S. W. 3d 1 (Tex. Crim. App. 2004), as para- mount precedent on intellectual disability in Texas capital cases. See 470 S. W. 3d, at 486­487. Briseno adopted the definition of, and standards for assessing, intellectual disability contained in the 1992 (ninth) edition of the American Association on Mental Retardation (AAMR) manual, predecessor to the current AAIDD­11 manual. See 135 S. W. 3d, at 7 (citing AAMR, Mental Retardation: Definition, Classification, and Systems of Supports (9th ed. 1992) (hereinafter AAMR­9)). Briseno incorporated the AAMR­9's requirement that adaptive deficits be "related" to intellectual-functioning deficits. 135 S. W. 3d, at 7 (quoting AAMR­9, at 25).5 To determine whether a defendant has satisfied the related- ness requirement, the CCA instructed in this case, Texas courts should attend to the "seven evidentiary factors" first set out in Briseno. 470 S. W. 3d, at 489.6 No citation to ------------ 5 This relatedness requirement, the CCA noted, is retained in the DSM­5. See 470 S. W. 3d, at 487, n. 5 (citing DSM­5, at 38). 6 The seven "Briseno factors" are: "Did those who knew the person best during the developmental stage--his family, friends, teachers, employers, authorities--think he was mentally retarded at that time, and, if so, act in accordance with that determination? "Has the person formulated plans and carried them through or is his conduct impulsive? "Does his conduct show leadership or does it show that he is led around by others? "Is his conduct in response to external stimuli rational and appropri- ate, regardless of whether it is socially acceptable? "Does he respond coherently, rationally, and on point to oral or written questions or do his responses wander from subject to subject? "Can the person hide facts or lie effectively in his own or others' 6 MOORE v. TEXAS Opinion of the Court any authority, medical or judicial, accompanied the Briseno court's recitation of the seven factors. See 135 S. W. 3d, at 8­9. The habeas judge erred, the CCA held, by "us[ing] the most current position, as espoused by AAIDD, regarding the diagnosis of intellectual disability rather than the test . . . in Briseno." 470 S. W. 3d, at 486. This Court's deci- sion in Atkins v. Virginia, 536 U. S. 304 (2002), the CCA emphasized, "left it to the States to develop appropriate ways to enforce the constitutional restriction" on the exe- cution of the intellectually disabled. 470 S. W. 3d, at 486. Thus, even though "[i]t may be true that the AAIDD's and APA's positions regarding the diagnosis of intellectual disability have changed since Atkins and Briseno," the CCA retained Briseno's instructions, both because of "the subjectivity surrounding the medical diagnosis of intellec- tual disability" and because the Texas Legislature had not displaced Briseno with any other guideposts. 470 S. W. 3d, at 486­487. The Briseno inquiries, the court said, "remai[n] adequately `informed by the medical com- munity's diagnostic framework.' " 470 S. W. 3d, at 487 (quoting Hall, 572 U. S., at ___ (slip op., at 19­20)). Employing Briseno, the CCA first determined that Moore had failed to prove significantly subaverage intel- lectual functioning. 470 S. W. 3d, at 514­519. Rejecting as unreliable five of the seven IQ tests the habeas court had considered, the CCA limited its appraisal to Moore's scores of 78 in 1973 and 74 in 1989. Id., at 518­519. The court then discounted the lower end of the standard-error range associated with those scores. Id., at 519; see infra, at 10­11 (describing standard error of measurement). ------------ interests? "Putting aside any heinousness or gruesomeness surrounding the capital offense, did the commission of that offense require fore- thought, planning, and complex execution of purpose?" Briseno, 135 S. W. 3d, at 8­9. Cite as: 581 U. S. ____ (2017) 7 Opinion of the Court Regarding the score of 74, the court observed that Moore's history of academic failure, and the fact that he took the test while "exhibit[ing] withdrawn and depressive behav- ior" on death row, might have hindered his performance. 470 S. W. 3d, at 519. Based on the two scores, but not on the lower portion of their ranges, the court concluded that Moore's scores ranked "above the intellectually disabled range" (i.e., above 70). Ibid.; see id., at 513. "Even if [Moore] had proven that he suffers from signifi- cantly sub-average general intellectual functioning," the court continued, he failed to prove "significant and related limitations in adaptive functioning." Id., at 520. True, the court acknowledged, Moore's and the State's experts agreed that Moore's adaptive-functioning test scores fell more than two standard deviations below the mean. Id., at 521; see supra, at 4. But the State's expert ultimately discounted those test results because Moore had "no expo- sure" to certain tasks the testing included, "such as writ- ing a check and using a microwave oven." 470 S. W. 3d, at 521­522. Instead, the expert emphasized Moore's adap- tive strengths in school, at trial, and in prison. Id., at 522­524. The CCA credited the state expert's appraisal. Id., at 524. The habeas court, the CCA concluded, had erred by concentrating on Moore's adaptive weaknesses. Id., at 489. Moore had demonstrated adaptive strengths, the CCA spelled out, by living on the streets, playing pool and mowing lawns for money, committing the crime in a so- phisticated way and then fleeing, testifying and represent- ing himself at trial, and developing skills in prison. Id., at 522­523. Those strengths, the court reasoned, undercut the significance of Moore's adaptive limitations. Id., at 524­525. The habeas court had further erred, the CCA deter- mined, by failing to consider whether any of Moore's adap- tive deficits were related to causes other than his intellectual- 8 MOORE v. TEXAS Opinion of the Court functioning deficits. Id., at 488, 526. Among alterna- tive causes for Moore's adaptive deficits, the CCA suggested, were an abuse-filled childhood, undiagnosed learning disorders, multiple elementary-school transfers, racially motivated harassment and violence at school, and a his- tory of academic failure, drug abuse, and absenteeism. Ibid. Moore's significant improvement in prison, in the CCA's view, confirmed that his academic and social difficulties were not related to intellectual-functioning deficits. Ibid. The court then examined each of the seven Briseno evi- dentiary factors, see supra, at 5­6, and n. 6, concluding that those factors "weigh[ed] heavily" against finding that Moore had satisfied the relatedness requirement. 470 S. W. 3d, at 526­527. Judge Alcala dissented. Atkins and Hall, she would have held, require courts to consult current medical standards to determine intellectual disability. 470 S. W. 3d, at 530. She criticized the majority for relying on manuals superseded in the medical community, id., at 530­534, 536­539, and for disregarding the habeas court's credibility determinations, id., at 535­536, 538­539. Judge Alcala questioned the legitimacy of the seven Briseno factors, recounting wide criticism of the factors and explaining how they deviate from the current medical consensus. See 470 S. W. 3d, at 529­530, and n. 5. Most emphatically, she urged, the CCA "must consult the medi- cal community's current views and standards in determin- ing whether a defendant is intellectually disabled"; "reli- ance on . . . standard[s] no longer employed by the medical community," she objected, "is constitutionally unaccept- able." Id., at 533. We granted certiorari to determine whether the CCA's adherence to superseded medical standards and its reli- ance on Briseno comply with the Eighth Amendment and this Court's precedents. 578 U. S. ___ (2016). Cite as: 581 U. S. ____ (2017) 9 Opinion of the Court II The Eighth Amendment prohibits "cruel and unusual punishments," and "reaffirms the duty of the government to respect the dignity of all persons," Hall, 572 U. S., at ___ (slip op., at 5) (quoting Roper v. Simmons, 543 U. S. 551, 560 (2005)). "To enforce the Constitution's protection of human dignity," we "loo[k] to the evolving standards of decency that mark the progress of a maturing society," recognizing that "[t]he Eighth Amendment is not fastened to the obsolete." Hall, 572 U. S., at ___ (slip op., at 5) (internal quotation marks omitted). In Atkins v. Virginia, we held that the Constitution "restrict[s] . . . the State's power to take the life of " any intellectually disabled individual. 536 U. S., at 321. See also Hall, 572 U. S., at ___ (slip op., at 6); Roper, 543 U. S., at 563­564. Executing intellectually disabled individuals, we concluded in Atkins, serves no penological purpose, see 536 U. S., at 318­320; runs up against a national consen- sus against the practice, see id., at 313­317; and creates a "risk that the death penalty will be imposed in spite of factors which may call for a less severe penalty," id., at 320 (internal quotation marks omitted); see id., at 320­ 321. In Hall v. Florida, we held that a State cannot refuse to entertain other evidence of intellectual disability when a defendant has an IQ score above 70. 572 U. S., at ___­___ (slip op., at 21­22). Although Atkins and Hall left to the States "the task of developing appropriate ways to enforce" the restriction on executing the intellectually disabled, 572 U. S., at ___ (slip op., at 17) (quoting Atkins, 536 U. S., at 317), States' discretion, we cautioned, is not "unfettered," 572 U. S., at ___ (slip op., at 17). Even if "the views of medical experts" do not "dictate" a court's intellectual- disability determination, id., at ___ (slip op., at 19), we clarified, the determination must be "informed by the medical community's diagnostic framework," id., at ___­ 10 MOORE v. TEXAS Opinion of the Court ___ (slip op., at 19­20). We relied on the most recent (and still current) versions of the leading diagnostic manuals-- the DSM­5 and AAIDD­11. Id., at ___, ___, ___­___, ___­ ___ (slip op., at 3, 8, 10­11, 20­21). Florida, we concluded, had violated the Eighth Amendment by "disregard[ing] established medical practice." Id., at ___ (slip op., at 10). We further noted that Florida had parted ways with prac- tices and trends in other States. Id., at ___­___ (slip op., at 12­16). Hall indicated that being informed by the medical community does not demand adherence to every- thing stated in the latest medical guide. But neither does our precedent license disregard of current medical standards. III The CCA's conclusion that Moore's IQ scores established that he is not intellectually disabled is irreconcilable with Hall. Hall instructs that, where an IQ score is close to, but above, 70, courts must account for the test's "standard error of measurement." See id., at ___­___, ___­___ (slip op., at 10­11, 21­22). See also Brumfield v. Cain, 576 U. S. ___, ___ (2015) (slip op., at 10) (relying on Hall to find unreasonable a state court's conclusion that a score of 75 precluded an intellectual-disability finding). As we explained in Hall, the standard error of measurement is "a statistical fact, a reflection of the inherent imprecision of the test itself." 572 U. S., at ___ (slip op., at 10). "For purposes of most IQ tests," this imprecision in the testing instrument "means that an individual's score is best un- derstood as a range of scores on either side of the recorded score . . . within which one may say an individual's true IQ score lies." Id., at ___ (slip op., at 11). A test's standard error of measurement "reflects the reality that an individ- ual's intellectual functioning cannot be reduced to a single numerical score." Ibid. See also id., at ___­___ (slip op., at 10­12); DSM­5, at 37; AAIDD, User's Guide: Intellec- Cite as: 581 U. S. ____ (2017) 11 Opinion of the Court tual Disability: Definition, Classification, and Systems of Supports 22­23 (11th ed. 2012) (hereinafter AAIDD­11 User's Guide). Moore's score of 74, adjusted for the standard error of measurement, yields a range of 69 to 79, see 470 S. W. 3d, at 519, as the State's retained expert acknowledged, see Brief for Petitioner 39, n. 18; App. 185, 189­190. Because the lower end of Moore's score range falls at or below 70, the CCA had to move on to consider Moore's adaptive functioning. See Hall, 572 U. S., at ___­___ (slip op., at 21­22); 470 S. W. 3d, at 536 (Alcala, J., dissenting) (even if the majority correctly limited the scores it would consider, "current medical standards . . . would still require [the CCA] to examine whether [Moore] has adaptive deficits"). Both Texas and the dissent maintain that the CCA properly considered factors unique to Moore in disregard- ing the lower end of the standard-error range. Post, at 14­ 15; Brief for Respondent 41­42; see supra, at 6­7; 470 S. W. 3d, at 519. But the presence of other sources of imprecision in administering the test to a particular indi- vidual, see post, at 14­16, and n. 3, cannot narrow the test-specific standard-error range.7 In requiring the CCA to move on to consider Moore's adaptive functioning in light of his IQ evidence, we do not suggest that "the Eighth Amendment turns on the slight- est numerical difference in IQ score," post, at 15­16. Hall ------------ 7 The dissent suggests that Hall tacitly approved Idaho's approach to capital sentencing, which the dissent characterizes as "grant[ing] trial courts discretion to draw `reasonable inferences' about IQ scores and, where appropriate, decline to consider the full range of the [standard error of measurement]." Post, at 14­15 (quoting Hall, 572 U. S., at ___ (slip op., at 15) (quoting Pizzuto v. State, 146 Idaho 720, 729, 202 P. 3d 642, 651 (2008))). We referred in Hall to Idaho's capital-sentencing scheme, however, only to note that the State had "passed legislation allowing a defendant to present additional evidence of intellectual disability even when an IQ test score is above 70." 572 U. S., at ___ (slip op., at 15). 12 MOORE v. TEXAS Opinion of the Court invalidated Florida's strict IQ cutoff because the cutoff took "an IQ score as final and conclusive evidence of a defendant's intellectual capacity, when experts in the field would consider other evidence." 572 U. S., at ___ (slip op., at 10). Here, by contrast, we do not end the intellectual- disability inquiry, one way or the other, based on Moore's IQ score. Rather, in line with Hall, we require that courts continue the inquiry and consider other evidence of intel- lectual disability where an individual's IQ score, adjusted for the test's standard error, falls within the clinically established range for intellectual-functioning deficits. IV The CCA's consideration of Moore's adaptive functioning also deviated from prevailing clinical standards and from the older clinical standards the court claimed to apply. A In concluding that Moore did not suffer significant adaptive deficits, the CCA overemphasized Moore's per- ceived adaptive strengths. The CCA recited the strengths it perceived, among them, Moore lived on the streets, mowed lawns, and played pool for money. See 470 S. W. 3d, at 522­523, 526­527. Moore's adaptive strengths, in the CCA's view, constituted evidence adequate to over- come the considerable objective evidence of Moore's adap- tive deficits, see supra, at 4; App. to Pet. for Cert. 180a­ 202a. See 470 S. W. 3d, at 522­524, 526­527. But the medical community focuses the adaptive-functioning inquiry on adaptive deficits. E.g., AAIDD­11, at 47 ("sig- nificant limitations in conceptual, social, or practical adaptive skills [are] not outweighed by the potential strengths in some adaptive skills"); DSM­5, at 33, 38 (inquiry should focus on "[d]eficits in adaptive function- ing"; deficits in only one of the three adaptive-skills do- mains suffice to show adaptive deficits); see Brumfield, Cite as: 581 U. S. ____ (2017) 13 Opinion of the Court 576 U. S., at ___ (slip op., at 15) ("[I]ntellectually disabled persons may have `strengths in social or physical capabili- ties, strengths in some adaptive skill areas, or strengths in one aspect of an adaptive skill in which they otherwise show an overall limitation.' " (quoting AAMR, Mental Retardation: Definition, Classification, and Systems of Supports 8 (10th ed. 2002)).8 In addition, the CCA stressed Moore's improved behavior in prison. 470 S. W. 3d, at 522­524, 526­527. Clinicians, however, caution against reliance on adaptive strengths developed "in a controlled setting," as a prison surely is. DSM­5, at 38 ("Adaptive functioning may be difficult to assess in a controlled setting (e.g., prisons, detention cen- ters); if possible, corroborative information reflecting func- tioning outside those settings should be obtained."); see AAIDD­11 User's Guide 20 (counseling against reliance on "behavior in jail or prison"). B The CCA furthermore concluded that Moore's record of academic failure, along with the childhood abuse and suffering he endured, detracted from a determination that his intellectual and adaptive deficits were related. See 470 S. W. 3d, at 488, 526; supra, at 5, 7­8. Those trau- matic experiences, however, count in the medical commu- nity as "risk factors" for intellectual disability. AAIDD­ 11, at 59­60 (emphasis added). Clinicians rely on such factors as cause to explore the prospect of intellectual disability further, not to counter the case for a disability ------------ 8 The dissent suggests that disagreement exists about the precise role of adaptive strengths in the adaptive-functioning inquiry. See post, at 11­12. But even if clinicians would consider adaptive strengths along- side adaptive weaknesses within the same adaptive-skill domain, neither Texas nor the dissent identifies any clinical authority permit- ting the arbitrary offsetting of deficits against unconnected strengths in which the CCA engaged, see 470 S. W. 3d, at 520­526. 14 MOORE v. TEXAS Opinion of the Court determination. See id., at 60 ("[A]t least one or more of the risk factors [described in the manual] will be found in every case of " intellectual disability.). The CCA also departed from clinical practice by requiring Moore to show that his adaptive deficits were not related to "a personality disorder." 470 S. W. 3d, at 488; see id., at 526 (Moore's problems in kindergarten were "more likely cause[d]" by "emotional problems" than by intellectual disability). As mental-health professionals recognize, how- ever, many intellectually disabled people also have other mental or physical impairments, for example, attention- deficit/hyperactivity disorder, depressive and bipolar dis- orders, and autism. DSM­5, at 40 ("[c]o-occurring men- tal, neurodevelopmental, medical, and physical conditions are frequent in intellectual disability, with rates of some conditions (e.g., mental disorders, cerebral palsy, and epi- lepsy) three to four times higher than in the general popu- lation"); see AAIDD­11, at 58­63. Coexisting conditions frequently encountered in intellectually disabled individ- uals have been described in clinical literature as "[c]omorbidit[ies]." DSM­5, at 40. See also Brief for AAIDD et al. as Amici Curiae 20, and n. 25. The existence of a personality disorder or mental-health issue, in short, is "not evidence that a person does not also have intellectual disability." Brief for American Psychological Association, APA, et al. as Amici Curiae 19. C The CCA's attachment to the seven Briseno evidentiary factors further impeded its assessment of Moore's adaptive functioning. 1 By design and in operation, the Briseno factors "creat[e] an unacceptable risk that persons with intellectual dis- ability will be executed," Hall, 572 U. S., at ___ (slip op., at Cite as: 581 U. S. ____ (2017) 15 Opinion of the Court 1). After observing that persons with "mild" intellectual disability might be treated differently under clinical standards than under Texas' capital system, the CCA defined its objective as identifying the "consensus of Texas citizens" on who "should be exempted from the death penalty." Briseno, 135 S. W. 3d, at 6 (emphasis added). Mild levels of intellectual disability, although they may fall outside Texas citizens' consensus, nevertheless remain intellectual disabilities, see Hall, 572 U. S., at ___­___ (slip op., at 17­18); Atkins, 536 U. S., at 308, and n. 3; AAIDD­11, at 153, and States may not execute anyone in "the entire category of [intellectually disabled] offenders," Roper, 543 U. S., at 563­564 (emphasis added); see supra, at 9. Skeptical of what it viewed as "exceedingly subjective" medical and clinical standards, the CCA in Briseno ad- vanced lay perceptions of intellectual disability. 135 S. W. 3d, at 8; see supra, at 5­6, and n. 6. Briseno asks, for example, "Did those who knew the person best during the developmental stage--his family, friends, teachers, employers, authorities--think he was mentally retarded at that time, and, if so, act in accordance with that determi- nation?" 135 S. W. 3d, at 8. Addressing that question here, the CCA referred to Moore's education in "normal classrooms during his school career," his father's reactions to his academic challenges, and his sister's perceptions of Moore's intellectual abilities. 470 S. W. 3d, at 526­527. But the medical profession has endeavored to counter lay stereotypes of the intellectually disabled. See AAIDD­11 User's Guide 25­27; Brief for AAIDD et al. as Amici Cu- riae 9­14, and nn. 11­15. Those stereotypes, much more than medical and clinical appraisals, should spark skepticism.9 ------------ 9 As elsewhere in its opinion, the CCA, in its deployment of the Briseno factors, placed undue emphasis on adaptive strengths, see 16 MOORE v. TEXAS Opinion of the Court 2 The Briseno factors are an outlier, in comparison both to other States' handling of intellectual-disability pleas and to Texas' own practices in other contexts. See Hall, 572 U. S., at ___ (slip op., at 12) (consensus in the States pro- vides "objective indicia of society's standards in the con- text of the Eighth Amendment" (internal quotation marks omitted)). No state legislature has approved the use of the Briseno factors or anything similar. In the 12 years since Texas adopted the factors, only one other state high court and one state intermediate appellate court have author- ized their use. See, e.g., Commonwealth v. Bracey, 632 Pa. 75, ___­___, 117 A. 3d 270, 286­287 (2015); Howell v. State, 2011 WL 2420378, *18 (Tenn. Crim. App., June 14, 2011). Indeed, Texas itself does not follow Briseno in contexts other than the death penalty. See Brief for Constitution Project as Amicus Curiae 14­17. For example, the related- ness requirement Texas defends here, see supra, at 5­6, is conspicuously absent from the standards the State uses to assess students for intellectual disabilities. See 19 Tex. Admin. Code §89.1040(c)(5) (2015). And even within Texas' criminal-justice system, the State requires the intellectual-disability diagnoses of juveniles to be based on "the latest edition of the DSM." 37 Tex. Admin. Code §380.8751(e)(3) (2016). Texas cannot satisfactorily explain why it applies current medical standards for diagnosing intellectual disability in other contexts, yet clings to su- perseded standards when an individual's life is at stake.10 ------------ supra, at 12­13; 470 S. W. 3d, at 527, and regarded risk factors for intellectual disability as evidence of the absence of intellectual disabil- ity, see supra, at 13­14; 470 S. W. 3d, at 526­527. 10 Given the Briseno factors' flaws, it is unsurprising that scholars and experts have long criticized the factors. See, e.g., American Bar Assn., Evaluating Fairness and Accuracy in State Death Penalty Systems: The Texas Capital Punishment Assessment Report 395 (2013) Cite as: 581 U. S. ____ (2017) 17 Opinion of the Court V As noted supra, at 9, States have some flexibility, but not "unfettered discretion," in enforcing Atkins' holding. Hall, 572 U. S., at ___ (slip op., at 17). "If the States were to have complete autonomy to define intellectual disability as they wished," we have observed, "Atkins could become a nullity, and the Eighth Amendment's protection of human dignity would not become a reality." Id., at ___­___ (slip op., at 18­19). The medical community's current standards supply one constraint on States' leeway in this area. Reflecting im- proved understanding over time, see DSM­5, at 7; AAIDD­11, at xiv­xv, current manuals offer "the best available description of how mental disorders are ex- pressed and can be recognized by trained clinicians," DSM­5, at xli. See also Hall, 572 U. S., at ___, ___, ___, ___­___, ___­___ (slip op., at 2, 3, 8, 10­11, 20­21) (em- ploying current clinical standards); Atkins, 536 U. S., at 308, n. 3, 317, n. 22 (relying on then-current standards). In Moore's case, the habeas court applied current medi- cal standards in concluding that Moore is intellectually disabled and therefore ineligible for the death penalty. See, e.g., App. to Pet. for Cert. 150a­151a, 200a­203a. ------------ ("The Briseno factors create an especially high risk that [an intellectu- ally disabled defendant] will be executed because, in many ways, they contradict established methods for diagnosing [intellectual disabil- ity]."); Blume, Johnson, & Seeds, Of Atkins and Men: Deviations from Clinical Definitions of Mental Retardation in Death Penalty Cases (footnote omitted), 18 Cornell J. L. & Pub. Pol'y 689, 710­712 (2009) ("The Briseno factors present an array of divergences from the clinical definitions."); Macvaugh & Cunningham, Atkins v. Virginia: Implica- tions and Recommendations for Forensic Practice, 37 J. Psychiatry & L. 131, 136 (2009) ("The seven criteria of the Briseno opinion operational- ize an Atkins interpretation that [exempts only] a subcategory of persons with [intellectual disabilities] from execution."). See also 470 S. W. 3d, at 529­530, and n. 5 (Alcala, J., dissenting) (summarizing, in this case, scholarly criticism of Briseno). 18 MOORE v. TEXAS Opinion of the Court The CCA, however, faulted the habeas court for "disre- garding [the CCA's] case law and employing the definition of intellectual disability presently used by the AAIDD." 470 S. W. 3d, at 486. The CCA instead fastened its intellectual-disability determination to "the AAMR's 1992 definition of intellectual disability that [it] adopted in Briseno for Atkins claims presented in Texas death- penalty cases." Ibid. By rejecting the habeas court's application of medical guidance and clinging to the stand- ard it laid out in Briseno, including the wholly nonclinical Briseno factors, the CCA failed adequately to inform itself of the "medical community's diagnostic framework," Hall, 572 U. S., at ___­___ (slip op., at 19­20). Because Briseno pervasively infected the CCA's analysis, the decision of that court cannot stand. * * * For the reasons stated, the judgment of the Texas Court of Criminal Appeals is vacated, and the case is remanded for further proceedings not inconsistent with this opinion. It is so ordered. Cite as: 581 U. S. ____ (2017) 1 ROBERTS, C. J., dissenting SUPREME COURT OF THE UNITED STATES _________________ No. 15­797 _________________ BOBBY JAMES MOORE, PETITIONER v. TEXAS ON WRIT OF CERTIORARI TO THE COURT OF CRIMINAL APPEALS OF TEXAS [March 28, 2017] CHIEF JUSTICE ROBERTS, with whom JUSTICE THOMAS and JUSTICE ALITO join, dissenting. The Texas Court of Criminal Appeals (CCA) concluded that Bobby James Moore was not intellectually disabled so as to be exempt from the death penalty under Atkins v. Virginia, 536 U. S. 304 (2002). It reached that conclusion based on its findings that he had failed to establish either significantly subaverage intellectual functioning or related significant deficits in adaptive behavior. The latter con- clusion was based, in part, on the CCA's analysis of a set of seven "evidentiary factors" from Ex parte Briseno, 135 S. W. 3d 1, 8 (Tex. Crim. App. 2004). I agree with the Court today that those factors are an unacceptable method of enforcing the guarantee of Atkins, and that the CCA therefore erred in using them to analyze adaptive deficits. But I do not agree that the CCA erred as to Moore's intel- lectual functioning. Because the CCA's determination on that ground is an independent basis for its judgment, I would affirm the decision below. My broader concern with today's opinion, however, is that it abandons the usual mode of analysis this Court has employed in Eighth Amendment cases. The Court over- turns the CCA's conclusion that Moore failed to present sufficient evidence of both inadequate intellectual func- tioning and significant deficits in adaptive behavior with- out even considering "objective indicia of society's stand- 2 MOORE v. TEXAS ROBERTS, C. J., dissenting ards" reflected in the practices among the States. Hall v. Florida, 572 U. S. ___, ___ (2014) (slip op., at 12) (quoting Roper v. Simmons, 543 U. S. 551, 563 (2005)). The Court instead crafts a constitutional holding based solely on what it deems to be medical consensus about intellectual disability. But clinicians, not judges, should determine clinical standards; and judges, not clinicians, should de- termine the content of the Eighth Amendment. Today's opinion confuses those roles, and I respectfully dissent. I On April 25, 1980, Moore and two others were throwing dice when they decided to commit a robbery to obtain money for car payments. Moore provided the group with two firearms, and the three men began to drive around Houston looking for a target. Eventually they settled on the Birdsall Super Market. After negotiating their respec- tive shares of the money they intended to steal and don- ning disguises, the three went inside, heading straight to a courtesy booth staffed by James McCarble and Edna Scott. When Scott realized a robbery was occurring and screamed, Moore shot McCarble in the head, killing the 70-year-old instantly. Moore fled Houston and remained on the run until his arrest in Louisiana ten days after the murder. After giving a written statement admitting his participation in the robbery and killing, Moore was charged with capital murder. A jury convicted him and sentenced him to death. Over the next three decades, Moore's case traversed the state and federal court systems, finally reaching the At- kins hearing at issue today in 2014. The state habeas court conducted a two-day evidentiary hearing, during which it heard testimony from family members, a fellow inmate, a prison official, and four mental health profes- sionals. The court concluded that Moore had shown intel- lectual disability and recommended that he be granted Cite as: 581 U. S. ____ (2017) 3 ROBERTS, C. J., dissenting relief. But it was just that: a recommendation. Under Texas law, the CCA, not the habeas court, is the ultimate fact- finder in habeas corpus proceedings. Ex parte Reed, 271 S. W. 3d 698, 727 (Tex. Crim. App. 2008); see also Ex parte Moore, 470 S. W. 3d 481, 489 (Tex. Crim. App. 2015). Assuming that role, the CCA declined to adopt the habeas court's findings and conclusions, instead conducting its own review of the record to determine whether Moore had shown he was intellectually disabled. The CCA began by considering the appropriate legal standard for assessing intellectual disability. Following our instruction to the States to "develop[ ] appropriate ways to enforce" Atkins, 536 U. S., at 317 (internal quota- tion marks omitted), the CCA had set out a legal definition for intellectual disability in its prior decision in Ex parte Briseno. Rather than follow that test, the habeas court below crafted its own standards for intellectual disability. But "[t]he decision to modify the legal standard for intel- lectual disability in the capital-sentencing context," the CCA explained, "rests with this Court unless and until the Legislature acts." 470 S. W. 3d, at 487. Just as we have corrected lower courts for taking it upon themselves to dismiss our precedent as outdated, see, e.g., Bosse v. Okla- homa, 580 U. S. ___, ___ (2016) (per curiam) (slip op., at 2), so too the CCA rebuked the habeas court for ignoring binding CCA precedent. The CCA went on to explain why there was no reason to modify the legal standard it had previously set out. Briseno had stated a rule that in order for an Atkins claimant to demonstrate intellectual disability he must show (1) significantly subaverage general intellectual functioning and (2) related limitations in adaptive func- tioning, (3) which had appeared prior to age 18. See 470 S. W. 3d, at 486. It also laid out a set of seven evidentiary factors--the "Briseno factors"--designed to assist "fact- 4 MOORE v. TEXAS ROBERTS, C. J., dissenting finders . . . in weighing evidence" of intellectual disability. Briseno, 135 S. W. 3d, at 8. The three-prong definition of intellectual disability came directly from the ninth edition of the manual published by what is now the American Association on Intellectual and Developmental Disabilities (AAIDD). Id., at 7; see Ameri- can Association on Mental Retardation, Mental Retarda- tion: Definition, Classification, and Systems of Supports 5 (9th ed. 1992). By the time Moore's case reached the CCA, the AAIDD no longer included the requirement that adap- tive deficits be "related" to intellectual functioning. But, as the CCA noted, the most recent version of the other leading diagnostic manual, the DSM­5, did include that requirement. 470 S. W. 3d, at 487, n. 5; American Psychi- atric Association, Diagnostic and Statistical Manual of Mental Disorders 38 (5th ed. 2013) (hereinafter DSM­5). So the CCA was faced with a choice in Moore: Keeping the relatedness requirement would be inconsistent with the AAIDD's current guidance; dropping it would be out of step with the newest version of the DSM. The CCA con- cluded that "the legal test we established in Briseno re- mains adequately `informed by the medical community's diagnostic framework,' " and went on to evaluate the case under that approach. 470 S. W. 3d, at 487 (quoting Hall, 572 U. S., at ___­___ (slip op., at 19­20)). Starting with intellectual functioning, the CCA conducted a painstaking analysis of the battery of tests Moore had taken over the past 40 years. The CCA concluded that five of the tests the habeas court had considered were unreli- able: two of them were neuropsychological tests rather than formal IQ measures; two were group-administered tests, which Moore's own experts had criticized, App. 12 (Otis- Lennon Mental Abilities Test "not accepted as an instru- ment appropriate for the assessment of mental retardation or intellectual deficiency"); id., at 115­116 (Slosson is "not the greatest test" and "not the most reliable approach"); Cite as: 581 U. S. ____ (2017) 5 ROBERTS, C. J., dissenting and the administrator of the fifth test concluded it was "not . . . a valid score" because of evidence of suboptimal effort, id., at 203. That left two scores for the CCA to analyze: a 78 and a 74. Significantly subaverage intellectual functioning is "generally shown by an [IQ] of 70 or less." 470 S. W. 3d, at 486. "Taking into account the standard error of measure- ment" for the 78 score yielded a range of 73 to 83--i.e., a range that did not include an IQ of 70 or less. Id., at 519. As for the 74, the CCA again considered the standard error of measurement, which yielded a score range of 69 to 79. The lower end of that range placed Moore within the parameters for significantly subaverage intellectual func- tioning. The CCA found, however, that Moore's score was unlikely to be in the lower end of the error-generated range because he was likely exerting poor effort and expe- riencing depression at the time the test was adminis- tered--both factors that Moore's experts agreed could artificially deflate IQ scores. Id., at 516­517, 519; App. 46, 92. The CCA accordingly concluded that Moore had failed to present sufficient evidence of significantly subav- erage intellectual functioning. Having failed one part of the CCA's three-part test, Moore could not be found intellectually disabled. The CCA nonetheless went on to consider the second prong of the test, Moore's adaptive deficits. Moore had taken a stand- ardized test of adaptive functioning in which he scored more than two standard deviations below the mean. But Dr. Kristi Compton, the state expert who had adminis- tered that test, explained that it was not an accurate measure of Moore's abilities. She reached this conclusion not because of Moore's adaptive strengths but instead because "she had to assign zeroes to questions asking about areas to which [Moore] had no exposure, such as writing a check and using a microwave oven." 470 S. W. 3d, at 522. Dr. Compton further opined that her 6 MOORE v. TEXAS ROBERTS, C. J., dissenting evaluation of Moore and review of documentary evi- dence--including school, trial, and prison records--did not show adaptive deficits sufficient for an intellectual disabil- ity diagnosis. App. 185; see 470 S. W. 3d, at 521­524. The CCA also considered and recounted the testimony of the other experts who, unlike Dr. Compton, concluded that Moore had shown significant adaptive deficits. As fact- finders often do in confronting conflicting evidence, the CCA made a credibility determination. The opinion of Dr. Compton, the CCA concluded, was "far more credible and reliable" than those of Moore's experts, given Dr. Comp- ton's "considerable experience," "thorough[ ] and rigorous[ ] review[ ] [of] a great deal of material," and personal evalu- ation of Moore. Id., at 524. Based on Dr. Compton's ex- pert opinion, the CCA concluded Moore had failed to demonstrate significant adaptive deficits. Finally, the CCA considered whether, even assuming that Moore had made sufficient showings as to intellectual functioning and adaptive deficits, those two were related. Again finding Dr. Compton's testimony the most credible, the CCA concluded that "the record overwhelmingly sup- ports the conclusion" that Moore's observed academic and social difficulties stemmed, not from low intellectual abili- ties, but instead from outside factors like the trauma and abuse he suffered as a child and his drug use at a young age. Id., at 526. The CCA explained that, in addi- tion to Dr. Compton's expert testimony, consideration of the seven Briseno factors reinforced that relatedness conclusion. Given that Moore had failed to present sufficient evi- dence on intellectual functioning or related adaptive defi- cits, the CCA "conclude[d] that for Eighth Amendment purposes," Moore had not shown he was intellectually disabled. 470 S. W. 3d, at 527. Accordingly, he was not exempt from execution under Atkins. Cite as: 581 U. S. ____ (2017) 7 ROBERTS, C. J., dissenting II A This Court's precedents have emphasized the im- portance of state legislative judgments in giving content to the Eighth Amendment ban on cruel and unusual pun- ishment. "Eighth Amendment judgments should not be . . . merely the subjective views of individual Justices." Coker v. Georgia, 433 U. S. 584, 592 (1977) (plurality opinion). For that reason, we have emphasized that "judgment should be informed by objective factors to the maximum possible extent." Ibid. The "clearest and most reliable objective evidence of contemporary values" comes from state legislative judgments. Atkins, 536 U. S., at 312 (internal quotation marks omitted). Such legislative judgments are critical because in "a democratic society legislatures, not courts, are constituted to respond to the will and consequently the moral values of the people." Gregg v. Georgia, 428 U. S. 153, 175 (1976) (joint opinion of Stewart, Powell, and Stevens, JJ.) (internal quotation marks omitted). And we have focused on state enactments in this realm because of the "deference we owe to the decisions of the state legislatures under our federal sys- tem . . . where the specification of punishments is con- cerned." Id., at 176. For these reasons, we have described state legislative judgments as providing "essential instruc- tion" in conducting the Eighth Amendment inquiry. Roper, 543 U. S., at 564. Our decisions addressing capital punishment for the intellectually disabled recognize the central significance of state consensus. In holding that the Eighth Amendment prohibits the execution of intellectually disabled individu- als in Atkins, the Court first identified a national consen- sus against the practice and then, applying our own "inde- pendent evaluation of the issue," concluded that there was "no reason to disagree" with that consensus. 536 U. S., at 321. The scope of our holding--guided as it was by the 8 MOORE v. TEXAS ROBERTS, C. J., dissenting national consensus--swept only as far as that consensus. We recognized that there remained the potential for "seri- ous disagreement . . . in determining which offenders are in fact retarded." Id., at 317. And we did not seek to provide "definitive procedural or substantive guides for determining when a person who claims mental retardation will be so impaired as to fall within Atkins' compass." Bobby v. Bies, 556 U. S. 825, 831 (2009) (alterations and internal quotation marks omitted). Instead, we left "to the States the task of developing appropriate ways to enforce the constitutional restriction upon their execution of sentences." Atkins, 536 U. S., at 317 (quoting Ford v. Wainwright, 477 U. S. 399, 416­417 (1986); alterations omitted). Twelve years after Atkins, the Court confronted one State's attempt to enforce the holding of that case. Hall v. Florida considered Florida's rule requiring a prisoner to present an IQ score of 70 or below to make out an Atkins claim. Although the Court thought it "proper to consider the psychiatric and professional studies that elaborate on the purpose and meaning of IQ scores," it emphasized that "[t]he legal determination of intellectual disability is distinct from a medical diagnosis." 572 U. S., at ___, ___ (slip op., at 7, 19). It was "the Court's duty"--not that of medical experts--"to interpret the Constitution." Id., at ___ (slip op., at 19). The Court's conclusion that Florida's rule was "in direct opposition to the views of those who design, administer, and interpret the IQ test" was not enough to decide the case. Id., at ___ (slip op., at 22). Instead, consistent with our settled approach, the Court canvassed "the legislative policies of various States," as well as "the holdings of state courts," because it was state policies that provided "essential instruction" for determin- ing the scope of the constitutional guarantee. Id., at ___, ___ (slip op., at 7, 19) (quoting Roper, 543 U. S., at 564). State policy, the Court concluded, indicated a "consensus Cite as: 581 U. S. ____ (2017) 9 ROBERTS, C. J., dissenting that our society does not regard [Florida's rule] as proper or humane," and that "consensus . . . instruct[ed us] how to decide the specific issue presented." 572 U. S., at ___, ___ (slip op., at 7, 16). The Court was sharply divided on that conclusion, see id., at ___­___ (slip op., at 4­7) (ALITO, J., dissenting), but not on the fact that our prece- dent mandated such an inquiry. B Today's decision departs from this Court's precedents, followed in Atkins and Hall, establishing that the deter- mination of what is cruel and unusual rests on a judicial judgment about societal standards of decency, not a medi- cal assessment of clinical practice. The Court rejects the CCA's conclusion that Moore failed to make the requisite showings with respect to intellectual functioning and adaptive deficits, without any consideration of the state practices that were, three Terms ago, "essential" to the Eighth Amendment question. Hall, 572 U. S., at ___ (slip op., at 19). The Court instead finds error in the CCA's analysis based solely on what the Court views to be depar- ture from typical clinical practice. The clinical guides on which the Court relies today are "designed to assist clinicians in conducting clinical as- sessment, case formulation, and treatment planning." DSM­5, at 25. They do not seek to dictate or describe who is morally culpable--indeed, the DSM­5 cautions its readers about "the imperfect fit between the questions of ultimate concern to the law and the information con- tained" within its pages. Ibid. The Eighth Amendment, under our precedent, is sup- posed to impose a moral backstop on punishment, prohib- iting sentences that our society deems repugnant. The Court, however, interprets that constitutional guarantee as turning on clinical guidelines that do not purport to reflect standards of decency. The Court's refusal even to 10 MOORE v. TEXAS ROBERTS, C. J., dissenting address what we previously "pinpointed" as "the clearest and most reliable objective evidence" of such standards-- the practices among the States--goes unexplained by the majority. Atkins, 536 U. S., at 312 (internal quotation marks omitted). A second problem with the Court's approach is the lack of guidance it offers to States seeking to enforce the hold- ing of Atkins. Recognizing that we have, in the very re- cent past, held that " `the views of medical experts' do not `dictate' a court's intellectual-disability determination," the Court assures us that it is not requiring adherence "to everything stated in the latest medical guide," ante, at 9­ 10 (quoting Hall, 572 U. S., at ___ (slip op., at 19)); States have "some flexibility" but cannot "disregard" medical standards. Ante, at 10, 17. Neither the Court's articula- tion of this standard nor its application sheds any light on what it means. Start with the Court's stated principle. "Disregard" normally means to dismiss as unworthy of attention, and that is plainly not what the CCA did here. For example, the Court faults the CCA for placing too much weight on Moore's adaptive strengths and functioning in prison, implying that this marked a dismissal of clinical stand- ards. Yet the CCA was aware of and, in a prior decision, had addressed the fact that some clinicians would counsel against considering such information. See 470 S. W. 3d, at 489 (citing Ex parte Cathey, 451 S. W. 3d 1, 26­27 (2014)). Both because "[m]ost courts . . . consider all of the person's functional abilities" and because it seemed "foolhardy" to ignore strengths, the CCA thought it proper to take note of them. Id., at 27. As to prison conduct, the CCA decided that the fundamental questions the Atkins inquiry sought to answer were best considered--and "sound scientific principles" best served--by taking account of "all possible data that sheds light on a person's adaptive functioning, including his conduct in a prison society." 451 S. W. 3d, at Cite as: 581 U. S. ____ (2017) 11 ROBERTS, C. J., dissenting 26­27. The CCA considered clinical standards and ex- plained why it decided that departure from those stand- ards was warranted. The court did not "disregard" medi- cal standards. Nor do the Court's identified errors clarify the scope of the "flexibility" we are told States retain in this area. The Court faults the CCA for "overemphasiz[ing]" strengths and "stress[ing]" Moore's conduct in prison, ante, at 12­13, suggesting that some--but not too much--consideration of strengths and prison functioning is acceptable. The Court's only guidance on when "some" becomes "too much"? Citations to clinical guides. See ibid. But if courts do have "flexibility" in enforcing the guarantee of Atkins and need not "adhere[ ]" to these guides in every instance or particular, ante, at 10, 17, then clinical texts, standing alone, cannot answer the question of why the CCA placed too much weight on adaptive strengths and prison conduct. The line between the permissible-- consideration, maybe even emphasis--and the forbidden-- "overemphasis"--is not only thin, but totally undefined by today's decision. It is not at all clear when a State's devia- tion from medical consensus becomes so great as to "di- minish the force" of that consensus, ante, at 2, and thereby violate the Constitution. Finally, the Court's decision constitutionalizes rules for which there is not even clinical consensus--a consequence that will often arise from the approach charted by the Court today. Consider the Court's conclusion that, contrary to "the medical community['s] focus[] . . . on adaptive deficits," "the CCA overemphasized Moore's perceived adaptive strengths." Ante, at 12. In support of this propo- sition, the Court cites the AAIDD's direction that "signifi- cant limitations in conceptual, social, or practical adaptive skills [are] not outweighed by the potential strengths in some adaptive skills." AAIDD, Intellectual Disability: Definition, Classification, and Systems of Supports 47 12 MOORE v. TEXAS ROBERTS, C. J., dissenting (11th ed. 2010) (hereinafter AAIDD­11). Even assuming that all clinicians would agree with this statement, there are a number of ways it might be interpreted: as meaning that strengths in one of the three adaptive skill areas-- conceptual, social, and practical--should not cancel out deficits in another; as meaning that strengths should not outweigh deficits within the same skill area; or as mean- ing that evidence of some ability to perform a skill should not offset evidence of the inability to perform that same skill. And it appears that clinicians do, in fact, disagree about what this direction means. Compare, e.g., Brief for AAIDD et al. as Amici Curiae 17 ("The clinician's diagnos- tic focus does not--and cannot--involve any form of `bal- ancing' deficits against the abilities or strengths which the particular individual may also possess" (emphasis added)) with Hagan, Drogin, & Guilmette, Assessing Adaptive Functioning in Death Penalty Cases after Hall and DSM­ 5, 44 J. Am. Acad. Psychiatry & L. 96, 98 (2016) ("Any assessment of adaptive functioning must give sufficient consideration to assets and deficits alike. . . . [I]n- ventorying only assets or deficits . . . departs from DSM­5, [the AAIDD­11], and all other established frameworks" (footnotes omitted)). The same is true about consideration of prison conduct. The two primary clinical guides do offer caution about considering functioning in prison. But the stringency of their caution differs, with the AAIDD seeming to enact a flat ban on ever looking to functioning in prison and the DSM urging "if possible" to consider "corroborative infor- mation reflecting functioning outside" of prison. AAIDD, User's Guide: Intellectual Disability: Definition, Classifi- cation, and Systems of Supports 20 (11th ed. 2012); DSM­ 5, at 38. The CCA followed the DSM­5's instruction, relying on Dr. Compton's conclusion that "even before [Moore] went to prison" he demonstrated a "level of adap- tive functioning . . . too great . . . to support an intellectual- Cite as: 581 U. S. ____ (2017) 13 ROBERTS, C. J., dissenting disability diagnosis." 470 S. W. 3d, at 526. In deter- mining that the CCA erred in this regard, the Court im- plicitly rejects the DSM­5's approach to the proper consid- eration of prison conduct and accepts what it takes to be that of the AAIDD. The Court does not attempt to explain its justification for why the Eighth Amendment should favor one side over the other in this clinical debate. "Psychiatry is not . . . an exact science." Ake v. Oklahoma, 470 U. S. 68, 81 (1985). "[B]ecause there often is no single, accurate psychiatric conclusion," we have emphasized the importance of allowing the "primary factfinder[ ]" to "re- solve differences in opinion . . . on the basis of the evidence offered by each party." Ibid. You would not know it from reading the Court's opinion today, but that is precisely what the CCA--the factfinder under Texas law--did in the decision below: Confronted with dueling expert opinions about how to evaluate adaptive functioning and what conclusion to reach, the CCA resolved the dispute before it by accepting the testimony of the expert it deemed most credible. Of course, reliance on an expert opinion does not insulate a decision from further judicial review. But, unlike the Court, I am unwilling to upset the considered judgment of the forensic psychologist that the factfinding court deemed the most credible based on my own interpre- tation of a few sentences excised from medical texts. III As for how I would resolve this case, there is one aspect of the CCA's approach to intellectual disability that is incompatible with the Eighth Amendment: the Briseno factors. As the Court explains, no state legislature has approved the use of these or any similar factors. Although the CCA reviewed these factors to determine whether Moore's adaptive deficits were "related" to his intellectual functioning, it may be that consideration of those factors tainted the whole of the CCA's adaptive functioning anal- 14 MOORE v. TEXAS ROBERTS, C. J., dissenting ysis. I need not decide this question, however, because the CCA reached the issue of Moore's adaptive functioning only after concluding that he had failed to demonstrate intellectual functioning sufficiently low to warrant a find- ing of intellectual disability, regardless of his adaptive deficits or their relation to his IQ. Moore has not presented sufficient reason to upset that independent holding. The Court concludes that the CCA's assessment of Moore's IQ scores is "irreconcilable with Hall." Ante, at 10. Not so. Hall rejected a Florida rule that required a prisoner to present an IQ score of 70 or below to demon- strate intellectual disability, thereby barring consideration of the standard error of measurement (SEM) of an over-70 score. But the CCA did not apply Florida's rule--or any- thing like it. The court in fact began by taking account of the SEM, explaining that Moore's tested score of 74 led to an IQ range between 69 and 79. The court went on to consider additional expert testimony about potential factors affecting that score. Based on that evidence, the CCA discounted portions of the SEM-generated range and concluded that Moore's IQ did not lie in the relevant range for intellectual disability. Hall provided no definitive guidance on this sort of approach: recognizing the inherent imprecision of IQ tests, but considering additional evidence to determine whether an SEM-generated range of scores accurately reflected a prisoner's actual IQ.1 Indeed, in its catalog of States that ------------ 1 Hall also reached no holding as to the evaluation of IQ when an Atkins claimant presents multiple scores, noting only that "the analysis of multiple IQ scores jointly is a complicated endeavor." Hall v. Flor- ida, 572 U. S. ___, ___ (2014) (slip op., at 11). The Court's definition of deficient intellectual functioning as shown by "an IQ score" of roughly 70, ante, at 4 (emphasis added), is dicta and cannot be read to call into question the approach of States that would not treat a single IQ score as dispositive evidence where the prisoner presented additional higher scores. Cite as: 581 U. S. ____ (2017) 15 ROBERTS, C. J., dissenting "ha[d] taken a position contrary to that of Florida," the Court in Hall included a State that granted trial courts discretion to draw "reasonable inferences" about IQ scores and, where appropriate, decline to consider the full range of the SEM. 572 U. S., at ___, ___ (slip op., at 15, 16) (quoting Pizzuto v. State, 146 Idaho 720, 729, 202 P. 3d 642, 651 (2008)).2 That is the approach the CCA took here. If that approach was "contrary" to Florida's rule in Hall, I do not understand how Hall can be read to reject that approach today. The Court's ruling on intellectual functioning turns solely on the fact that Moore's IQ range was 69 to 79 rather than 70 to 80. See ante, at 11 ("Because the lower end of Moore's score range falls at or below 70, the CCA had to move on to consider Moore's adaptive functioning"). The CCA certainly did not "disregard" SEM in assessing Moore's IQ, and it explained why other factors led it to conclude that his actual score did not fall near the lower end of the SEM range. Only by insisting on the absolute conformity to medical standards the Court disclaims can it find a violation of the Eighth Amendment based on that one-point difference.3 Ibid. In concluding that the Eighth ------------ 2 The Court correctly notes that Hall cited Pizzuto as an instance of a State that had enacted "legislation allowing a defendant to present additional evidence of intellectual disability even when an IQ test score is above 70." Hall, 572 U. S., at ___ (slip op., at 15). The "additional evidence" that Pizzuto considered, however, was evidence that would indicate where within the SEM range a prisoner's IQ likely fell, 146 Idaho, at 729, 202 P. 3d, at 651--that is, the same sort of evidence that the CCA considered below. 3 It is not obvious that clinicians would ignore evidence beyond the SEM in determining the appropriate range that an IQ score represents. See, e.g., Macvaugh & Cunningham, Atkins v. Virginia: Implications and Recommendations for Forensic Practice, 37 J. Psychiatry & L. 131, 147 (2009) ("Error in intellectual assessment is not solely a function [of the SEM]. Other sources of error or assessment imprecision may involve the examinee . . . includ[ing] the mental and physical health, mood, effort, and motivation of the examinee during testing . . . ."); 16 MOORE v. TEXAS ROBERTS, C. J., dissenting Amendment turns on the slightest numerical difference in IQ score, the Court today is just as wrong as the Florida Supreme Court was in Hall. Today's decision is not compelled by Hall; it is an expan- sion of it. Perhaps there are reasons to expand Hall's holding--to say that States must read IQ tests as rigidly encompassing the entire SEM range, regardless of any other evidentiary considerations, or to say that the rea- sons that the CCA gave for discounting the lower end of Moore's IQ range were improper. But before holding that the Constitution demands either result, our precedent requires consulting state judgments on the matter to determine whether a national consensus has developed. Moore has presented no argument as to such a consensus, and the majority does not claim that there is one. Without looking to any such "objective evidence of contemporary values," Atkins, 536 U. S., at 312 (internal quotation marks omitted), there is a real danger that Eighth Amendment judgments will embody "merely the subjective views of individual Justices," Coker, 433 U. S., at 592 (plurality opinion). As Justice Frankfurter cautioned, "[o]ne must be on guard against finding in personal disap- proval a reflection of more or less prevailing condemna- tion." Louisiana ex rel. Francis v. Resweber, 329 U. S. 459, 471 (1947) (concurring opinion). I respectfully dissent. ------------ AAIDD­11, at 100­101 ("When considering the relative weight or degree of confidence given to any assessment instrument, the clinician needs to consider . . . the conditions under which the test(s) was/were given [and] the standard error of measurement").