(Slip Opinion) OCTOBER TERM, 2017 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 DAHDA v. UNITED STATES CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT No. 17­43. Argued February 21, 2018--Decided May 14, 2018* Under federal law, a judge normally may issue a wiretap order permit- ting the interception of communications only "within the territorial jurisdiction of the court in which the judge is sitting." 18 U. S. C. §2518(3). Here, a judge for the District of Kansas authorized nine wiretap Orders as part of a Government investigation of a suspected drug distribution ring in Kansas. For the most part, the Government intercepted communications from a listening post within Kansas. But each Order also contained a sentence purporting to authorize in- terception outside of Kansas. Based on that authorization, the Gov- ernment intercepted additional communications from a listening post in Missouri. Following the investigation, petitioners Los and Roose- velt Dahda were indicted for participating in an illegal drug distribu- tion conspiracy. They moved to suppress the evidence derived from all the wiretaps under subparagraph (ii) of the wiretap statute's sup- pression provision because the language authorizing interception be- yond the District Court's territorial jurisdiction rendered each Order "insufficient on its face." §2518(10)(a)(ii). The Government agreed not to introduce any evidence arising from its Missouri listening post, and the District Court denied the Dahdas' motion. On appeal, the Tenth Circuit rejected the Dahdas' facial-insufficiency argument on the ground that the challenged language did not implicate Congress' core statutory concerns in enacting the wiretap statute. Held: Because the Orders were not lacking any information that the statute required them to include and would have been sufficient ab- sent the challenged language authorizing interception outside the ------------ * Together with Dahda v. United States (see this Court's Rule 12.4), also on certiorari to the same court. 2 DAHDA v. UNITED STATES Syllabus court's territorial jurisdiction, the Orders were not facially insuffi- cient. Pp. 6­12. (a) The Tenth Circuit applied the "core concerns" test from United States v. Giordano, 416 U. S. 505, and held that subparagraph (ii) applies only where the insufficiency reflects an order's failure to sat- isfy the "statutory requirements that directly and substantially im- plement the congressional intention to limit the use of " wiretapping, id., at 527. The court identified two such core concerns and conclud- ed that neither applies to the statute's territorial limitation. But Giordano involved a different suppression provision--subparagraph (i)--which applies only when a "communication was unlawfully inter- cepted." §2518(10)(a)(i). The underlying point of Giordano's limita- tion was to help distinguish subparagraph (i) of §2518(10)(a) from subparagraphs (ii) and (iii). It makes little sense to extend the "core concerns" test to subparagraph (ii) as well. Subparagraph (ii) there- fore does not include a Giordano-like "core concerns" requirement. Pp. 6­8. (b) That said, this Court also cannot fully endorse the Dahdas' in- terpretation of the statute. The Dahdas read subparagraph (ii) as applying to any legal defect that appears within the four corners of an order. Clearly, subparagraph (ii) covers at least an order's failure to include information required by §§2518(4)(a)­(e). But that does not mean that every defect that may conceivably appear in an order results in an insufficiency. Here, the sentence authorizing intercep- tion outside Kansas is surplus. Its presence is not connected to any other relevant part of the Orders. Absent the challenged language, every wiretap that produced evidence introduced at the Dahdas' trial was properly authorized under the statute. While the Orders do not specifically list the territorial area where they could lawfully take ef- fect, they clearly set forth the authorizing judge's territorial jurisdic- tion--the District of Kansas. And the statute itself presumptively limits every Order's scope to the issuing court's territorial jurisdic- tion. This interpretation of the term "insufficient" does not, as the Dahdas contend, produce bizarre results. Rather, it makes sense of the suppression provision as a whole. Pp. 8­12. 853 F. 3d 1101 (first judgment) and 852 F. 3d 1282 (second judgment), affirmed. BREYER, J., delivered the opinion of the Court, in which all other Members joined, except GORSUCH, J., who took no part in the considera- tion or decision of the cases. Cite as: 584 U. S. ____ (2018) 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. 17­43 _________________ LOS ROVELL DAHDA, PETITIONER v. UNITED STATES ROOSEVELT RICO DAHDA, PETITIONER v. UNITED STATES ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [May 14, 2018] JUSTICE BREYER delivered the opinion of the Court. A federal statute allows judges to issue wiretap orders authorizing the interception of communications to help prevent, detect, or prosecute serious federal crimes. See Omnibus Crime Control and Safe Streets Act of 1968, 18 U. S. C. §2510 et seq. The statute requires the judge to find "probable cause" supporting issuance of the order, and it sets forth other detailed requirements governing both the application for a wiretap and the judicial order that authorizes it. See §2518. The statute provides for the suppression of "the contents of any wire or oral communication" that a wiretap "inter- cept[s]" along with any "evidence derived therefrom" if "(i) the communication was unlawfully intercepted; "(ii) the order of . . . approval under which it was in- tercepted is insufficient on its face; or "(iii) the interception was not made in conformity with the order of authorization or approval." §2518(10)(a). 2 DAHDA v. UNITED STATES Opinion of the Court This litigation concerns the second of these provisions-- the provision that governs the "insufficien[cy]" of an order "on its face." §2518(10)(a)(ii). Los and Roosevelt Dahda--defendants in the trial below and petitioners here--sought to suppress evidence derived from nine wiretap Orders used to obtain evidence of their participation in an unlawful drug distribution conspiracy. They argue that each Order is "insufficient on its face" because each contains a sentence authorizing interception "outside the territorial jurisdiction" of the authorizing judge, App. 97 (emphasis added), even though the statute normally allows a judge to authorize wiretaps only within his or her "territorial jurisdiction," §2518(3). In deciding whether each Order was "insufficient on its face," we assume that the Dahdas are right about the "territorial" requirement. That is to say, we assume the relevant sentence exceeded the judge's statutory author- ity. But none of the communications unlawfully inter- cepted outside the judge's territorial jurisdiction were intro- duced at trial, so the inclusion of the extra sentence had no significant adverse effect upon the Dahdas. Because the remainder of each Order was itself legally sufficient, we conclude that the Orders were not "insufficient" on their "face." I A As we just said, the relevant statute permits a judge to issue an order authorizing the Government to intercept wire communications for an initial (but extendable) period of 30 days. §2518(5). To obtain that order, the Govern- ment must submit an application that describes the par- ticular offense being investigated as well as the type of communications it seeks to intercept; that sets forth the basis for an appropriate finding of "probable cause"; that explains why other less intrusive methods are inadequate, Cite as: 584 U. S. ____ (2018) 3 Opinion of the Court have failed, or are too dangerous to try; and that meets other requirements, showing, for example, authorization by a specified governmental official. §2518(1). If the judge accepts the application, finds probable cause, and issues an authorizing order, that order must itself contain speci- fied information, including, for example, the identity of the "person" whose "communications are to be intercepted"; the "nature and location of the [relevant] communications facilities"; a "particular description of the type of commu- nication sought to be intercepted"; a statement of the "particular offense" to which the intercept "relates"; the "identity of the agency authorized to intercept"; the iden- tity of the "person authorizing the application"; and "the period of time during which" the "interception is author- ized." §§2518(4)(a)­(e). A judge's authorizing authority normally extends only within statutorily defined bounds. The statute specifies that an order can permit the interception of communica- tions "within the territorial jurisdiction of the court in which the judge is sitting." §2518(3). (There is an excep- tion allowing interception beyond the judge's territorial jurisdiction if the judge authorizes a "mobile interception device," ibid., but the parties now agree that exception does not apply to these Orders.) The Government here adds (without the Dahdas' disagreement) that an intercept takes place either where the tapped telephone is located or where the Government's "listening post" is located. See §2510(4) (defining "intercept" as "the aural or other acqui- sition of the contents of any wire, electronic, or oral com- munication through the use of any electronic, mechanical, or other device"); see also Brief for Petitioners 11; Brief for United States 6. As so interpreted, the statute generally requires that one or the other or both of these locations must be found within the authorizing judge's "territorial jurisdiction." 4 DAHDA v. UNITED STATES Opinion of the Court B In 2011, the Government began investigating a sus- pected drug distribution ring based in Kansas. It submitted an application asking a federal judge for the District of Kansas to issue nine related wiretap Orders, and the judge issued them. For present purposes we assume, see infra, at 10­11, that all nine Orders met all statutory requirements with one exception. Each Order contained a sentence that read as follows: "Pursuant to Title 18, United States Code §2518(3), it is further Ordered that, in the event TARGET TELEPHONE #1, TARGET TELEPHONE #3 and TARGET TELEPHONE #4, are transported outside the territorial jurisdiction of the court, interception may take place in any other jurisdiction within the United States." App. 105 (under seal) (emphasis added); see also id., at 97, 114, 123, 132, 140, 149, 158, 166, 174 (Orders containing identical language but targeting different telephones). Although they disputed it below, the parties now agree that this sentence could not lawfully allow a wiretap of a phone that was located outside Kansas in instances where the Government's listening post was also located outside of Kansas. Pursuant to these Orders, the Government listened from a listening post within Kansas to conversations on mobile phones that were located within Kansas and conversations on mobile phones that were located outside of Kansas. But, in one instance, the Government listened from a listening post outside of Kansas (in Missouri) to conversa- tions on a mobile phone that was also outside of Kansas (in California). That one instance concerned a mobile phone (Target Telephone #7) belonging to Philip Alarcon. In 2012, the Government indicted the Dahdas and several others, charging them with conspiracy to buy Cite as: 584 U. S. ____ (2018) 5 Opinion of the Court illegal drugs in California and sell them in Kansas. Prior to trial, the Dahdas moved to suppress all evidence de- rived from the wiretaps authorized by the nine Orders on the ground that the District Court could not authorize the interception of calls from the Missouri listening post to and from Alarcon's mobile phone in California. In its response, the Government said it would not introduce any evidence arising from its Missouri listening post. A Mag- istrate Judge and subsequently the District Court denied the Dahdas' suppression motion. App. to Pet. for Cert. 59a­76a. The Dahdas appealed. They argued that, even though the Government did not use any wiretap information from the Missouri listening post, the court should have sup- pressed all evidence derived from any of the Orders. That, they said, is because each Order was "insufficient on its face" given the extra sentence authorizing interception outside Kansas. Hence the second subparagraph of the statute's suppression provision required the evidence to be suppressed. §2518(10)(a)(ii). The U. S. Court of Appeals for the Tenth Circuit rejected this argument on the ground that the claimed insuffi- ciency concerned the statute's territorial requirement. 853 F. 3d 1101, 1114­1116 (2017). That requirement, in its view, did not " `implemen[t]' " Congress' core statutory concerns in enacting the wiretap statute. Id., at 1114 (quoting United States v. Giordano, 416 U. S. 505, 527 (1974)). And for that reason a violation of the territorial requirement did not warrant suppression. See also 852 F. 3d 1282, 1290 (2017). The Dahdas filed a petition for certiorari, seeking review of the Tenth Circuit's determination. And, in light of different related holdings among the Circuits, we granted that petition. Compare 853 F. 3d, at 1114­1116 (suppres- sion was not required for orders authorizing suppression beyond the District Court's territorial jurisdiction), and 6 DAHDA v. UNITED STATES Opinion of the Court Adams v. Lankford, 788 F. 2d 1493, 1500 (CA11 1986) (same), with United States v. Glover, 736 F. 3d 509, 515 (CADC 2013) (suppression required for territorial defect). II A The question before us concerns the interpretation of the suppression provision's second subparagraph, which requires suppression where a wiretap order is "insufficient on its face." §2518(10)(a)(ii). The Dahdas ask us to read subparagraph (ii) as applying to any legal defect that appears within the four corners of the order. The Gov- ernment replies that the Dahdas' approach would require suppression of evidence of serious criminal behavior due to the most minor of technical failures, including those that have little or no relation to any statutory objective. The Tenth Circuit, agreeing with the Government, held that subparagraph (ii) applies only where the "insuffi- ciency" constitutes an order's failure to satisfy a " `statutory requiremen[t] that directly and substantially implement[s] the congressional intention to limit the use of intercept procedures to those situations clearly calling for the em- ployment of this extraordinary investigative device.' " 853 F. 3d, at 1114 (quoting Giordano, supra, at 527; second alteration in original). The court identified two such core concerns--" `(1) protecting the privacy of wire and oral communications, and (2) delineating on a uniform basis the circumstances and conditions under which the inter- ception of wire and oral communications may be author- ized' "--and concluded that neither applies to the statute's territorial limitation. 853 F. 3d, at 1114 (quoting S. Rep. No. 90­1097, p. 66 (1986)). Like the Dahdas, we believe that the Tenth Circuit's interpretation of this provision is too narrow. The Tenth Circuit took the test it applied from this Court's decision in United States v. Giordano, supra, at 527. But Giordano Cite as: 584 U. S. ____ (2018) 7 Opinion of the Court involved a different provision. Keep in mind that the statute sets forth three grounds for suppression: "(i) the communication was unlawfully intercepted; "(ii) the order of . . . approval under which it was in- tercepted is insufficient on its face; or "(iii) the interception was not made in conformity with the order of authorization or approval." §2518(10)(a). Giordano focused not, as here, on the second subpara- graph but on the first subparagraph, which calls for the suppression of "unlawfully intercepted" communications. In Giordano, a criminal defendant sought suppression of wiretap-gathered information on the ground that the wiretap application was unlawfully authorized. 416 U. S., at 525. A provision of the wiretap statute that has since been amended required an application to be approved by either the Attorney General or a designated Assistant Attorney General. See 18 U. S. C. §2516(1) (1970 ed.). But, in Giordano's case, an executive assistant to the Assistant Attorney General--not the Assistant Attorney General himself--had approved the application. 416 U. S., at 510. The Government argued that this statutory violation did not violate the first subparagraph, i.e., it did not lead to an "unlawfu[l] intercept[ion]," 18 U. S. C. §2518(10)(a)(i), because that subparagraph covers only violations of the Constitution, not statutes. Giordano, 416 U. S., at 525­ 526. Otherwise, the Government added, subparagraphs (ii) and (iii)--which clearly cover some statutory viola- tions--would be superfluous. Id., at 526. But this Court held that the first subparagraph did cover certain statu- tory violations, namely, violations of those statutory provi- sions that "implemented" the wiretap-related congres- sional concerns the Tenth Circuit mentioned in its opinion. Id., at 527. So construed, the suppression provision left 8 DAHDA v. UNITED STATES Opinion of the Court room for the second and third subparagraphs to have separate legal force. The Court went on to hold that a violation of the approval-by-the-Attorney-General provi- sion implicated Congress' core concerns. Subparagraph (i) thus covered that particular statutory provision. And, finding the provision violated, it ordered the wiretap evidence suppressed. Id., at 527­528. Here, by contrast, we focus upon subparagraph (ii), which requires suppression when an order is facially insufficient. And in respect to this subparagraph, we can find no good reason for applying Giordano's test. The underlying point of Giordano's limitation was to help give independent meaning to each of §2518(10)(a)'s subpara- graphs. It thus makes little sense to extend the core concerns test to subparagraph (ii) as well. Doing so would "actually treat that subparagraph as `surplusage'-- precisely what [this] Court tried to avoid in Giordano." Glover, 736 F. 3d, at 514. We consequently conclude that subparagraph (ii) does not contain a Giordano-like "core concerns" requirement. The statute means what it says. That is to say, subparagraph (ii) applies where an order is "insufficient on its face." §2518(10)(a)(ii). B Although we believe the Tenth Circuit erred in applying Giordano's core concerns test to subparagraph (ii), we cannot fully endorse the Dahdas' reading of the statute either. In our view, subparagraph (ii) does not cover each and every error that appears in an otherwise sufficient order. It is clear that subparagraph (ii) covers at least an order's failure to include information that §2518(4) specifi- cally requires the order to contain. See §§2518(4)(a)­(e) (requiring an order to specify, e.g., the "identity of the person, if known, whose communications are to be inter- cepted," "a particular description of the type of communi- cation sought to be intercepted, and a statement of the Cite as: 584 U. S. ____ (2018) 9 Opinion of the Court particular offense to which it relates"); Brief for United States 17. An order lacking that information would devi- ate from the uniform authorizing requirements that Con- gress explicitly set forth, while also falling literally within the phrase "insufficient on its face." But the Dahdas would have us go further and conclude that any defect that may appear on an order's face would render it insufficient. The lower courts in various contexts have debated just which kinds of defects subparagraph (ii) covers. See, e.g., United States v. Moore, 41 F. 3d 370, 375­376 (CA8 1994) (order missing judge's signature); United States v. Joseph, 519 F. 2d 1068, 1070 (CA5 1975) (order identifying the wrong Government official as au- thorizing the application); United States v. Vigi, 515 F. 2d 290, 293 (CA6 1975) (same). We need not, however, re- solve the questions that these many different cases raise. We need only determine whether the defects in the Orders before us render them "insufficient." We conclude that they do not. We rest that conclusion upon an argument that the Government did not make below but which it did set forth in its response to the petition for certiorari and at the beginning of its brief on the merits. That argument is closely related to the arguments the Government did make below. It has been fully briefed by both sides. And as we may "affir[m]" a lower court judgment "on any ground permitted by the law and the record," Murr v. Wis- consin, 582 U. S. ___, ___ (2017) (slip op., at 19), we see little to be gained by remanding this litigation for further consideration. The argument is simply this: Subparagraph (ii) refers to an order that is "insufficient on its face." An order is "insufficient" insofar as it is "deficient" or "lacking in what is necessary or requisite." 5 Oxford English Dictionary 359 (1933); accord, Webster's New International Diction- ary 1288 (2d ed. 1957). And, looking, as the Dahdas urge 10 DAHDA v. UNITED STATES Opinion of the Court us to do, at "the four corners of the order itself," Reply Brief 4, we cannot find any respect in which the Orders are deficient or lacking in anything necessary or requisite. The Orders do contain a defect, namely, the sentence authorizing interception outside Kansas, which we set forth above. See supra, at 4. But not every defect results in an insufficiency. In that sentence, the District Court "further" ordered that interception may take place "out- side the territorial jurisdiction of the court." App. 97. The sentence is without legal effect because, as the parties agree, the Orders could not legally authorize a wiretap outside the District Court's "territorial jurisdiction." But, more importantly, the sentence itself is surplus. Its pres- ence is not connected to any other relevant part of the Orders. Were we to remove the sentence from the Orders, they would then properly authorize wiretaps within the authorizing court's territorial jurisdiction. As we dis- cussed above, a listening post within the court's territorial jurisdiction could lawfully intercept communications made to or from telephones located within Kansas or outside Kansas. See supra, at 3. Consequently, every wiretap that produced evidence introduced at the Dahdas' trial was properly authorized under the statute. The Dahdas argue that, without the offending sentence, the Orders are "insufficient" because they then do not specifically list the territorial area where they could law- fully take effect. Reply Brief 6. The Orders, however, clearly set forth the authorizing judge's territorial jurisdic- tion: the "District of Kansas." See App. 100. And the statute itself presumptively limits every Order's scope to the issuing court's territorial jurisdiction. See §2518(3). We consequently fail to see how the additional language here at issue could render the Orders facially insufficient. The Dahdas add that interpreting the term "insuffi- cient" as we have just done will produce "bizarre results." Reply Brief 5. They claim that, under the Government's Cite as: 584 U. S. ____ (2018) 11 Opinion of the Court logic, an order authorizing interception for 180 days would not be facially insufficient even though the wiretap statute expressly limits the maximum duration of a wiretap order to 30 days. §2518(5). To be sure, a 180-day order may raise problems that the language at issue here does not. On the one hand, it may be argued that such an order would be facially insufficient because without the 180-day provision the order would not contain any time limit at all. See §2518(4)(e). On the other hand, one might argue that such an order merely would be overly broad--not facially insufficient--and that suppression would be warranted only for those communications unlawfully intercepted after 30 days. See §2518(10)(a)(i). Regardless, we need not now address the Dahdas' 180- day hypothetical. It is enough to say that the problems that may be associated with such an order are not present in this litigation. Here, the Orders would have been suffi- cient even if they lacked the language authorizing inter- ception outside Kansas. And the Dahdas cannot seek suppression under subparagraph (i) given that the unlaw- fully intercepted communications from the Missouri listen- ing post were not introduced at trial. Our interpretation of subparagraph (ii) makes sense of the suppression provision as a whole. Where the Govern- ment's use of a wiretap is unconstitutional or violates a statutory provision that reflects Congress' core concerns, an aggrieved person may suppress improperly acquired evidence under subparagraph (i) (as "unlawfully inter- cepted," see Giordano, 416 U. S., at 527). Where an order lacks information that the wiretap statute requires it to include, an aggrieved person may suppress the fruits of the order under subparagraph (ii) (as "insufficient on its face"). And where the Government fails to comply with conditions set forth in the authorizing order, an aggrieved person may suppress its fruits under subparagraph (iii) (as an "interception . . . not made in conformity with the 12 DAHDA v. UNITED STATES Opinion of the Court order of authorization or approval"). For these reasons, the judgments of the Court of Ap- peals are affirmed. It is so ordered. JUSTICE GORSUCH took no part in the consideration or decision of these cases.