(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 WATER SPLASH, INC. v. MENON CERTIORARI TO THE COURT OF APPEALS OF TEXAS, FOURTEENTH DISTRICT No. 16­254. Argued March 22, 2017--Decided May 22, 2017 Petitioner Water Splash sued respondent Menon, a former employee, in a Texas state court, alleging that she had begun working for a com- petitor while still employed by Water Splash. Because Menon resid- ed in Canada, Water Splash obtained permission to effect service by mail. After Menon declined to answer or otherwise enter an appear- ance, the trial court issued a default judgment for Water Splash. That court subsequently denied Menon's motion to set aside the judgment on the ground that she had not been properly served. On appeal, Menon argued that service by mail does not comport with the requirements of the Convention on the Service Abroad of Judicial and Extrajudicial Documents in Civil and Commercial Matters (Hague Service Convention), which seeks to simplify, standardize, and gen- erally improve the process of serving documents abroad, specifying certain approved methods of service and preempting "inconsistent methods of service" wherever it applies, Volkswagenwerk Aktieng- esellschaft v. Schlunk, 486 U. S. 694, 699. The Texas Court of Ap- peals agreed with Menon, holding that the Convention prohibited service of process by mail. Article 10, the provision at issue, consists of Articles 10(b) and 10(c), which plainly address permissible meth- ods of "service," and Article 10(a), which provides that the Conven- tion will not interfere with "the freedom to send judicial documents, by postal channels, directly to persons abroad," but does not express- ly refer to "service." Held: The Hague Service Convention does not prohibit service of pro- cess by mail. Pp. 4­12. (a) This Court begins its analysis by looking to the treaty's text and the context in which its words are used. See Schlunk, 486 U. S., at 699. The key word in Article 10(a)--"send"--is a broad term, and 2 WATER SPLASH, INC. v. MENON Syllabus there is no apparent reason why it would exclude the transmission of documents for the purpose of service. The structure of the Conven- tion strongly counsels against such an exclusion. The Convention's preamble and Article 1 limit the scope of the Convention to service of documents abroad, and its full title includes the phrase "Service Abroad." This Court has also held that the scope of the Convention is limited to service of documents. Id., at 701. It would thus be quite strange if Article 10(a)--apparently alone among the Convention's provisions--concerned something other than service of documents. Indeed, such a reading would render Article 10(a) superfluous. Arti- cle 10's function is to ensure that, generally, the Convention "shall not interfere" with the activities described in 10(a), 10(b), and 10(c). But since Article 1 already "eliminates [the] possibility" that the Convention would apply to any communications that "do not culmi- nate in service," id., at 701, in order for Article 10(a) to do any work, it must pertain to sending documents for the purposes of service. Menon's attempt to avoid this superfluity problem by suggesting that Article 10(a) applies not to service of process but only to the service of "post-answer judicial documents" lacks any plausible textual footing in Article 10. If the drafters wished to limit Article 10(a) to a particu- lar subset of documents, they could have said so--as they did, e.g., in Article 15, which refers to "a writ of summons or an equivalent doc- ument." Instead, Article 10(a) uses the term "judicial documents"-- the same term featured in 10(b) and 10(c). And the ordinary mean- ing of the word "send" is broad enough to cover the transmission of any judicial documents. Accordingly, the text and structure of the Convention indicate that Article 10(a) encompasses service by mail. Pp. 4­6. (b) The main counterargument--that Article 10(a)'s phrase "send judicial documents" should mean something different than the phrase "effect service of judicial documents" in Article 10(b) and Article 10(c)--is unpersuasive. First, it must contend with the compelling structural considerations strongly suggesting that Article 10(a) per- tains to service of documents. Second, reading the word "send" as a broad concept that includes, but is not limited to, service is probably more plausible than interpreting the word to exclude service, and it does not create the same superfluity problem. Third, the French ver- sion of the Convention, which is "equally authentic" to the English version, Schlunk, supra, at 699, uses the word "adresser," which has consistently been understood to mean service or notice. At best, Menon's argument creates an ambiguity as to Article 10(a)'s mean- ing. The Court thus turns to additional tools of treaty interpretation, which comfortably resolve any lingering ambiguity in Water Splash's favor. Pp. 7­8. Cite as: 581 U. S. ____ (2017) 3 Syllabus (c) Three extratextual sources are especially helpful in ascertaining Article 10(a)'s meaning. First, the Convention's drafting history strongly suggests that the drafters understood that service by postal channels was permissible. Second, in the half-century since the Con- vention was adopted, the Executive Branch has consistently main- tained that the Hague Service Convention allows service by mail. Finally, other signatories to the Convention have consistently adopt- ed Water Splash's view. Pp. 8­12. (d) The fact that Article 10(a) encompasses service by mail does not mean that it affirmatively authorizes such service. Rather, service by mail is permissible if the receiving state has not objected to service by mail and if such service is authorized under otherwise-applicable law. Because the Court of Appeals concluded that the Convention prohibited service by mail, it did not consider whether Texas law au- thorizes the methods of service used by Water Splash. That and any other remaining issues are left to be considered on remand to the ex- tent they are properly preserved. P. 12. 472 S. W. 3d 28, vacated and remanded. ALITO, J., delivered the opinion of the Court, in which all other Mem- bers joined, except GORSUCH, J., who took no part in the consideration or decision of the case. 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. 16­254 _________________ WATER SPLASH, INC., PETITIONER v. TARA MENON ON WRIT OF CERTIORARI TO THE COURT OF APPEALS OF TEXAS, FOURTEENTH DISTRICT [May 22, 2017] JUSTICE ALITO delivered the opinion of the Court. This case concerns the scope of the Convention on the Service Abroad of Judicial and Extrajudicial Documents in Civil and Commercial Matters, Nov. 15, 1965 (Hague Service Convention), 20 U. S. T. 361, T. I. A. S. No. 6638. The purpose of that multilateral treaty is to simplify, standardize, and generally improve the process of serving documents abroad. Preamble, ibid.; see Volkswagenwerk Aktiengesellschaft v. Schlunk, 486 U. S. 694, 698 (1988). To that end, the Hague Service Convention specifies cer tain approved methods of service and "pre-empts incon sistent methods of service" wherever it applies. Id., at 699. Today we address a question that has divided the lower courts: whether the Convention prohibits service by mail. We hold that it does not. I A Petitioner Water Splash is a corporation that produces aquatic playground systems. Respondent Menon is a former employee of Water Splash. In 2013, Water Splash sued Menon in state court in Texas, alleging that she had begun working for a competitor while still employed by 2 WATER SPLASH, INC. v. MENON Opinion of the Court Water Splash. 472 S. W. 3d 28, 30 (Tex. App. 2015). Water Splash asserted several causes of action, including unfair competition, conversion, and tortious interference with business relations. Because Menon resided in Can ada, Water Splash sought and obtained permission to effect service by mail. Ibid. After Menon declined to answer or otherwise enter an appearance, the trial court issued a default judgment in favor of Water Splash. Menon moved to set aside the judgment on the ground that she had not been properly served, but the trial court denied the mo tion. Ibid. Menon appealed, arguing that service by mail does not "comport with the requirements of the Hague Service Convention." Ibid. The Texas Court of Appeals majority sided with Menon and held that the Convention prohibits service of process by mail. Id., at 32. Justice Christopher dissented. Id., at 34. The Court of Appeals declined to review the matter en banc, App. 95­96, and the Texas Supreme Court denied discretionary review, id., at 97­98. The disagreement between the panel majority and Justice Christopher tracks a broader conflict among courts as to whether the Convention permits service through postal channels. Compare, e.g., Bankston v. Toyota Motor Corp., 889 F. 2d 172, 173­174 (CA8 1989) (holding that the Convention prohibits service by mail), and Nuovo Pignone, SpA v. Storman Asia M/V, 310 F. 3d 374, 385 (CA5 2002) (same), with, e.g., Brockmeyer v. May, 383 F. 3d 798, 802 (CA9 2004) (holding that the Convention allows service by mail), and Ackermann v. Levine, 788 F. 2d 830, 838­840 (CA2 1986) (same). We granted certio rari to resolve that conflict. 580 U. S. ___ (2016). B The "primary innovation" of the Hague Service Conven tion--set out in Articles 2­7--is that it "requires each state to establish a central authority to receive requests Cite as: 581 U. S. ____ (2017) 3 Opinion of the Court for service of documents from other countries." Schlunk, supra, at 698. When a central authority receives an ap propriate request, it must serve the documents or arrange for their service, Art. 5, and then provide a certificate of service, Art. 6. Submitting a request to a central authority is not, how ever, the only method of service approved by the Conven tion. For example, Article 8 permits service through diplomatic and consular agents; Article 11 provides that any two states can agree to methods of service not other wise specified in the Convention; and Article 19 clarifies that the Convention does not preempt any internal laws of its signatories that permit service from abroad via meth ods not otherwise allowed by the Convention. At issue in this case is Article 10 of the Convention, the English text of which reads as follows: "Provided the State of destination does not object, the present Convention shall not interfere with-- "(a) the freedom to send judicial documents, by postal channels, directly to persons abroad, "(b) the freedom of judicial officers, officials or other competent persons of the State of origin to effect ser vice of judicial documents directly through the judicial officers, officials or other competent persons of the State of destination, "(c) the freedom of any person interested in a judi cial proceeding to effect service of judicial documents directly through the judicial officers, officials or other competent persons of the State of destination." 20 U. S. T., at 363. Articles 10(b) and 10(c), by their plain terms, address additional methods of service that are permitted by the Convention (unless the receiving state objects). By con trast, Article 10(a) does not expressly refer to "service." The question in this case is whether, despite this textual 4 WATER SPLASH, INC. v. MENON Opinion of the Court difference, the Article 10(a) phrase "send judicial docu ments" encompasses sending documents for the purposes of service. II A In interpreting treaties, "we begin with the text of the treaty and the context in which the written words are used." Schlunk, 486 U. S., at 699 (internal quotation marks omitted). For present purposes, the key word in Article 10(a) is "send." This is a broad term,1 and there is no apparent reason why it would exclude the transmission of documents for a particular purpose (namely, service). Moreover, the structure of the Hague Service Convention strongly counsels against such a reading. The key structural point is that the scope of the Conven tion is limited to service of documents. Several elements of the Convention indicate as much. First, the preamble states that the Convention is intended "to ensure that judicial and extrajudicial documents to be served abroad shall be brought to the notice of the addressee in sufficient time." (Emphasis added.) And Article 1 defines the Con vention's scope by stating that the Convention "shall apply in all cases, in civil or commercial matters, where there is occasion to transmit a judicial or extrajudicial document for service abroad." (Emphasis added.) Even the Conven tion's full title reflects that the Convention concerns "Ser vice Abroad." We have also held as much. Schlunk, 486 U. S., at 701 (stating that the Convention "applies only to documents transmitted for service abroad"). As we explained, a pre liminary draft of Article 1 was criticized "because it sug gested that the Convention could apply to transmissions ------------ 1 See Black's Law Dictionary 1568 (10th ed. 2014) (defining "send," in part, as "[t]o cause to be moved or conveyed from a present location to another place; esp., to deposit (a writing or notice) in the mail"). Cite as: 581 U. S. ____ (2017) 5 Opinion of the Court abroad that do not culminate in service." Ibid. The final version of Article 1, however, "eliminates this possibility." Ibid. The wording of Article 1 makes clear that the Con vention "applies only when there is both transmission of a document from the requesting state to the receiving state, and service upon the person for whom it is intended." Ibid. In short, the text of the Convention reveals, and we have explicitly held, that the scope of the Convention is limited to service of documents. In light of that, it would be quite strange if Article 10(a)--apparently alone among the Convention's provisions--concerned something other than service of documents. Indeed, under that reading, Article 10(a) would be su perfluous. The function of Article 10 is to ensure that, absent objection from the receiving state, the Convention "shall not interfere" with the activities described in 10(a), 10(b) and 10(c). But Article 1 already "eliminates [the] possibility" that the Convention would apply to any com munications that "do not culminate in service," id., at 701, so it is hard to imagine how the Convention could interfere with any non-service communications. Accordingly, in order for Article 10(a) to do any work, it must pertain to sending documents for the purposes of service. Menon attempts to avoid this superfluity problem by suggesting that Article 10(a) does refer to serving docu ments--but only some documents. Specifically, she makes a distinction between two categories of service. According to Menon, Article 10(a) does not apply to service of process (which we have defined as "a formal delivery of documents that is legally sufficient to charge the defendant with notice of a pending action," id., at 700)). But Article 10(a) does apply, Menon suggests, to the service of "post-answer judicial documents" (that is, any additional documents which may have to be served later in the litigation). Brief for Respondent 30­31. The problem with this argument is 6 WATER SPLASH, INC. v. MENON Opinion of the Court that it lacks any plausible textual footing in Article 10.2 If the drafters wished to limit Article 10(a) to a particu lar subset of documents, they presumably would have said so--as they did, for example, in Article 15, which refers to "a writ of summons or an equivalent document." Instead, Article 10(a) uses the term "judicial documents"--the same term that is featured in 10(b) and 10(c). Accord- ingly, the notion that Article 10(a) governs a different set of documents than 10(b) or 10(c) is hard to fathom. And it certainly derives no support from the use of the word "send," whose ordinary meaning is broad enough to cover the transmission of any judicial documents (including litigation-initiating documents). Nothing about the word "send" suggests that Article 10(a) is narrower than 10(b) and 10(c), let alone that Article 10(a) is somehow limited to "post-answer" documents. Ultimately, Menon wishes to read the phrase "send judicial documents" as "serve a subset of judicial docu ments." That is an entirely atextual reading, and Menon offers no sustained argument in support of it. Therefore, the only way to escape the conclusion that Article 10(a) includes service of process is to assert that it does not cover service of documents at all--and, as shown above, that reading is structurally implausible and renders Arti cle 10(a) superfluous. ------------ 2 The argument also assumes that the scope of the Convention is not limited to service of process (otherwise, Article 10(a) would be superflu ous even under Menon's reading). Schlunk can be read to suggest that this assumption is wrong. 486 U. S., at 700­701; see 1 B. Ristau, International Judicial Assistance §4­1­4(2), p. 112 (1990 rev. ed.) (Ristau) (stating that the English term "service" in the Convention "means the formal delivery of a legal document to the addressee in such a manner as to legally charge him with notice of the institution of a legal proceeding"). For the purposes of this discussion, we will assume, arguendo, that Menon's assumption is correct. Cite as: 581 U. S. ____ (2017) 7 Opinion of the Court B The text and structure of the Hague Service Convention, then, strongly suggest that Article 10(a) pertains to ser vice of documents. The only significant counterargument is that, unlike many other provisions in the Convention, Article 10(a) does not include the word "service" or any of its variants. The Article 10(a) phrase "send judicial docu ments," the argument goes, should mean something differ ent than the phrase "effect service of judicial documents" in the other two subparts of Article 10. This argument does not win the day for several reasons. First, it must contend with the compelling structural considerations discussed above. See Air France v. Saks, 470 U. S. 392, 397 (1985) (treaty interpretation must take account of the "context in which the written words are used"); cf. University of Tex. Southwestern Medical Center v. Nassar, 570 U. S. ___, ___ (2013) (slip op., at 13) ("Just as Congress' choice of words is presumed to be deliberate, so too are its structural choices"). Second, the argument fails on its own terms. Assume for a second that the word "send" must mean something other than "serve." That would not imply that Article 10(a) must exclude service. Instead, "send[ing]" could be a broader concept that includes service but is not limited to it. That reading of the word "send" is probably more plau sible than interpreting it to exclude service, and it does not create the same superfluity problem.3 Third, it must be remembered that the French version of ------------ 3 Another plausible explanation for the distinct terminology of Article 10(a) is that it is the only provision in the Convention that specifically contemplates direct service, without the use of an intermediary. See Brief for United States as Amicus Curiae 13 ("[I]n contrast to Article 10(a), all other methods of service identified in the Convention require the affirmative engagement of an intermediary to effect `service' "). The use of the word "send" may simply have been intended to reflect that distinction. 8 WATER SPLASH, INC. v. MENON Opinion of the Court the Convention is "equally authentic" to the English ver sion. Schlunk, 486 U. S., at 699. Menon does not seri- ously engage with the Convention's French text. But the word "adresser"--the French counterpart to the word "send" in Article 10(a)--"has been consistently interpreted as meaning service or notice." Hague Conference on Pri vate Int'l Law, Practical Handbook on the Operation of the Service Convention ¶279, p. 91 (4th ed. 2016). In short, the most that could possibly be said for this argument is that it creates an ambiguity as to Article 10(a)'s meaning. And when a treaty provision is ambigu ous, the Court "may look beyond the written words to the history of the treaty, the negotiations, and the practical construction adopted by the parties." Schlunk, supra, at 700 (internal quotation marks omitted). As discussed below, these traditional tools of treaty interpretation comfortably resolve any lingering ambiguity in Water Splash's favor. III Three extratextual sources are especially helpful in ascertaining Article 10(a)'s meaning: the Convention's drafting history, the views of the Executive, and the views of other signatories. Drafting history has often been used in treaty interpre tation. See Medellín v. Texas, 552 U. S. 491, 507 (2008); Saks, supra, at 400; see also Schlunk, supra, at 700 (ana lyzing the negotiating history of the Hague Service Con vention). Here, the Convention's drafting history strongly suggests that Article 10(a) allows service through postal channels. Philip W. Amram was the member of the United States delegation who was most closely involved in the drafting of the Convention. See S. Exec. Rep. No. 6, 90th Cong., 1st Sess. 5 (App.) (1967) (S. Exec. Rep.) (statement of State Department Deputy Legal Adviser Richard D. Kearney). Cite as: 581 U. S. ____ (2017) 9 Opinion of the Court A few months before the Convention was signed, he pub lished an article describing and summarizing it. In that article, he stated that "Article 10 permits direct service by mail . . . unless [the receiving] state objects to such ser vice." The Proposed International Convention on the Service of Documents Abroad, 51 A. B. A. J. 650, 653 (1965).4 Along similar lines, the Rapporteur's report on a draft version of Article 10--which did not materially differ from the final version--stated that the "provision of paragraph 1 also permits service . . . by telegram" and that the draft ers "did not accept the proposal that postal channels be limited to registered mail." 1 Ristau §4­3­5(a), at 149. In other words, it was clearly understood that service by postal channels was permissible, and the only question was whether it should be limited to registered mail. The Court also gives "great weight" to "the Executive Branch's interpretation of a treaty." Abbott v. Abbott, 560 U. S. 1, 15 (2010) (internal quotation marks omitted). In the half century since the Convention was adopted, the Executive has consistently maintained that the Hague Service Convention allows service by mail. When President Johnson transmitted the Convention to the Senate for its advice and consent, he included a report by Secretary of State Dean Rusk. That report stated that "Article 10 permits direct service by mail . . . unless [the receiving] state objects to such service." Convention on the Service Abroad of Judicial and Extrajudicial Docu ments in Civil or Commercial Matters: Message From the President of the United States, S. Exec. Doc. C, 90th Cong., 1st Sess., 5 (1967). ------------ 4 Two years later, Amram testified to the same effect before the Sen ate Foreign Relations Committee. S. Exec. Rep., at 13 (stating that service by central authority "is not obligatory," and that other available techniques included "direct service by mail"). 10 WATER SPLASH, INC. v. MENON Opinion of the Court In 1989, the Eighth Circuit issued Bankston, the first Federal Court of Appeals decision holding that the Hague Service Convention prohibits service by mail. 889 F. 2d, at 174. The State Department expressed its disagreement with Bankston in a letter addressed to the Administrative Office of the U. S. Courts and the National Center for State Courts. See Notice of Other Documents (1), United States Department of State Opinion Regarding the Bank ston Case and Service by Mail to Japan Under the Hague Service Convention, 30 I. L. M. 260, 260­261 (1991) (ex cerpts of Mar. 14, 1990, letter). The letter stated that "Bankston is incorrect to the extent that it suggests that the Hague Convention does not permit as a method of service of process the sending of a copy of a summons and complaint by registered mail to a defendant in a foreign country." Id., at 261. The State Department takes the same position on its website.5 Finally, this Court has given "considerable weight" to the views of other parties to a treaty. Abbott, 560 U. S., at 16 (internal quotation marks omitted); see Lozano v. Montoya Alvarez, 572 U. S. ___, ___ (2014) (slip op., at 9) (noting the importance of "read[ing] the treaty in a man ner consistent with the shared expectations of the con tracting parties" (internal quotation marks omitted)). And other signatories to the Convention have consistently adopted Water Splash's view. Multiple foreign courts have held that the Hague Ser ------------ 5 Dept. of State, Legal Considerations: International Judicial Assis tance: Service of Process (stating that "[s]ervice by registered . . . mail . . . is an option in many countries in the world," but that it "should . . . not be used in the countries party to the Hague Service Conven- tion that objected to the method described in Article 10(a) (postal channels)"), online at https://travel.state.gov/content/travel/en/legal considerations/judicial/service-of-process.html (all Internet materials as last visited May 19, 2017). Cite as: 581 U. S. ____ (2017) 11 Opinion of the Court vice Convention allows for service by mail.6 In addition, several of the Convention's signatories have either objected, or declined to object, to service by mail under Article 10, thereby acknowledging that Article 10 encompasses service by mail.7 Finally, several Special Commissions-- comprising numerous contracting States--have expressly stated that the Convention does not prohibit service by mail.8 By contrast, Menon identifies no evidence that any ------------ 6 See, e.g., Wang v. Lin, [2016] 132 O. R. 3d 48, 61 (Can. Ont. Sup. Ct. J.); Crystal Decisions (U. K.), Ltd. v. Vedatech Corp., EWHC (Ch) 1872 (2004), 2004 WL 1959749 ¶21 (High Court, Eng.); R. v. Re Recognition of an Italian Judgt., 2000 WL 33541696, ¶4 (D. F. Thes. 2000); Case C­ 412/97, ED Srl v. Italo Fenocchio, 1999 E. C. R. I­3845, 3877­3878, ¶6 [2000] 3 C. M. L. R. 855; see also Brockmeyer v. May, 383 F. 3d 798, 802 (CA9 2004) (noting that foreign courts are "essentially unanimous" in the view "that the meaning of `send' in Article 10(a) includes `serve' "). 7 Canada, for example, has stated that it "does not object to service by postal channels." By contrast, the Czech Republic has adopted Czecho slovakia's position that "judicial documents may not be served . . . through postal channels." Dutch Govt. Treaty Database: Convention on the Service Abroad of Judicial and Extrajudicial Documents in Civil or Commercial Matters: Parties With Reservations, Declarations and Objections, (entries for Canada and the Czech Republic) on- line at https://treatydatabase.overheid.nl/en/Verdrag/Details/004235_b; see also, e.g., ibid. (entries for Latvia, Australia, and Slovenia). In addition, some states have objected to all of the channels of transmis sion listed in Article 10, referring to them collectively with the term "service." See, e.g., ibid. (entries for Bulgaria, Hungary, Kuwait, and Turkey). 8 Hague Conference on Private International Law, Conclusions and Recommendations Adopted by the Special Commission on the Practical Operation of the Hague Apostille, Evidence and Service Conventions ¶55, p. 11 (Oct. 28­Nov. 4, 2003) ("reaffirm[ing]" the Special Commis sion's "clear understanding that the term `send' in Article 10(a) is to be understood as meaning `service' through postal channels"), online at https://assets.hcch.net/upload/wop/lse_concl_e.pdf; Hague Conference on Private International Law, Report on the Work of the Special Commission of April 1989 on the Operation of the Hague Conventions of 15 November 1965 on the Service Abroad of Judicial and Extrajudi cial Documents in Civil or Commercial Matters and of 18 March 1970 on the Taking of Evidence Abroad in Civil or Commercial Matters ¶16, 12 WATER SPLASH, INC. v. MENON Opinion of the Court signatory has ever rejected Water Splash's view. * * * In short, the traditional tools of treaty interpretation unmistakably demonstrate that Article 10(a) encompasses service by mail. To be clear, this does not mean that the Convention affirmatively authorizes service by mail. Article 10(a) simply provides that, as long as the receiving state does not object, the Convention does not "interfere with . . . the freedom" to serve documents through postal channels. In other words, in cases governed by the Hague Service Convention, service by mail is permissible if two conditions are met: first, the receiving state has not ob jected to service by mail; and second, service by mail is authorized under otherwise-applicable law. See Brock meyer, 383 F. 3d, at 803­804. Because the Court of Appeals concluded that the Con vention prohibited service by mail outright, it had no occasion to consider whether Texas law authorizes the methods of service used by Water Splash. We leave that question, and any other remaining issues, to be considered on remand to the extent they are properly preserved. For these reasons, we vacate the judgment of the Court of Appeals, and we remand the case for further proceed ings not inconsistent with this opinion. It is so ordered. JUSTICE GORSUCH took no part in the consideration or decision of this case. ------------ p. 5 (Apr. 1989) (criticizing "certain courts in the United States" which "had concluded that service of process abroad by mail was not permit ted under the Convention"), online at https://assets.hcch.net/upload/ scrpt89e_20.pdf; Report on the Work of the Special Commission on the Operation of the Hague Convention on the Service Abroad of Judicial and Extrajudicial Documents in Civil or Commercial Matters, Nov. 21­ 25 1977, 17 I. L. M. 312, 326 (1978) (observing that "most of the States made no objection to the service of judicial documents coming from abroad directly by mail in their territory" (emphasis added)).