Section 2(60)(b) in The Punjab General Clauses Act, 1898
(b)in the case of a Punjab Act made after the commencement of the Constitution, it shall come into operation on the day on which the assent thereto of the Governor or the President, as the case may require, is first published in the Official Gazette; and in every such Act the date of the first publication thereof shall be printed either above or below the title of the Act and shall form part of every such Act].