1998 INSC 0787 SUPREME COURT OF INDIA Mandsaur Transport Association Vs. State of M.P. C.A.Nos.1188 of 1988 (Sujata V.Manohar and G.B.Pattanaik JJ.) 15.10.1998 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether toll tax can be levied even after recovering amount spend in construction and maintenance of road or bridge. Supreme Court held that after amount of maintenance and construction had been recovered there was no reason to collect toll tax.