Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(5)] [Section 9] [Entire Act] State of Karnataka - Subsection Section 9(5)(a) in The Karnataka Lokayukta Act, 1984 (a)the complaint is frivolous or vexatious or is not made in good faith;