(Slip Opinion) Cite as: 584 U. S. ____ (2018) 1 Per Curiam 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. 16­1495 _________________ CITY OF HAYS, KANSAS, PETITIONER v. MATTHEW JACK DWIGHT VOGT ON WRIT OF CERTIORARI TO THE UNITED STATES COURT OF APPEALS FOR THE TENTH CIRCUIT [May 29, 2018] PER CURIAM. The writ of certiorari is dismissed as improvidently granted. It is so ordered. JUSTICE GORSUCH took no part in the consideration or decision of this case.