2016 INSC 0434 (Slip Opinion) OCTOBER TERM, 2015 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 WITTMAN ET AL. v. PERSONHUBALLAH ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINIA No. 14­1504. Argued March 21, 2016--Decided May 23, 2016 Appellee voters from Virginia's Congressional District 3 filed suit chal- lenging the Commonwealth's 2013 congressional redistricting plan on the ground that the legislature's redrawing of their district was an unconstitutional racial gerrymander. Appellant Members of Con- gress from Virginia, including, as relevant here, Representatives Randy Forbes, Robert Wittman, and David Brat, intervened to help defend the Commonwealth's plan. The District Court struck down the plan, and the intervenors appealed to this Court, which vacated the judgment below and remanded the case in light of one of the Court's recent decisions. Again, the District Court held that the re- districting plan was unconstitutional, and again, the intervenors ap- pealed. This time, the Court directed the parties to address whether appellants lack standing, since none reside in or represent Congres- sional District 3. Held: Appellants lack standing to pursue this appeal. Pp. 3­6. (a) A party invoking a federal court's jurisdiction can establish Ar- ticle III standing only by showing that he has suffered an "injury in fact," that the injury is "fairly traceable" to the challenged conduct, and that the injury is likely to be "redressed" by a favorable decision. Lujan v. Defenders of Wildlife, 504 U. S. 555, 560­561. The need to satisfy these requirements persists throughout the life of the suit. Arizonans for Official English v. Arizona, 520 U. S. 43, 67. Pp. 3­4. (b) In light of the District Court's decision striking down the redis- tricting plan, Representative Forbes, the Republican incumbent in District 4, decided to run in District 2. Originally, Representative Forbes argued that he would abandon his campaign in District 2 and run in District 4 if this Court ruled in his favor. Now, however, he has informed the Court that he will continue to seek election in Dis- 2 WITTMAN v. PERSONHUBALLAH Syllabus trict 2 regardless of this appeal's outcome. Given this change, this Court does not see how any injury that Forbes might have suffered is "likely to be redressed by a favorable judicial decision." Hol- lingsworth v. Perry, 570 U. S. ___, ___. Regardless of whether Forbes had standing at the time he first intervened, he does not have stand- ing now. Representatives Wittman and Brat, the incumbents in Congres- sional Districts 1 and 7, respectively, have not identified any record evidence to support their allegation that the redistricting plan has harmed their prospects of reelection. The allegation of an injury, without more, is not sufficient to satisfy Article III. See Lujan, su- pra, at 561. Given the complete lack of evidence of any injury in this case, the Court need not decide when, or whether, evidence of the kind of injury the Representatives allege would prove sufficient for Article III purposes. Pp. 4­6. Appeal dismissed. BREYER, J., delivered the opinion for a unanimous Court. Cite as: 578 U. S. ____ (2016) 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. 14­1504 _________________ ROBERT J. WITTMAN, ET AL., APPELLANTS v. GLORIA PERSONHUBALLAH, ET AL. ON APPEAL FROM THE UNITED STATES DISTRICT COURT FOR THE EASTERN DISTRICT OF VIRGINIA [May 23, 2016] JUSTICE BREYER delivered the opinion of the Court. Ten Members of Congress from Virginia, intervenors in the District Court below, have appealed a judgment from a three-judge panel striking down a congressional redis- tricting plan applicable to the November 2016 election. We conclude that the intervenors now lack standing to pursue the appeal. And we consequently order the appeal dismissed. I This lawsuit began in October 2013, after the then- Governor of Virginia signed into law a new congressional redistricting plan (which we shall call the "Enacted Plan") designed to reflect the results of the 2010 census. Three voters from Congressional District 3 brought this lawsuit against the Commonwealth. They challenged the Enacted Plan on the ground that its redrawing of their district's lines was an unconstitutional racial gerrymander. The Members of Congress now before us intervened to help defend the Enacted Plan. After a bench trial, a divided three-judge District Court agreed with the voters. It concluded that the Common- 2 WITTMAN v. PERSONHUBALLAH Opinion of the Court wealth had used race as the predominant basis for modify- ing the boundaries of District 3. Page v. Virginia State Bd. of Elections, 58 F. Supp. 3d 533, 550 (ED Va. 2014). And it found that the Commonwealth's use of race, when scrutinized strictly, was not narrowly tailored to serve a compelling governmental interest. Id., at 553. The Commonwealth of Virginia did not appeal. Instead, the intervenor Members of Congress appealed the District Court's judgment to this Court. See 28 U. S. C. §1253 (granting the right to directly appeal certain three-judge district court orders to the Supreme Court). Having just decided a racial gerrymandering case, Alabama Legisla- tive Black Caucus v. Alabama, 575 U. S. ___ (2015), we vacated the District Court's judgment and remanded for reconsideration in light of that recent decision. Cantor v. Personhuballah, 575 U. S. ___ (2015). On remand the District Court again decided that Dis- trict 3, as modified by the Enacted Plan, was an unconsti- tutional racial gerrymander. Page v. Virginia State Bd. of Elections, 2015 WL 3604029, *19 (ED Va., June 5, 2015). The court's order set forth a deadline of September 1, 2015, for the Virginia Legislature to adopt a new redis- tricting plan. Again, the Commonwealth of Virginia decided not to appeal. And again, the intervenor Members of Congress appealed to this Court. On September 28, 2015, we asked the parties to file supplemental briefs addressing whether the intervenors had standing to appeal the District Court's decision. 576 U. S. ___. As relevant here, the intervenors argued in their supplemental brief that they had standing because the District Court's order, if allowed to stand, would necessarily result in a redrawing of their districts that would harm some of the intervenors' reelection pro- spects. On November 13, 2015, we issued an order ex- plaining that the Court was "postpon[ing]" "consideration of the question of jurisdiction" until "the hearing of the Cite as: 578 U. S. ____ (2016) 3 Opinion of the Court case on the merits." In addition, our order instructed the parties to dedicate a portion of their briefs and their oral argument time to the issue of standing--specifically, "[w]hether [the intervenors] lack standing because none reside in or represent the only congressional district whose constitutionality is at issue in this case." 577 U. S. ___. In the meantime, the Virginia Legislature failed to meet the September 1 deadline imposed by the District Court. The District Court thus appointed a Special Master to develop a new districting plan. The Special Master did so, and on January 7, 2016, the District Court approved that plan (which we shall call the "Remedial Plan"). The inter- venor Members of Congress asked this Court to stay im- plementation of the Remedial Plan pending resolution of their direct appeal to this Court. We declined to do so. 577 U. S. ___ (2016). On March 21, we heard oral argu- ment. That argument focused both on (1) the merits of intervenors' claims denying any racial gerrymander and (2) the question of standing. In respect to standing, the Court focused on whether the District Court's approval of the Remedial Plan on January 7 supported, or under- mined, the intervenors' standing argument that, in the absence of the original Enacted Plan, they would suffer harm. Tr. of Oral Arg. 9­23. II As our request for supplemental briefing, our order postponing consideration of jurisdiction, and our questions at oral argument suggested, we cannot decide the merits of this case unless the intervenor Members of Congress challenging the District Court's racial-gerrymandering decision have standing. We conclude that the intervenors now lack standing. We must therefore dismiss the appeal for lack of jurisdiction. Article III of the Constitution grants the federal courts the power to decide legal questions only in the presence of 4 WITTMAN v. PERSONHUBALLAH Opinion of the Court an actual "Cas[e]" or "Controvers[y]." This restriction requires a party invoking a federal court's jurisdiction to demonstrate standing. Arizonans for Official English v. Arizona, 520 U. S. 43, 64 (1997). A party has standing only if he shows that he has suffered an "injury in fact," that the injury is "fairly traceable" to the conduct being challenged, and that the injury will likely be "redressed" by a favorable decision. Lujan v. Defenders of Wildlife, 504 U. S. 555, 560­561 (1992) (internal quotation marks and ellipsis omitted). The need to satisfy these three requirements persists throughout the life of the lawsuit. Arizonans for Official English, 520 U. S., at 67. The relevant parties here are the intervenor Members of Congress. Since the Commonwealth of Virginia has not pursued an appeal, only the intervenors currently attack the District Court's decision striking down the Enacted Plan. And an "intervenor cannot step into the shoes of the original party" (here, the Commonwealth) "unless the intervenor independently `fulfills the requirements of Article III.' " Id., at 65 (quoting Diamond v. Charles, 476 U. S. 54, 68 (1986)). Although 10 current and former Members of Congress are technically intervenors, only 3 of the 10 now claim before this Court that they have standing. Those three Members are Representative Randy Forbes, Representa- tive Robert Wittman, and Representative David Brat. Representative Forbes, the Republican incumbent in Congressional District 4, told us in his brief that, unless the Enacted Plan is upheld, District 4 will be "completely transform[ed] from a 48% Democratic district into a safe 60% Democratic district." Brief for Appellants 58. Accord- ing to Forbes, the threat of that kind of transformation compelled him to run in a different district, namely, Con- gressional District 2. At oral argument, Forbes' counsel told the Court that, if the Enacted Plan were reinstated, Representative Forbes Cite as: 578 U. S. ____ (2016) 5 Opinion of the Court would abandon his election effort in Congressional District 2 and run in his old district, namely, Congressional Dis- trict 4. Tr. of Oral Arg. 10. Soon after oral argument, however, the Court received a letter from counsel stating that Representative Forbes would "continue to seek elec- tion in District 2 regardless of whether the Enacted Plan is reinstated." Letter from Counsel for Appellants to Scott S. Harris, Clerk of Court (Mar. 25, 2016), p. 2. Given this letter, we do not see how any injury that Forbes might have suffered "is likely to be redressed by a favorable judicial decision." Hollingsworth v. Perry, 570 U. S. ___, ___­___ (2013) (slip op., at 5­6). Consequently, we need not decide whether, at the time he first intervened, Repre- sentative Forbes possessed standing. Regardless, he does not possess standing now. See Arizonans for Official English, supra, at 65; Lewis v. Continental Bank Corp., 494 U. S. 472, 477­478 (1990). Representative Wittman and Representative Brat are Republicans representing Congressional District 1 and Congressional District 7, respectively. In their opening brief they argue that they have standing to challenge the District Court's order because, unless the Enacted Plan is reinstated, "a portion of the[ir] `base electorate' " will necessarily be replaced with "unfavorable Democratic voters," thereby reducing the likelihood of the Representa- tives' reelection. Brief for Appellants 58; see also Applica- tion for Stay of Remedial Plan Pending Resolution of Direct Appeal of Liability Judgment 25. Even assuming, without deciding, that this kind of injury is legally cog- nizable, Representatives Wittman and Brat have not identified record evidence establishing their alleged harm. We have made clear that the "party invoking federal jurisdiction bears the burden of establishing" that he has suffered an injury by submitting "affidavit[s] or other evidence." Lujan, 504 U. S., at 561. When challenged by a court (or by an opposing party) concerned about standing, 6 WITTMAN v. PERSONHUBALLAH Opinion of the Court the party invoking the court's jurisdiction cannot simply allege a nonobvious harm, without more. Ibid. Here, there is no "more." Representatives Wittman and Brat claim that unless the Enacted Plan is reinstated, their districts will be flooded with Democratic voters and their chances of reelection will accordingly be reduced. But we have examined the briefs, looking for any evidence that an alternative to the Enacted Plan (including the Remedial Plan) will reduce the relevant intervenors' chances of reelection, and have found none. The briefs focus on Con- gressional District 3 and Congressional District 4, districts with which Representatives Wittman and Brat are not associated. We need go no further. Given the lack of evidence that any of the three Representatives has standing, we need not decide when, or whether, evidence of the kind of injury they allege would prove sufficient for purposes of Article III's requirements. In light of the letter we have received about Representative Forbes, and the absence of any evidence in the briefs supporting any harm to the other two Representatives, we conclude that none of the inter- venors has standing to bring an appeal in this case. We consequently lack jurisdiction and therefore dismiss this appeal. It is so ordered.